Allahabad High Court High Court

Smt. Gafoori vs State Of U.P. & Others on 24 June, 2010

Allahabad High Court
Smt. Gafoori vs State Of U.P. & Others on 24 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 11004 of
2010

Petitioner :- Smt. Gafoori
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.C. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner and the learned AGA
appearing for the State respondents.

The petitioner through the present petition has invoked the
extraordinary jurisdiction of this Court under Article 226 of the
Constitution of India praying for certiorari quashing the impugned
F.I.R. dated 29.05.2010 relating to Case Crime No921 of 2010
under Sections 498-A, 307 I.P.C. and 3/4 D.P. Act, Police Station
Mandi Dhanaura, District J.P. Nagar. The ancillary prayer is to
issue a writ of mandamus commanding the respondents not to
arrest the petitioner in the aforesaid crime number pendentilite the
writ petition.

A perusal of the impugned FIR discloses commission of
cognizable offence. Hence, the question of quashing the F.I.R.
does not arise. The writ petition in this regard is dismissed with a
direction to the Court concerned that the bail prayer of the
petitioner will be considered and disposed of expeditiously.

Order Date :- 24.6.2010
Pr/-