Allahabad High Court High Court

Waseem vs State Of U.P. & Another on 3 February, 2010

Allahabad High Court
Waseem vs State Of U.P. & Another on 3 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1496 of 2010

Petitioner :- Waseem
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ram Raj Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and perused the averments made in
the writ petition and also the First Information Report.

By means of present writ petition, the petitioner sought relief for quashing
of the FIR dated 14.12.2009 as in case crime no. 797 of 2009 under Sections
279, 427, 304A IPC, P.S. Knadhala, District- Muzaffar Nagar.

The petitioner is not named in the FIR. During investigation, the name of
the petitioner came into light. The averments made in the FIR, prima -facie
discloses the cognizable offence . We are not inclined to quash the FIR.

It is accordingly dismissed.

Order Date :- 3.2.2010
KU