Allahabad High Court High Court

Nadeem & Others vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
Nadeem & Others vs State Of U.P. & Others on 12 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14697 of 2010

Petitioner :- Nadeem & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and the learned A.G.A.
By means of this writ petition, the petitioners have challenged an FIR of case
crime No. 429 of 2010, under Section 323, 504, 605, 436 and 427 I.P.C,
Police Station Phase-II, District Gautam Budh Nagar.
From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioners, hence no ground exists
for quashing the FIR or staying of arrest.

The writ petition is accordingly dismissed. However, it is provided that if the
petitioners appear before the court concerned within two weeks and apply for
bail in the aforesaid case, their prayer for bail shall be heard and disposed of
expeditiously.

Order Date :- 12.8.2010
Imroz