Citation : 2026 Latest Caselaw 33 UK
Judgement Date : 2 January, 2026
2025:UHC:11666-DB
HIGH COURT OF UTTARAKHAND AT NAINITAL
HON'BLE THE CHIEF JUSTICE SRI G.NARENDAR
AND
HON'BLE SRI JUSTICE SUBHASH UPADHYAY
Writ Petition Criminal No. 1810 2025
31st December, 2025
Sidra and another -----------Petitioners
Versus
State of Uttarakhand and others ----------Respondents
----------------------------------------------------------------------
Presence:-
Mr. Kaushal Sah Jagati and Mr. Yogesh Upadhyay, learned
counsel for the petitioners.
Mr. J.S.Virk, learned Deputy Advocate General, assisted by Mr.
Rakesh Joshi, Brief Holder for the State.
----------------------------------------------------------------------
JUDGMENT:
(per Mr. G. Narendar C.J.)
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 faith, and that the petitioners
developed a liking for each other, want to marriage, and
now both the petitioners are living together. Since the
aunt (chachi) of the petitioner no. 2 is against this
marriage, she is giving out threats to kill both the
2025:UHC:11666-DB petitioners. Petitioners submit that they are facing stiff
resistance, and they seriously apprehend threat to their
life and limb from the respondent no.4 who is aunt
(chachi) of the second petitioner, and hence they are
before this Court praying for protection.
3. The documents on record reveal that both the
petitioners are major, and it is also submitted by the
counsel for the petitioners that petitioners are intend to
marry on 06.01.2026 (marriage invitation card
enclosed). They have already made a representation
before the Senior Superintendent of Police, Udham
Singh Nagar.
4. In that view of the matter, and in view of 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, the petitioners have made out a case for
grant of protection.
5. The Station House Officer, Police Station
Kashipur, 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 respondents, and such other persons, who are
2025:UHC:11666-DB inimically placed towards the marriage of the
petitioners, and counsel them, in accordance with law.
6. The writ petition stands ordered accordingly.
As a sequel thereto, the miscellaneous
petitions, if any pending, shall stand closed.
(G. NARENDAR, C.J.)
(SUBHASH UPADHYAY, J.) Dated: 31.12.2025 Kaushal
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!