Allahabad High Court High Court

Smt. Gita Devi & Others vs Station Officer P.S. Hariparwat … on 21 June, 2010

Allahabad High Court
Smt. Gita Devi & Others vs Station Officer P.S. Hariparwat … on 21 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10797 of 2010

Petitioner :- Smt. Gita Devi & Others
Respondent :- Station Officer P.S. Hariparwat Distt. Agra & Another
Petitioner Counsel :- V.S. Kushwaha
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Shyam Shankar Tiwari,J.

Heard learned counsel for the petitioner and learned A.G.A.

This writ petition has been filed with a prayer to quash the F.I.R. of case Crime No.567of 2010
under Sections 498A, 323, 452, 504, 506 I.P.C., P.S. Hariparwat, District Agra.

From a perusal of the F.I.R. it cannot be said that prima-facie no cognizable offence is disclosed
against the petitioner, hence no ground exists for quashing the F.I.R.

The writ petition is accordingly disposed of. However, it is provided that if the petitioner appears
before the court concerned within three weeks and applies for bail in the aforesaid case, his
prayer for bail shall be heard and disposed of expeditiously in accordance with the observations
made by the Apex Court in Lal Kamlendra Pratap Singh Vs. State of U.P. 2009(2) Crime
4(SC).

Order Date :- 21.6.2010
Naresh