Allahabad High Court High Court

Bhoorey Singh @ Ranjeet Singh vs State Of U.P. & Others on 24 June, 2010

Allahabad High Court
Bhoorey Singh @ Ranjeet Singh vs State Of U.P. & Others on 24 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 11010 of 2010

Petitioner :- Bhoorey Singh @ Ranjeet Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

We have heard learned counsel for the petitioner, learned
A.G.A. and have perused the impugned F.I.R.
The petitioner through the present writ petition have invoked
the extraordinary jurisdiction of this Court under Article 226
of The Constitution of India praying for certiorari quashing
the impugned F.I.R. dated19.06.2010, relating to crime no.
483 of 2010, under Sections 332, 353 I.P.C. , P.S. – Barra,
District – Kanpur Nagar. The ancillary prayer is to issue a
writ of mandamus commanding the respondents not to arrest
the petitioner in the aforesaid crime number pendentilite the
writ petition.

A perusal of the F.I.R. discloses commission of cognizable
offence. Hence, the question of quashing the F.I.R. does not
arise. The writ petition in this regard is dismissed. However
the petitioners shall not be arrested in the aforesaid crime no.
483 of 2010 for the aforesaid offences till the submission of
chargesheet against them if any, under Section 173(2) Cr.P.C.
Order Date :- 24.6.2010
M/A.