Court No. - 29 Case :- CRIMINAL MISC. WRIT PETITION No. - 10958 of 2010 Petitioner :- Anita @ Seema Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.N. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Arun Tandon,J.
Hon’ble Rajesh Chandra,J.
We have heard learned counsel for the petitioners, learned
A.G.A. and have perused the impugned F.I.R.
The petitioners through the present writ petition have invoked
the extraordinary jurisdiction of this Court under Article 226
of The Constitution of India praying for certiorari quashing
the impugned F.I.R. dated 11.05.2010, relating to crime no.
227 of 2010, under Sections 419, 420, 406, 504, 506 I.P.C. ,
P.S. – Lanka, District – Varanasi. The ancillary prayer is to
issue a writ of mandamus commanding the respondents not to
arrest the petitioners in the aforesaid crime number
pendentilite the writ petition.
A perusal of the F.I.R. discloses commission of cognizable
offence. Hence, the question of quashing the F.I.R. does not
arise. The writ petition in this regard is dismissed. However
the petitioners shall not be arrested by the investigating
officer till the credible evidence is collected.
Order Date :- 24.6.2010
M/A.