Court No. - 25 Case :- MISC. BENCH No. - 769 of 2010 Petitioner :- Amar Singh S/O Late Ram Sufal & Ors. Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- J.B.S. Rathour,S.K. Singh Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioners and learned Additional
Government Advocate.
Under challenge in the instant writ petition is FIR relating to Case
Crime No. 831 of 2009, under Sections 498-A, 304-B, 201 IPC read
with Section ¾ Dowry Prohibition Act, police station Jaidpur, district
Barabanki.
We have gone through the contents of the FIR, which disclose
commission of cognizable offence, as such, the same cannot be
quashed.
Although grave stress has been laid by learned counsel for the
petitioners that the daughter of the complainant, namely, Parul and her
three years’ old daughter are alive and are residing with Himanshu @
Gaurav.
These things are to be seen by the Investigating Officer and at this
juncture it cannot be looked into whether Parul and her daughter are
alive or no?
The writ petition is misconceived and is accordingly dismissed.
Order Date :- 1.2.2010
Pradeep/-