Court No. - 25 Case :- MISC. BENCH No. - 469 of 2010 Petitioner :- Smt. Siya Dulari W/O Pyarelal Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- Sunil Kumar Singh Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioner and learned Additional
Government Advocate.
Under challenge in the instant writ petition is FIR relating to Case
Crime No. 16 of 2010, under Section 3/7 Essential Commodities Act,
police station Bangarmau, district Unnao.
We have gone through the contents of the FIR, which disclose
commission of cognizable offence, as such, the same cannot be
quashed.
The writ petition is misconceived and is accordingly dismissed.
However, it is provided that if petitioner surrenders and moves
application for bail, the same shall be considered and decided
expeditiously by the courts below.
Order Date :- 22.1.2010
Pradeep/-