Allahabad High Court High Court

Alam & Others vs State Of U.P., Thru. Secretary, … on 12 August, 2010

Allahabad High Court
Alam & Others vs State Of U.P., Thru. Secretary, … on 12 August, 2010
Court No. - 24

Case :- MISC. BENCH No. - 7764 of 2010

Petitioner :- Alam & Others
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Amar Nath Dubey
Respondent Counsel :- G.A.

Hon'ble Rajiv Sharma,J.

Hon’ble Raj Mani Chauhan,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State as
well as perused the record.

This writ petition under Article 226 of the Constitution of India has been filed
by the petitioners for quashing the impugned First Information Report dated
28.7.2010 lodged by the Opposite Party No. 4 at Crime No. 275 of 2010,
under Sections 147/323/504/506 IPC & 3 (1) (10) SC/ST Act registered at
Police Station Kotwali Kunda, District Pratapgarh and also for direction to the
opposite parties not to arrest them in pursuance of the said impugned First
Information Report.

We have gone through the contents of the First Information Report which
disclose the commission of cognizable offence as such it cannot be quashed.

The Writ Petition is, therefore, dismissed.

However, keeping in view the facts of the case, it is provided that in case, the
petitioners appear before the court below and move any application for bail
the same will be disposed of by the courts below expeditiously preferably on
the same day.

Order Date :- 12.8.2010
Santosh/-