Allahabad High Court High Court

Ramesh Singh & Others vs State Of U.P., Thru. Secretary, … on 26 July, 2010

Allahabad High Court
Ramesh Singh & Others vs State Of U.P., Thru. Secretary, … on 26 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6876 of 2010

Petitioner :- Ramesh Singh & Others
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Sanjay Tripathi
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State as
well as perused the record.

This writ petition under Article 226 of the Constitution of India has been filed
by the petitioners against the impugned First Information Report dated
30.6.2010 lodged by the Opposite Party No. 4 at Crime No. 892 of 2010,
under Sections 496/420/363/366/504/506 IPC & 3 (2) V SC/ST Act,
registered at Police Station Makhi, District Unnao and also for direction to the
opposite parties not to arrest them in pursuance of the said impugned First
Information Report.

The submission of learned counsel for the petitioners is that the Petitioner No.
1 (Ramesh Singh) had entered into marriage with Kanti @ Ranno, the
daughter of the complainant. Later on the complainant took his daughter
Kanti @ Ranno from his house. She took valuables of the accused with her.
The petitioner, therefore, lodged a complaint in the year 2007 against the
complainant and Kanti @ Ranno who were sent to jail. Thereafter, the
complainant had lodged the present F.I.R. with total false allegations. The
petitioners, therefore, deserve protection.

Learned A.G.A. opposed the petition.

We have gone through the contents of the First Information Report which
disclose the commission of cognizable offence and as such it cannot be
quashed and the writ petition is liable to be dismissed.

The Writ Petition is, therefore, dismissed.

Order Date :- 26.7.2010
Santosh/-