Court No. - 25 Case :- MISC. BENCH No. - 6057 of 2010 Petitioner :- Muqaddasi Begum, & Others Respondent :- State Of U.P.,Thru. Prin. Secy.,Home & Others Petitioner Counsel :- S.M. Abuzar Zaidi Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and learned Additional Government
Advocate.
The present writ petition has been filed with the prayer for quashing First
Information Report relating to Case Crime no. 648 of 2010 under Sections
498-A, 323, 504 & 506 IPC read with Section 3/4 of the Dowry Prohibition
Act of Police Station Kotwali Nagar, district Barabanki.
We have gone through the contents of the First Information Report. Since the
allegations made in the First Information Report disclose commission of
cognizable offence, as such, the same cannot be quashed.
The writ petition is accordingly dismissed.
However it is provided that if petitioners No. 1 to 5, i.e. Muqaddasi Begum,
Smt. Samana, Smt. Shahana, Smt. Shabana and Smt. Nahid surrender before
the Court below and move application for bail, they being ladies, their bail
application shall be considered and disposed of expeditiously giving them the
benefit of Section 437 Cr.P.C.
It is further directed that petitioners No. 6 and 7 i.e. Tahskeel Zaidi and Rajjan
alias Maroof Hasan surrender before the court below and move application for
bail, their bail application shall be heard and disposed of expeditiously by the
Courts below.
Order Date :- 25.6.2010
anb