Allahabad High Court High Court

Smt. Raunak & Another vs State Of U.P. & Others on 15 June, 2010

Allahabad High Court
Smt. Raunak & Another vs State Of U.P. & Others on 15 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34953 of 2010

Petitioner :- Smt. Raunak & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Kumar
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Hon’ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

We have considered the submissions made by the learned counsel for the
petitioner and learned AGA and perused the record.

From perusal of the FIR, prima facie, it cannot be said that no cognizable
offence is made out.

No ground for interference is made out. The writ petition is accordingly
dismissed.

Order Date :- 15.6.2010
pks