Allahabad High Court High Court

Smt. Reena Devi & Another vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Smt. Reena Devi & Another vs State Of U.P. & Others on 26 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13323 of 2010

Petitioner :- Smt. Reena Devi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Naresh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard and perused the materials on record.

Challenge in this petition is to the F.I.R lodged at case crime No. 281 of 2010
under section 306 IPC P.S Jaswant Nagar District Etawah.

From a scrutiny of the F.I.R we of the view that it cannot be said that the
ingredients of cognizance offence is not disclosed.

Petition is therefore dismissed as devoid of merit.

Order Date :- 26.7.2010
MH