Court No. - 25 Case :- MISC. BENCH No. - 5984 of 2010 Petitioner :- Taufeek, & Anr. Respondent :- Superintendent Of Police, Balrampur & Others Petitioner Counsel :- Anil K. Tripathi Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and the learned Additional
Government Advocate.
Under challenge in the instant writ petition is the FIR. relating to Case Crime
No.389 of 2010 under Section 379 I.P.C., Police Station Kotwali Utraula,
District Balrampur
We have gone through the contents of the FIR. Since it discloses commission
of cognizable offence as such the same cannot be quashed.
However, seeing the trivial allegations levelled in the FIR, we hereby direct
that the petitioners, namely, Taufeek and Mazhar shall not be arrested in the
aforesaid case crime till submission of the chargesheet/report under Section
173 Cr.P.C.
With the aforesaid directions, the writ petition is finally disposed of.
Date : 22.6.2010.
Tripathi.