Allahabad High Court High Court

Smt.Maya Devi W/O Buddhu And … vs State Of U.P.Through Supdt.Of … on 8 January, 2010

Allahabad High Court
Smt.Maya Devi W/O Buddhu And … vs State Of U.P.Through Supdt.Of … on 8 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 150 of 2010

Petitioner :- Smt.Maya Devi W/O Buddhu And Others
Respondent :- State Of U.P.Through Supdt.Of Police Sultanpur And
Others
Petitioner Counsel :- Shesh Narain Pandey,Rajesh Kumar Tiwari
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

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

Under challenge in the instant writ petition is FIR relating to Case Crime No.
C-2957 of 2009, under Sections 323, 452, 324, 504, 506, 392 & 427 IPC,
police station Kotwali City, district Sultanpur.
We have gone through the contents of the FIR, which disclose commission of
cognizable offence, as such, the same cannot be quashed.
The writ petition is misconceived and is accordingly dismissed.
However, it is provided that if petitioners No.1, namely, Smt. Maya Devi
surrenders and moves application for bail, she being lady her bail application
shall be considered and decided expeditiously by the courts below giving her
benefit of Section 437 Cr.P.C.

So far as petitioner Nos. 2 & 3 are concerned, it is provided that if they
surrender and move application for bail, the same shall be considered and
decided expeditiously by the courts below.
Order Date :- 8.1.2010
Pradeep/-