Allahabad High Court High Court

Smt. Renu & Another vs State Of U.P. & Others on 23 June, 2010

Allahabad High Court
Smt. Renu & Another vs State Of U.P. & Others on 23 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 10917 of 2010

Petitioner :- Smt. Renu & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

We have heard learned counsel for the petitioners, learned
A.G.A. and have perused the impugned F.I.R.
The petitioners through the present writ petition have 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 19.04.2010 relating to Case Crime No. 209 of 2010
under Sections 363, 366, 376 IPC, P.S. Nagina, District Bijnor.
The ancillary prayer is to issue a writ of mandamus commanding
the respondents not to arrest the petitioners in the aforesaid
crime number pendentilite the writ petition.
A perusal of the F.I.R. 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 petitioners shall
be considered expeditiously.

With the aforesaid observations, the writ petition is disposed of.
Dated : 23.06.10
VR/Cr. W.P./10917/10