Allahabad High Court High Court

Rakesh Singh S/O Chandra Pal Singh vs State Of U.P. Thru Prin. Secy. Home … on 18 January, 2010

Allahabad High Court
Rakesh Singh S/O Chandra Pal Singh vs State Of U.P. Thru Prin. Secy. Home … on 18 January, 2010
Court No. - 25
Case :- MISC. BENCH No. - 314 of 2010
Petitioner :- Rakesh Singh S/O Chandra Pal Singh
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Dharmendra Kumar Mishra
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to case
crime no. 1498 of 2009, under Sections 498-A and 304-B IPC
read with Section 3/4 Dowry Prohibition Act, police station
Bighapur, district Unnao.

We have gone through the FIR, which disclose commission of
cognizable offence and, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

Order Date :- 18.1.2010
Chauhan/-