Allahabad High Court High Court

Sudhanshi Sharma vs State Of U.P.Through Prin. Secy. … on 24 June, 2010

Allahabad High Court
Sudhanshi Sharma vs State Of U.P.Through Prin. Secy. … on 24 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 6043 of 2010
Petitioner :- Sudhanshi Sharma
Respondent :- State Of U.P.Through Prin. Secy. Civil Sectt. Lko.And Ors.
Petitioner Counsel :- Satyendra Kumar Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime No.
1042 of 2009, under Sections 406, 420, 504 and 506 IPC, police station
Hazratganj, district Lucknow.

We have gone through the FIR, which discloses commission of cognizable
offence and, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

However, considering the argument advanced by the learned counsel for the
petitioner that the petitioner is a lady and no serous allegations have been
levelled against her, rather the same have been levelled against her husband,
we hereby provide that if she surrenders and moves application for bail, the
same shall be considered and disposed of by the courts below expeditiously
by giving her benefit of Section 437 Cr.P.C.

Order Date :- 24.6.2010
Chauhan/-