Allahabad High Court High Court

Phool Kamal & Another vs State Of U.P. & Another on 18 January, 2010

Allahabad High Court
Phool Kamal & Another vs State Of U.P. & Another on 18 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 6251 of 2008

Petitioner :- Phool Kamal & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The writ petition has been taken up in the revised list. Nobody
appeared on behalf of the petitioner.
The present writ petition has been filed seeking relief for
quashing the FIR dated 19.3.2008 in case crime no. 176 of 2008
u/s 363, 366-A and 120-B IPC, P.S. Gauri Bazar, District-Deoria.

We have perused the averments made in the writ petition and
also the FIR and we are of the considered opinion that prima-facie
cognizable offence has been made out. We therefore, do not find
any good ground to quash the FIR.

It is accordingly dismissed.

Order Date :- 18.1.2010
KU