Allahabad High Court High Court

Constable 303, Ramesh Pandey & … vs State Of U.P., Thru. Secretary, … on 4 August, 2010

Allahabad High Court
Constable 303, Ramesh Pandey & … vs State Of U.P., Thru. Secretary, … on 4 August, 2010
Court No. - 20

Case :- MISC. BENCH No. - 7383 of 2010

Petitioner :- Constable 303, Ramesh Pandey & Others
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Rajeev Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioners and learned A.G.A. as well as
perused the documents available on record.

This petition under Article 226 of the Constitution of India has been filed by
the petitioners for quashing the impugned FIR , registered in Case Crime No.
486 of 2006, under Sections 147, 148, 149, 323, 504, 506, 342, 302, 120-B
I.P.C. and 3 (2) (V) of SC/ST Act at Police Station Ramkot, District Sitapur
and also for direction to the opposite parties not to arrest the petitioners in
pursuance to the said impugned FIR.

We have gone through the contents of the FIR. The allegations made in the
FIR disclose the commission of cognizable offence mentioned therein,
therefore, no ground for quashing the FIR is made out. The petition is devoid
of any merit and is liable to be dismissed.

The petition is, therefore, dismissed.

However, keeping in view the facts and circumstances of the case, it is
provided that if the petitioners appear before the court below and move any
application for bail, the same shall be considered and decided by the courts
below, expeditiously.

Order Date :- 4.8.2010
Renu