Allahabad High Court High Court

Sushil Kumar Tyagi vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Sushil Kumar Tyagi vs State Of U.P. & Others on 6 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11852 of 2010

Petitioner :- Sushil Kumar Tyagi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

By means of this writ petition petitioner has prayed for quashing the F.I.R. in
case crime no.1145 of 2010, under Section 304 I.P.C., P.S. Kotwali City,
District Muzaffarnagar.

Heard learned counsel for the petitioner and learned A.G.A. for the State.
It is informed by learned counsel for the complainant that writ petition
no.11148 of 2010 of co-accused Jag Roshan has been disposed of finally by
this Court on 30.6.2010 by the following directions:-
” However, we observe that in case the petitioner surrenders before the court
below and make an application for bail within three weeks from today, that
will be disposed of expeditiously keeping in view the observations made by
the Hon’ble Apex Court in the case of Lal Kamlendra Pratap Singh Versus
State of Uttar Pradesh and others reported in (2009) 4 SCC, 437.
With the above observations, the writ petition is disposed of finally.”
Considering the facts and circumstances of the case, this writ petition is also
disposed of finally in terms of order passed in Writ Petition No.11148 of
2010.

Order Date :- 6.7.2010
Asha