Court No. - 25 Case :- MISC. BENCH No. - 321 of 2010 Petitioner :- Dr. Sharli D/O Dr. Rajuma Baudh & Ors. Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- A.P. Singh Vishen Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and the learned Additional
Government Advocate.
Under challenge in the instant writ petition is FIR relating to Case Crime
No.610 of 2009 under Sections 147,323, 504, 506, 427 I.P.C., Police Station
Mahanagar, District Lucknow.
We have gone through the contents of the FIR., which disclose commission of
cognizable offence, as such the same cannot be quashed.
However, considering the allegations made in para 13 of the petition that no
one has received injury in the aforesaid case, we hereby dispose of the
petition with the direction that the petitioner shall not be arrested in the
aforesaid case crime unless and until cogent and reliable evidence comes
forward against them, provided they cooperate with the investigation, which
shall go on.
With the aforesaid observations/directions, the writ petition stands finally
disposed of.
Order Date :- 18.1.2010
Tripathi