Allahabad High Court High Court

Desh Raj Kasana vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Desh Raj Kasana vs State Of U.P. And Others on 28 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43826 of 2010

Petitioner :- Desh Raj Kasana
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.D. Tiwari,M.D. Singh Shekhar
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of the instant writ petition the petitioner has prayed for a
writ of mandamus directing the respondents not to harass the
petitioner and his family members.

The petitioner may approach the S.S.P., Gautam Budh Nagar who
shall take steps on the application of the petitioner and pass
appropriate order for the security and safety of the petitioner and
his family members.

Petitioner is also at liberty to lodge any criminal complaint or file
FIR whichever is required under the law to the Police and in case
of refusal may make appropriate application before the appropriate
court of criminal law by way of applications under section 155 or
156 of the Criminal Procedure Code.

It is made clear that in the event any FIR has been lodged, it will
be open for the police authorities to proceed in accordance with
law.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 28.7.2010
AKJ