Citation : 2014 Latest Caselaw 3390 ALL
Judgement Date : 21 July, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 7 Case :- MISC. BENCH No. - 2910 of 2014 Petitioner :- Hari Om And Ors. Respondent :- The State Of U.P Thru Principal Secy., Home Deptt., And Ors. Counsel for Petitioner :- Sunil Kumar Singh Counsel for Respondent :- Govt. Advocate,Arunendra Nath Mishra Hon'ble Ravindra Singh,J.
Hon'ble Vishnu Chandra Gupta,J.
Heard learned counsel for the petitioners and learned A.G.A.
This petition is listed under the head of Chapter XII Rule V of the High Court Rules.
Learned counsel for the petitioners has not taken steps for sending the notice to respondent No. 4.
Learned A.G.A. files counter affidavit.
This petition has been filed by the petitioners Hari Om And Ors. with a prayer to quash the FIR of case crime No. 243 of 2014 under sections 363, 366, 506 IPC, P.S. Mallawan, District Hardoi.
From the perusal of the FIR it appears that on the basis of allegation made therein the prima facie cognizance offence is made out. There is no scope of interfering in the FIR. Therefore, the prayer for quashing the FIR is refused.
The interim order dated 7.7.2014 is hereby vacated.
However, considering the submissions made by the learned counsel for the petitioners that the kidnapped girl Sunita is major and she has performed the marriage with petitioner No. 1 Hari Om and she is living in his company as his house wife with her free will and consent, it is directed that in case the alleged kidnapped girl Sunita appears/produced before the court of learned C.J.M. Hardoi within 20 days from today and moves an application for her medical examination, recording her statement under section 161 Cr.P.C. and 164 Cr.P.C, the learned Magistrate concerned shall fix a date for the same purpose, on that date the first informant & officer in charge of the police station concerned shall be summoned, she shall be produced before C.M.O. concerned by the concerned police officer for her medical examination thereafter she shall be produced before CJM concerned for recording her statement under section 164 Cr.P.C. the same shall be recorded on the application filed by the I.O./Officer in charge of the police station concerned, till then no coercive step shall be taken against the petitioners, in default of it, it shall be open to the police authority concerned to arrest the petitioners, if she is found major and does not support the FIR version, the petitioners shall not be arrested till submission of the police report under section 173(2) Cr.P.C. but the petitioners shall co-operate with the investigation. In case the alleged kidnapped girl appears to be minor or if she is major but supports the prosecution version, it shall be open to the police authority to arrest the petitioner. In case the petitioners approach the S.S.P. concerned to provide the security for the above mentioned purpose, the same shall be provided to them.
It is further directed that issue of custody of the alleged kidnapped girl shall also be decided by the CJM concerned in accordance with law.
With the above direction this petition is finally disposed of.
Order Date :- 21.7.2014/RPD
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!