Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Masrat Jan And Another vs Ut Of J&K And Others
2021 Latest Caselaw 511 j&K/2

Citation : 2021 Latest Caselaw 511 j&K/2
Judgement Date : 5 May, 2021

Jammu & Kashmir High Court - Srinagar Bench
Masrat Jan And Another vs Ut Of J&K And Others on 5 May, 2021
                                                                Case No. 148
                                                               (Suppl 1 Cause List)



                 HIGH COURT OF JAMMU & KASHMIR
                           AT SRINAGAR
                      (Through Video Conference)

                                                CM No. 2955/2021 in
                                                WP(C) No. 925/2021

Masrat Jan and another                              .....Appellant(s)/Petitioner(s)

                       Through: Mr. Lone Altaf, Advocate vice
                                Mr. Shah Ashiq Hussain, Advocate

                  Vs

UT of J&K and others                                          ..... Respondent(s)

                       Through:

Coram: HON'BLE MR. JUSTICE DHIRAJ SINGH THAKUR, JUDGE

                                    ORDER

05.05.2021

CM No.2955/2021

Allowed as prayed for. Learned counsel for the applicants shall make

the deficiencies good from the date the Court starts functioning normally.

Disposed of accordingly.

WP(C) No. 925/2021

1. Petitioners appear to have entered into wedlock. According to the

counsel for the petitioners, they have done it out of their free will and without

any undue threat or coercion. Neither the petitioner No. 1 nor the petitioner

No. 2 are present in the court today from whom it can be ascertained as to

whether what is stated by the learned counsel is true or not. The allegation is

that the police authorities at the behest of the close relations of petitioner

No. 1- Masrat Jan are trying to harras the petitioners.

2. In similar circumstances where parties had entered into wedlock of

their own free will and volition, the Hon'ble Supreme Court in Lata Singh v.

State of UP and anr, AIR 2006 SC 2522 has held as under:

"14. This case reveals a shocking state of affairs. There is no dispute that the petitioner is a major and was at all relevant times a major. Hence she is free to marry anyone she likes or live with anyone she likes. There is no bar to an inter-caste marriage under the Hindu Marriage Act or any other law. Hence, we cannot see what offence was committed by the petitioner, her husband or her husband's relatives......................................................................

17. The caste system is a curse on the nation and the sooner it is destroyed the better. In fact, it is dividing the nation at a time when we have to be united to face the challenges before the nation unitedly. Hence, inter-caste marriages are in fact in the national interest as they will result in destroying the caste system. However, disturbing news are coming from several parts of the country that young men and women who undergo inter-caste marriage, are threatened with violence, or violence is actually committed on them. In our opinion, such acts of violence or threats or harassment are wholly illegal and those who commit them must be severely punished. 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 are not harassed by any one nor subjected to threats or acts of violence, any one 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."

3. In view of the above, this petition is, accordingly, disposed of at

this stage, with a direction that the official respondent Nos. 2 and 3 shall ensure

the protection of life and liberty of the petitioners and shall take appropriate

steps strictly in accordance with the ratio of the judgment (supra).

(Dhiraj Singh Thakur) Judge Srinagar 05.05.2021 Ram Krishan

RAM KRISHAN 2021.05.06 19:27 I attest to the accuracy and integrity of this document

 
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