Citation : 2011 Latest Caselaw 6641 ALL
Judgement Date : 22 December, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 24290 of 2011 Petitioner :- Smt. Bhawna & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- N.S. Chahar Respondent Counsel :- Govt. Advocate Hon'ble Devendra Pratap Singh,J.
Hon'ble Vinay Kumar Mathur,J.
Heard learned counsel for the petitioners and the learned A.G.A.
1.This writ petition has been filed by the petitioners for quashing of FIR of case crime No.653 of 2011, under Sections 363/ 366 IPC, P.S.Firozabad (South), district Firozabad.
2.The Petitioners are present in this Court and they have been identified by their lawyer. Petitioner No.1 claims to have voluntarily married petitioner No.2, out of her own sweet will and is living with him without any coercion and compulsion, and denies that she has ever been kidnapped by petitioner No.2.
3. In paragraphs No. 5 and 7 of the writ petition it is mentioned that petitioner No. 1 is major and aged about 21 years, but no reliable proof regarding her age has been annexed with the petition.
4. Since, there is no conclusive proof of age of petitioner no.1, we direct her to appear before the Chief Judicial Magistrate/ Magistrate Firozabad within two weeks from today, who shall direct the investigating officer to produce her before the C.M.O, Firozabad for the purpose of getting her medical examination done for ascertaining her age as per her appearance and also by a radiological examination.
5. The age certificate will bear the self attested photograph of petitioner no.1.
6. In case the C.M.O. reports that she is 18 years in age or above, the I.O. concerned shall record her statement under Section 161 Cr.P.C and shall produce petitioner no.1 before the CJM/ Magistrate concerned for getting her statement recorded under Section 164 Cr.P.C, who shall duly record the same.
7.The I.O shall provide proper security to the petitioner no.1 for ensuring compliance of the aforesaid directions.
8.In case, the said statements are favorable to the accused-petitioners, the I.O. shall consider the appropriateness of submitting a final report in this case and the CJM concerned may also pass appropriate orders in this regard.
9. In case the petitioner No.1 is found to be minor, the C.J.M/Magistrate concerned shall pass appropriate orders regarding her custody as he deems fit and proper.
10.For the future security of the petitioner no.1 the petitioner no.2 is directed to deposit Rs. 1,00,000/- (One lac) in a nationalized bank/ post office in the form of fixed deposit for a period of not less than three years within one month in the exclusive name of the petitioner no.1.
11.The amount so deposited shall not be withdrawn before its maturity under any circumstances except with the leave of the CJM/ Magistrate concerned.
12.The concerned bank/ post office shall be instructed by the depositor (Petitioner No. 2) to make a specific note in the record as well as on the fixed deposit receipt that the same shall not be encashed before maturity except with the leave of the CJM/ Magistrate concerned.
2.
13.The petitioner No. 2 is directed to furnish proof before the CJM/ Magistrate concerned on or before 30.1.2012 that he has made out the fixed deposit receipt as directed above in the name of the petitioner No.1.
14.Till the disposal of the aforesaid proceedings before the CJM concerned as provided herein above, the arrest of the petitioners in the aforesaid case crime No.653 of 2011, under Sections 363/ 366 IPC, P.S.Firozabad (South), district Firozabad shall remain stayed.
15.In case the petitioners fail to fulfil any of the conditions mentioned herein above, the stay of arrest granted by this Court shall stand vacated.
16.With the aforesaid observations, the writ petition is disposed off.
Order Date :- 22.12.2011
V.Sri/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!