Allahabad High Court High Court

Ashok Kumar S/O Kailash Chand vs State Of U.P. Thru Principal … on 2 April, 2010

Allahabad High Court
Ashok Kumar S/O Kailash Chand vs State Of U.P. Thru Principal … on 2 April, 2010
Court No. - 25

Case :- MISC. BENCH No. - 2915 of 2010

Petitioner :- Ashok Kumar S/O Kailash Chand
Respondent :- State Of U.P. Thru Principal Secretary Home
Petitioner Counsel :- Mahmood Alam,Vishwajeet Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioners and learned Additional Government
Advocate. Gone through the writ petition.

The present writ petition has been filed against lodging of First Information
Report relating to case crime no. 421 of 2010 under Sections 498-A and 304-
B IPC read with Section 3/4 of the Dowry Prohibition Act of Police Station
Jalalpur district Ambedkar Nagar.

We have gone through the contents of the First Information Report. Since the
allegations made in the First Information Report disclose commission of
cognizable offence, as such, the same cannot be quashed.

The writ petition is accordingly dismissed.

However it is provided that if Smt Sanju Devi, petitioner no. 2 surrenders
before the Court below and moves application for bail, she being lady, her
bail application shall be heard and disposed of expeditiously by the Courts
below.

Order Date :- 2.4.2010
anb