Citation : 2025 Latest Caselaw 1100 UK
Judgement Date : 5 June, 2025
2025:UHC:4564-DB
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
HON'BLE THE CHIEF JUSTICE SRI G. NARENDAR
AND
HON'BLE SRI JUSTICE ALOK MAHRA
WRIT PETITION (CRL) NO. 567 OF 2025
05TH JUNE, 2025
Kalpana Gupta & another .....Petitioners.
Versus
State of Uttarakhand & others ....Respondents.
Counsel for the Petitioners : Mr. Shakti Singh, learned
counsel.
Counsel for the State : Mr. J.S. Virk, learned Deputy
Advocate with Mr. R.K. Joshi,
learned Brief Holder.
The Court made the following:
JUDGMENT:
(per Hon'ble The Chief Justice Sri G. Narendar)
Heard learned counsel for the petitioners, and
learned Deputy Advocate General for the State of
Uttarakhand.
2. It is submitted that both the petitioners belong to
the same religion, and that the petitioners developed a liking
for each other, which has ended in marriage, and now both
the petitioners are living together. Since the family members
and others relatives of the first petitioner are against this
marriage, they are giving out threats to kill both the
petitioners. Petitioners submit that they are facing stiff
resistance, and they seriously apprehend threat to their life
and limb from the family and other relatives of the first 2025:UHC:4564-DB
petitioner, and hence they are before this Court praying for
protection.
3. The documents on record reveal that both the
petitioners are majors, and it is also submitted by the learned
Deputy Advocate General for the State that the parties have
performed their marriage on 28.05.2025. The petitioners
have also placed on record photographs of marriage as
Annexure-1.
4. In that view of the matter, and in view of the ruling
of the Hon'ble Supreme Court in the case of Lata Singh v.
State of U.P. and another, (2006) 5 SCC 475, the
petitioners have made out a case for grant of protection.
5. The Station House Officer, Police Station Rudrapur,
District Udham Singh Nagar is directed to assess the threat, if
any, to the life and limb of the petitioners, and provide
necessary protection, if it is found that there is a threat to the
life and limb of the petitioners. The SHO is further directed to
summon the private respondent, and such other persons,
who are inimically placed towards the marriage of the
petitioners, and counsel them, in accordance with law.
6. The Writ Petition stands ordered accordingly.
2025:UHC:4564-DB
7. Pending application, if any, also stands disposed of.
(G. NARENDAR, C.J.)
(ALOK MAHRA, J.) Dated: 05th June, 2025 NISHANT
NISHANT
DN: c=IN, o=HIGH COURT OF UTTARAKHAND,
2.5.4.20=ad3fcb5ca64340f5dd0a4c574afa0fd63133 605ca57cdc00ec2b7462b452b326,
KUMAR postalCode=263001, st=UTTARAKHAND, serialNumber=7E81318F3B1BE7EAAC9370185F7C9 C20892BC63A055CFD1961690560487E670C, cn=NISHANT KUMAR Date: 2025.06.09 10:38:09 +05'30'
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!