Allahabad High Court High Court

Ram Keerat Singh S/O Late Ram … vs State Of U.P. Thru Secy. Home & Ors. on 1 February, 2010

Allahabad High Court
Ram Keerat Singh S/O Late Ram … vs State Of U.P. Thru Secy. Home & Ors. on 1 February, 2010
Court No. - 25
Case :- MISC. BENCH No. - 787 of 2010
Petitioner :- Ram Keerat Singh S/O Late Ram Lakhan Singh & Ors.
Respondent :- State Of U.P. Thru Secy. Home & Ors.
Petitioner Counsel :- Sant Vijay Singh,Santosh Kumar Pandey
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioners and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case
Crime No. 17 of 2010, under Sections 147, 323 and 504 IPC, police
station Raunahi, District Faizabad.

We have gone through the FIR, which discloses commission of
cognizable offence and, as such, the same cannot be quashed.
However, considering the allegations levelled in the FIR which seem to
be trivial in nature, we dispose of the writ petition finally with a
direction that the petitioners shall not be arrested in the aforesaid case
crime number unless and until cogent and reliable evidence comes
forward against them, provided they cooperate with the investigation,
which shall go on.

Order Date :- 1.2.2010
Chauhan/-