Allahabad High Court High Court

Nadeem vs State Of U.P.Through Secy. Deptt. … on 25 June, 2010

Allahabad High Court
Nadeem vs State Of U.P.Through Secy. Deptt. … on 25 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 6047 of 2010

Petitioner :- Nadeem
Respondent :- State Of U.P.Through Secy. Deptt. Of Home Lko.And Ors.
Petitioner Counsel :- Vijay Pratap Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and learned Additional Government
Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime No.
186 of 2010, under Sections 147, 148, 149, 323, 324, 504 & 506 IPC read
with Section 3 (i) (x) SC/ST ACt, police station Kakori, district Lucknow.

We have gone through the contents of the FIR, which disclose commission of
cognizable offence, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

However, it is provided that if petitioner surrenders and moves application for
bail the same shall be considered and decided expeditiously by the courts
below.

Order Date :- 25.6.2010

Pradeep/-