Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priti Sonkar And Another vs State Of U.P. And 3 Others
2025 Latest Caselaw 7530 ALL

Citation : 2025 Latest Caselaw 7530 ALL
Judgement Date : 10 June, 2025

Allahabad High Court

Priti Sonkar And Another vs State Of U.P. And 3 Others on 10 June, 2025

Author: Prakash Padia
Bench: Prakash Padia




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:96140
 
Court No. - 50
 

 
Case :- WRIT - C No. - 19441 of 2025
 

 
Petitioner :- Priti Sonkar And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Devendra Kumar
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Prakash Padia,J.
 

1. Heard learned counsel for petitioners and learned Standing Counsel for the State-respondents.

2. By way of the present writ petition, a direction in the nature of mandamus directing the respondents not to interfere in peaceful marital life of petitioners, has been sought.

3. Upon perusal of the pleadings, this Court does not find any serious threat perception to the petitioners and, therefore, there is no requirement of passing any order for providing police protection to them in light of judgment rendered by Hon'ble the Apex Court in the case of Lata Singh Vs. State of U.P. & Anr. (AIR 2006 SC 2522), wherein it has been held that the courts are not meant to provide protection to such youths, who have simply fled to marry according to their own wishes.

4. There is no material or reason for this Court to conclude that the petitioners' life and liberty are at peril. There is not even an iota of evidence to evince that private respondents (relatives of either of the petitioners) are likely to cause physical or mental assault to the petitioners.

5. In a deserving case, the Court can provide security to the couple, but cannot lend them the support they have sought. They have to learn to support each other and face the society.

6. If any person misbehaves or manhandles them, the Courts and police authorities are there to come to their rescue, but they cannot claim security as a matter of course or right.

7. Needless to observe that petitioners have already moved a representation before the concerned police authorities and in case the concerned police finds a real threat perception, he will do the needful in accordance with law.

8. It is also observed that no specific application in shape of information preferred before the concerned police authorities for lodging any FIR against any illegal conduct carried out by the private respondents, if that be so, and no heed has ever been paid by the concerned police authorities, there is no specific averment available in the petition that any case has been instituted in pursuance to Section 175(3) of BNSS.

9. In view thereof, no case made out for seeking indulgence of the Court over the prayer as made in the petition, hence, the same is hereby disposed of.

Order Date :- 10.6.2025

saqlain

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter