Allahabad High Court
Tawassum Bano vs State Of U.P. & Others on 28 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23870 of 2010 Petitioner :- Tawassum Bano Respondent :- State Of U.P. & Others Petitioner Counsel :- A.P.Tewari,S.S.Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
Since it is a case between husband and wife, I am not inclined to interfere.
After leading evidence under Section 202 Cr.P.C., if the wife wants, she can
always pray for registration of FIR and get the investigation done. If such a
prayer is made, Magistrate is directed to decide it in accordance with law.
With the aforesaid direction, this Crl. Misc. Application stands rejected.
Order Date :- 28.7.2010
AKG/-