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

Rifat Jan And Another vs Union Territory Of J&K And Others
2022 Latest Caselaw 47 j&K/2

Citation : 2022 Latest Caselaw 47 j&K/2
Judgement Date : 4 February, 2022

Jammu & Kashmir High Court - Srinagar Bench
Rifat Jan And Another vs Union Territory Of J&K And Others on 4 February, 2022
                                                                       Sr. No. 56

         HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                        AT SRINAGAR
                              (Through virtual mode)

                                              CM No. 336/2022 in
                                              WP(C) No. 148/2022
                                              CM No. 337/2022


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


                        Through: Mr. Gash Asraf ul Haq, Advocate

                Vs

Union Territory of J&K and others                                ..... Respondent(s)

                        Through: Ms. Asifa Padroo, AAG

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

                                    ORDER

04.02.2022

CM No. 336/2022

Allowed as prayed for.

Learned counsel for the applicants shall make the deficiencies good

within two weeks' from the date the Court starts functioning normally.

Disposed of accordingly.

WP(C) No. 148/2022

1. Learned counsel for the petitioners' states that the petitioners have entered into wedlock out of their free will and without any undue threat or coercion.

2. It is stated that despite having married each other with their own free will and consent, the private respondents through the agency of police are trying to harass them and get them framed in false cases.

3. The documents reflecting the marriage of the petitioners are on record.

Learned counsel for the petitioners has also placed on record the documents, which show that both the petitioners are major.

4. 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."

5. In view of the above, this petition is, accordingly, disposed of at this stage, with a direction that the official respondents No. 2 to 4 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 04.02.2022 Muneesh

 
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