Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anamika Verma And Another vs State Of U.P. Thru. Prin. Secy. Deptt. ...
2025 Latest Caselaw 13015 ALL

Citation : 2025 Latest Caselaw 13015 ALL
Judgement Date : 25 November, 2025

Allahabad High Court

Anamika Verma And Another vs State Of U.P. Thru. Prin. Secy. Deptt. ... on 25 November, 2025

Author: Abdul Moin
Bench: Abdul Moin




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2025:AHC-LKO:77165-DB
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
LUCKNOW 
 
CRIMINAL MISC. WRIT PETITION No. - 11046 of 2025   
 
   Anamika Verma And Another    
 
  .....Petitioner(s)   
 
 Versus  
 
   State Of U.P. Thru. Prin. Secy. Deptt. Home Lko. And Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Ashok Kumar Mishra, Renu Pal   
 
  
 
Counsel for Respondent(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 11
 
   
 
 HON'BLE ABDUL MOIN, J.  

HON'BLE MRS. BABITA RANI, J.

1. Heard learned counsel for the petitioners, learned AGA for respondents no.1 to 5, and Sri Amit Kumar Awasthi, learned counsel, who files Vakalatnama on behalf of respondent no.6.

2. Instant writ petition has been filed seeking a writ of mandamus directing the opposite parties not to interfere in the peaceful marital life of the petitioners, not to harass the family members and to provide protection to them.

3. The contention of learned counsel for the petitioners is that both the petitioners are major and they have married each other on their own volition on 02.08.2025 in Arya Samaj Temple, Lucknow. A copy of the marriage certificate has been enclosed as Annexure No.1 to this petition. In support of the petitioners being major, the petitioner no.1 has annexed her High School mark sheet while the petitioner no.2 has filed copy of the Aadhar card from which it emerges that both the petitioners are major. It is contended that opposite party no.6 is not happy with the marriage and as such he is creating hindrance in the peaceful married life of the petitioners. Learned counsel has further stated that no First Information Report has been registered against the petitioners in this regard.

4. In this regard, it would be apt to refer to the judgment of the Hon'ble Supreme Court in the case of Lata Singh Vs. State of U.P. and another- 2006 (5) SCC 475, wherein the Apex Court in para-17 has observed as under:-

"17. .... This is a free and democratic country, and once a person becomes a major he or she can marry whosoever he/she likes. If the parents of the boy or girl do not approve of such inter-caste or inter-religious marriage the maximum they can do is that they can cut-off social relations with the son or the daughter, but they cannot give threats or commit or instigate acts of violence and cannot harass the person who undergoes such inter-caste or inter-religious marriage. We, therefore, direct that the administration/police authorities throughout the country will see to it that if any boy or girl who is a major undergoes inter-caste or inter-religious marriage with a woman or man who is a major, the couple is not harassed by anyone nor subjected to threats or acts of violence, and anyone who gives such threats or harasses or commits acts of violence either himself or at his instigation, is taken to task by instituting criminal proceedings by the police against such persons and further stern action is taken against such persons as provided by law."

5. The petitioners have also pleaded for protection under Article 21 of the Constitution of India which guarantees liberty to lead life of their own with dignity.

6. Considering the aforesaid, the writ petition is disposed of with a direction to the opposite parties not to interfere in peaceful life and liberty of the petitioners in any manner.

7. It is made clear that if any F.I.R. is already registered on the issue, the order passed by this Court shall automatically stand discharged.

8. It is however made clear that this Court has not entered into nor adjudicated the age of the petitioners nor veracity/validity of the alleged marriage.

9. The petitioners shall get their marriage registered under the "Uttar Pradesh Marriages Registration Rules, 2017" within two months from today.

10. The Registrar of Marriages concerned is directed to process and issue the registration certificate to the petitioners, strictly in accordance with law, at the earliest.

(Mrs. Babita Rani,J.) (Abdul Moin,J.)

November 25, 2025

A. Katiyar

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter