Allahabad High Court High Court

Dharmendra @ Raju Singh vs State Of U.P., Thru. Prin. … on 4 August, 2010

Allahabad High Court
Dharmendra @ Raju Singh vs State Of U.P., Thru. Prin. … on 4 August, 2010
Court No. - 20

Case :- MISC. BENCH No. - 7380 of 2010

Petitioner :- Dharmendra @ Raju Singh
Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- Ran Vijay Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and learned A.G.A. for the State as
well as perused the record.

This writ petition under Article 226 of the Constitution of India has been filed
by the petitioner for quashing the impugned First Information Report dated
06.7.2010 lodged by the Opposite Party No. 4 at Crime No. 300 of 2010,
under Sections 323/504/498-A IPC & 3/4 Dowry Prohibition Act registered at
Police Station Lambhua, District Sultanpur and also for direction to the
opposite parties not to arrest him in pursuance of the said impugned First
Information Report.

We have gone through the contents of the First Information Report which
disclose the commission of cognizable offence and as such there is no ground
to quash the First Information Report.

The Writ Petition is, therefore, dismissed.

However, keeping in view the totality of the facts and circumstances of the
case, it is provided that in case the petitioner appears before the court below
and moves any application for bail, the same will be disposed of by the court
below expeditiously.

Order Date :- 4.8.2010
Santosh/-