Allahabad High Court High Court

Anand Kumar (Dewar) And Others vs State Of U.P.Through Secretary … on 25 June, 2010

Allahabad High Court
Anand Kumar (Dewar) And Others vs State Of U.P.Through Secretary … on 25 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 5801 of 2010

Petitioner :- Anand Kumar (Dewar) And Others
Respondent :- State Of U.P.Through Secretary (Home),Govt.Of U.P.,Lko.&
Ors
Petitioner Counsel :- Rajendra Prasad Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioners and the learned Government
Advocate as well as Sri Mayank Pande, appearing on behalf of respondent
no. 3, who has filed counter affidavit, which is taken on record.

By means of this writ petition, the petitioners have prayed for issuance of a
writ in the nature of Certiorari for quashing the FIR registered as Case Crime
No.03/2010 under Sections 498A/323 I.P.C. and 3/4 of Dowry Prohibition
Act, Police Station Mahila Thana, District Ambedkar Nagar.

We have gone through the contents of the FIR as well as injury report of the
victim. We do not see any justifiable reason to quash the FIR which discloses
commission of cognizable offence.

Petition is misconceived and is according dismissed.

However, seeing that it is a matrimonial dispute, it is provided that if the
petitioners surrender and move application for bail, the same shall be
considered and disposed of expeditiously by the courts below.

Order Date :- 25.6.2010

Tripathi