Allahabad High Court High Court

Smt. Sheela Verma @ Sheela Devi vs State Of U.P. & Others on 23 June, 2010

Allahabad High Court
Smt. Sheela Verma @ Sheela Devi vs State Of U.P. & Others on 23 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 10914 of 2010

Petitioner :- Smt. Sheela Verma @ Sheela Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kumar Mishra
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 23.05.2010, relating to crime no.
235 of 2010, under Sections 420, 467, 468, 471 I.P.C. , P.S. –
Narhata, District – Lalitpur. 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. However
the petitioner shall not be arrested in the aforesaid crime no.
235 of 2010 for the aforesaid offences till the submission of
chargesheet against her if any, under Section 173(2) Cr.P.C.
Order Date :- 23.6.2010
M/A.