Allahabad High Court High Court

Smt. Neetu Awasthi, W/O-Ramakant … vs State Of U.P., Thru.Prin. … on 19 January, 2010

Allahabad High Court
Smt. Neetu Awasthi, W/O-Ramakant … vs State Of U.P., Thru.Prin. … on 19 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 397 of 2010

Petitioner :- Smt. Neetu Awasthi, W/O-Ramakant Awasthi
Respondent :- State Of U.P., Thru.Prin. Secy.Home & Others
Petitioner Counsel :- Ramakant Srivastava,Ajay Kr. Mishra
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

By means of this writ petition, the petitioner who happens to be the wife of
complainant of Case Crime No.669A/09 under Sections 147, 148, 149, 307,
326, 504 and 506 I.P.C., Police Station Subeha, District Barabanki had prayed
that proper action be taken against the accused persons which is not being
taken by the police authority despite registration of the FIR as far back as on
15.12.2009.

It is well settled that during the course of investigation, no interference can be
taken under Article 226 of the Constitution of India.

However, we dispose of this writ petition with the direction to the
Superintendent of Police, Barabanki to look into the matter and see that
proper investigation is done in accordance with law.

Order Date :- 19.1.2010
Tripathi