Allahabad High Court High Court

Pramod Kumar Modanwal vs State Of U.P.Through Secy. Home … on 20 July, 2010

Allahabad High Court
Pramod Kumar Modanwal vs State Of U.P.Through Secy. Home … on 20 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6759 of 2010

Petitioner :- Pramod Kumar Modanwal
Respondent :- State Of U.P.Through Secy. Home Civil Sectt. Lko.And Ors.
Petitioner Counsel :- Rajiv Kumar Bajpai
Respondent Counsel :- G.A

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

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

This petition under Article 226 of the Constitution of India has been filed by
the petitioner against the impugned First Information Report dated 03.7.2010
lodged by the Opposite Party No. 3 at Crime No. 1280/2010, under Sections
292 IPC & 51/63/68-A Copy Right Act, 1957 registered at Police Station
Kotwali Nagar, District Sultanpur and also for direction to the opposite parties
not to arrest the petitioner in pursuance of the said impugned First
Information Report.

We have gone through the contents of the impugned 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 and circumstances of the case, it is
provided that if the petitioner appears before the court below and moves any
application for bail, the same will be heard and decided by the courts below
expeditiously.

Order Date :- 20.7.2010
Santosh/-