Allahabad High Court High Court

Bhupendra Singh & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Bhupendra Singh & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 8273 of 2009

Petitioner :- Bhupendra Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P.S. Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and perused the averments made
in the writ petition and also the First Information Report.

By means of present writ petition, the petitioner sought relief for quashing
of the FIR dated 6.4.2009 registered as case crime no. 228 of 2009 under
Section 364 IPC, P.S. Dataganj, District- Budaun.

We have perused the averments made in the writ petition and also the FIR
and we are of the considered opinion that prima-facie cognizable offence has
been made out. We are not inclined to quash the FIR.

It is accordingly dismissed.

Order Date :- 4.2.2010
KU