Allahabad High Court High Court

Deepak S/O Ram Kumar & Ors. vs State Of U.P. Thru Prin. Secy. Home … on 13 January, 2010

Allahabad High Court
Deepak S/O Ram Kumar & Ors. vs State Of U.P. Thru Prin. Secy. Home … on 13 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 275 of 2010

Petitioner :- Deepak S/O Ram Kumar & Ors.
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Gaurav Mishra
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 is FIR relating to Case Crime No.358 of 2009, under Section
498A I.P.C. & 3/4 Dowry Prohibition Act, Police Station- Aaspur Deosara,
District- Pratapgarh.

We have gone through the contents of the FIR. It also contains injury report of
Smt. Neelam Devi which is a part of the FIR, but the same has not been filed
along with the FIR.Thus, the FIR is incomplete. Accordingly, the writ petition
is dismissed with liberty to file a fresh if so advised with complete copy of
FIR.

Order Date :- 13.1.2010
Aks