Court No. - 25 Case :- MISC. BENCH No. - 67 of 2010 Petitioner :- Mrs. Poonam Pandey W/O P.K. Pandey Respondent :- State Of U.P. Thru Secy. Home & Ors. Petitioner Counsel :- Mrs. Madhulika Yadav Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioner and learned Additional Government
Advocate.
Under challenge is FIR relating to Case Crime No. 409 of 2009, under
Sections, 498 -A,323,504,506 IPC, & 3/4 Dowry Prohibition Act, police
station -Ashiyana, district-Lucknow.
We have gone through the contents of the FIR.
As it comes out that it is a matrimonial dispute and the allegations levelled in
the FIR are trivial in nature, we dispose of the petition with the direction that
the petitioner shall not be arrested in the aforesaid case crime number unless
and until cogent and reliable evidence comes forward against her which turns
into the shape of charge sheet, provided she cooperates with the investigation,
which shall go on.
With the above direction/ observation, the petition is disposed of.
Order Date :- 7.1.2010
R.P/