Citation : 2023 Latest Caselaw 13576 ALL
Judgement Date : 1 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 5891 of 2023 Petitioner :- Lovely And Another Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Anand Pati Tiwari Counsel for Respondent :- G.A.,Aditya Kumar Tripathi,Sanjay Mishra Hon'ble Vivek Kumar Birla,J.
Hon'ble Surendra Singh-I,J.
Heard Sri Thakur Prasad Dubey holding brief of Sri Anand Pati Tiwari, learned counsel for the petitioners, Sri Sanjay Mishra, learned counsel appearing for the informant and learned A.G.A. appearing for the State.
This writ petition has been filed praying to quash the first information report dated 4.1.2023 registered as Case Crime No. 4 of 2023, under Sections 363, 366 IPC, P.S. Chaubiya, District Etawah and not to arrest the petitioners pursuant to the said FIR.
The contention of learned counsel for the petitioners is that as per AADHAR card, the date of birth of petitioner no. 1 is 14.4.2003 and petitioner no. 2 is 1.1.2001 and both are major and have married with each other out of their own free will and as such no offence under Sections 363 and 366 IPC is made out.
Per contra, learned AGA submits that no authentic proof of age is appended with the writ petition.
At this stage, learned counsel for the petitioners has placed reliance upon a judgment of Hon'ble Supreme Court in the case of Suhani vs. State of U.P. reported in 2018 0 Supreme (SC) 1430 and submits that in all such matters Hon'ble Apex Court has directed for age determination test of the girl.
In view thereof, we direct that the petitioner no.1-Lovely be produced before the Magistrate concerned, for recording her statement under section 164(1) and (5) of Cr.P.C. and thereafter, she shall be brought before the Chief Medical Officer concerned by the I.O. of the case who shall constitute a panel of three doctors, for her age determination test (ossification test). Both these exercises must conclude on or before 15.06.2023 or within six weeks from today.
It is incumbent upon the petitioners to provide all necessary assistance to the Investigation Officer during investigation, however, the petitioners shall not be arrested during this period.
The arrest of the petitioners shall be subject to the 164 Cr.P.C. statement of the girl and her age.
In the event, if it is found that she had attained the age of majority and her 164 Cr.P.C. statement favours the petitioner no.2, then the petitioners shall not be arrested till the submission of report by the police under section 173(2) Cr.P.C. OTHERWISE, the procedure of law would follow against the petitioners and the protection given to the petitioners would automatically stands vacated.
With this observation, the writ petition stands disposed of.
Order Date :- 1.5.2023
Lalit Shukla
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!