Allahabad High Court High Court

Smt. Anju vs State Of U.P.,Thru. Prin. … on 22 July, 2010

Allahabad High Court
Smt. Anju vs State Of U.P.,Thru. Prin. … on 22 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6796 of 2010

Petitioner :- Smt. Anju
Respondent :- State Of U.P.,Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- V.K. Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioner and learned A.G.A. as well as
perused the documents available on record.

This writ petition under Article 226 of the Constitution of India has been filed
by the petitioner with the following prayers:-

1. A writ, order or direction in the nature of mandamus be issued commanding
the opo. parties to lodge the F.I.R. against the accused persons mentioned in
the application U/S 156 (3) Cr.P.C. in compliance of the order dated
6.10.2008 passed by Additional Chief Judicial Magistrate,Court No. 17,
Barabanki, contained as annexure no.3 to this writ petition.

2. A writ, order or direction in the nature of Mandamus be issued
commanding the opp. parties to investigate the matter in a free and fair
manner.

3. Any other order or direction which this Hon’ble Court may deem fit and
proper under the facts and circumstances of the case may also be passed in
favour of the petitioner.

From a perusal of the above prayers, it appears that the writ petition is mis-
conceived and is liable to be dismissed.

The writ petition is, therefore, dismissed.

However, it is provided that the petitioner may raise her grievances before the
Magistrate concerned who had ordered the Station Officer of Police Station
Ram Sanehi Ghat, District Barabanki to register the case on her application
moved under Section 156 (3) Cr.P.C.

Order Date :- 22.7.2010
Sanjay