Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Allahabad High Court

Smt. Vijaylaxmi vs State Of U.P. And Others on 28 July, 2021

Author: Vivek Kumar Birla

Bench: Vivek Kumar Birla





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- WRIT - C No. - 17212 of 2021
 

 
Petitioner :- Smt. Vijaylaxmi
 
Respondent :- State of U.P. and Others
 
Counsel for Petitioner :- Rafeek Ahmad Khan
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Kumar Birla,J.
 

The petitioners have filed this petition as usual seeking protection of their life and restraining the respondents from causing any harassment or interference in their married life.

In connection with the alleged marriage of the petitioners, a first information report being Case Crime No. 313 of 2021, under Sections 366/507 IPC, P.S. Kotwali Nagar, District Banda has been lodged with the police authorities and the matter is under investigation.

In view of the above, since the matter is under investigation of the police authorities, the matter requires no interference by this Court in exercise of writ jurisdiction.

The present petition is accordingly dismissed.

Learned Standing Counsel is directed to upload the copy of the FIR as the present petition has been listed as ecourt.

Order Date :- 28.7.2021 Abhishek