Court No. - 25 Case :- MISC. BENCH No. - 2921 of 2010 Petitioner :- Ramesh Kumar S/O Kallu Prasad Respondent :- State Of U.P. Thru Secretary Home, Petitioner Counsel :- Mahfooz Alam,Ishrat Ali Siddiqui Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and learned Additional Government
Advocate. Gone through the writ petition.
The present writ petition has been filed against lodging of First Information
Report relating to case crime no. 41 of 2010 under Sections 498-A, 494, 323
& 506 IPC read with section 3/4 of the Dowry Prohibition Act of Police
Station Nagram district Lucknow.
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 misconceived and is accordingly dismissed.
Order Date :- 2.4.2010
anb