Court No. - 20 Case :- MISC. BENCH No. - 6373 of 2010 Petitioner :- Rajveer Singh And Another Respondent :- State Of U.P.Through The Prin. Secy. In The Deptt. Of Home Petitioner Counsel :- I.P.Singh Respondent Counsel :- G.A Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State as
well as perused the record.
This petition has been filed by the petitioners for the following reliefs:
1. Issue a writ, order or direction in the nature of mandamus directing
the opposite parties not to harass the petitioners unnecessarily in a
revengeful manner specifically at the behest of the opposite party No.
5 by lodging First Information Reports and protect the life and liberty
of the petitioners and they may be permitted to carry on their
respective service/business wihtout any fear,
2. Issue a writ, order or direction in the nature of mandamus
commanding the opposite parties to take action on the representations
submitted by the petitioners within a prescribed period to be fixed by
this Hon’ble Court,
3. Issue such order writ, order or directions which may be deemed just
and proper in the circumstances of the case and,
4. Allow the writ petition with costs throughout.
Learned counsel for the petitioners submits that the petitioner is unnecessarily
being harassed by the police at the behest of the Opposite Party No. 5.
Learned A.G.A. opposed the petition and argued that no such relief cant be
granted to the petitioner as prayed by him.
Considered the submission of learned counsel for the petitioners and learned
A.G.A. for the State.
Keeping in view the facts of the case, the writ petition is finally disposed of
with the observation that petitioners may raise their grievances before the
Superintendent of Police, Unnao who will look into the matter.
Order Date :- 9.7.2010
Santosh/-