Allahabad High Court High Court

Tawassum Bano vs State Of U.P. & Others on 28 July, 2010

Allahabad High Court
Tawassum Bano vs State Of U.P. & Others on 28 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23870 of 2010

Petitioner :- Tawassum Bano
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.P.Tewari,S.S.Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned AGA.

Since it is a case between husband and wife, I am not inclined to interfere.
After leading evidence under Section 202 Cr.P.C., if the wife wants, she can
always pray for registration of FIR and get the investigation done. If such a
prayer is made, Magistrate is directed to decide it in accordance with law.

With the aforesaid direction, this Crl. Misc. Application stands rejected.

Order Date :- 28.7.2010
AKG/-