Allahabad High Court High Court

Km. Suvidha Tiwari vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Km. Suvidha Tiwari vs State Of U.P. & Others on 2 April, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 4875 of 2010

Petitioner :- Km. Suvidha Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

The petitioner through the present writ petition has invoked the
extraordinary jurisdiction of this Court under Article 226 of the
Constitution of India praying for a writ, order or direction in the
nature of certiorari quashing the impugned FIR dated 22.11.2009,
relating to case crime no.1129 of 2009, under Sections
420,467,468,471 IPC, PS Civil Lines, District Moradabad vide
Annexure No.1. The ancillary prayer is to issue a writ of
mandamus commanding the respondents not to arrest the petitioner
in the aforesaid crime number pendentelite the writ petition.

We have heard learned counsel for the petitioner and learned AGA
and have perused the impugned FIR.

We do not find any reason to quash the impugned FIR. This writ
petition stands dismissed with a direction that the bail prayer of the
petitioner be considered expeditiously, if possible on the same day.

Order Date :- 2.4.2010

SM