Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 2]

Allahabad High Court

Lalita Kumari And 8 Others vs State Of U.P. And 3 Others on 2 August, 2019

Bench: Ramesh Sinha, Raj Beer Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 44
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 20305 of 2019
 

 
Petitioner :- Lalita Kumari And 8 Others
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Santosh Kumar Yadav,Ravi Shankar Tripathi
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Ramesh Sinha,J.
 

Hon'ble Raj Beer Singh,J.

Heard Sri Santosh Kumar Yadav, learned counsel for the petitioners, Sri Gaurav Pratap Singh, learned AGA for the State and perused the impugned F.I.R. as well as material brought on record.

Learned A.G.A. has accepted notice on behalf of the opposite party nos. 1 to 3.

Issue notice to the opposite party no. 4.

Each of the respondent is granted four weeks time to file counter affidavit.

Rejoinder affidavit, if any, may also be filed within two weeks thereafter.

List after six weeks.

Learned counsel for the petitioners submits that the date of birth of victim-petitioner no. 1 as per academic record is 15.5.1998, copy of which is annexed at Page-21 of the present petition which shows that she is a major girl aged about 20 years. She on her own sweet will has solemnized marriage with petitioner no.2 on24.7.2019. He further contended that once they are major and they have voluntarily married, then to conceive in view of the judgment of Apex Court rendered in Criminal Appeal No. 1142 of 2013 - Sachin Pawar Vs. State of U.P., decided on 02.08.2013, that, offence has been committed under Sections 363, 366 I.P.C., cannot be approved of.

Prima facie arguments advanced appear to have some substance and require consideration by this court as such pursuant to impugned F.I.R. dated 25.7.2019, registered as Case Crime No. 152 of 2019, u/s 363, 147, 352, 504 IPC and Section 3(2)(v) SC/ST Act, 1989, police station Amaria District Pilibhit no coercive action be taken against the petitioners.

It is made clear that if the petitioners do not take steps to serve notice to respondent no. 3 within two weeks' from today, the interim protection granted above shall automatically vacated and this petition shall stand dismissed without further reference to any other Bench of this Court.

(Raj Beer Singh, J.) (Ramesh Sinha, J.) Order Date :- 2.8.2019 Deepika