Court No. - 25 Case :- MISC. BENCH No. - 12166 of 2009 Petitioner :- Rishi Kumar Arora S/O Prashant Arora Respondent :- State Of U.P. Thru Secy. Home & Anr. Petitioner Counsel :- R.N. Shukla Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioner and the learned Additional
Government Advocate.
Under challenge in the instant writ petition is FIR relating to Case Crime No.
786 of 2009, under Section 3/7 Essential Commodities Act, police station
Aliganj, district Lucknow.
We have gone through the FIR and other documents annexed along with the
petition.
From a bare reading of the FIR it cannot be said that no cognizable offence is
made out against the petitioner.
The writ petition is misconceived and is accordingly dismissed.
However, considering age of the petitioner, it is hereby provided that if the
petitioner surrenders and moves application for bail, the same shall be
considered and disposed of by the courts below expeditiously.
Order Date :- 5.1.2010
Chauhan/-