Allahabad High Court High Court

Rajeev Rastogi & Others vs State Of U.P., & Others on 29 June, 2010

Allahabad High Court
Rajeev Rastogi & Others vs State Of U.P., & Others on 29 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 6131 of 2010

Petitioner :- Rajeev Rastogi & Others
Respondent :- State Of U.P., & Others
Petitioner Counsel :- Ashish Kumar
Respondent Counsel :- G.A.,Amol Kumar,Prashant Srivastava

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard Sri Ashish Kumar, learned counsel for the petitioners and Sri Amol
Kumar, learned counsel appearing for opposite party no. 4 as well as learned
Additional Government Advocate.

Under challenge in this Writ Petition is First Information Report relating to
Case Crime 187 of 2010 under sections 498-A, 323 & 506 IPC read with
Section 3/4 Dowry Prohibition Act of police station Hazratganj, Lucknow.

We have gone through the contents of the First Information Report and other
documents annexed along with the writ petition.

As it comes out that opposite party No. 4 Smt Shelly Prakash was married to
one Amit Rastogi in the year 2007 and thereafter some matrimonial dispute
arose between the parties due to which this FIR has seen the light of the day.

It has been stated by Sri Ashish Kumar, learned counsel for the petitioner
that he has already drafted petition on behalf of said Amit Rastogi and he
shall file the same today itself in the registry. Let him do so.

Put up/list this petition on 2nd July 2010.

Till 2nd July 2010 it is directed that no coercive measures shall be adopted
against the petitioners.

Order Date :- 29.6.2010
anb