Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11268 of 2010 Petitioner :- Satish & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Sisodia,Shashank Kumar Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
Supplementary affidavit filed today may be placed on record.
Heard learned counsel for the petitioners as well as learned A.G.A. appearing
for the State-respondents and have perused the record.
On consideration of the first information report registered under section 308
IPC, no good ground is made out for quashing the first information report.
However, in the facts and circumstances of this case, this writ petition is
finally disposed of with the direction that in case if the petitioners file an
application for grant of bail, the same shall be considered by the Court
concerned, as expeditiously as possible.
It is made clear that this Court is not expressing any opinion on the merits of
the case.
With the aforesaid observation/direction, this writ petition is disposed of.
Order Date :- 29.6.2010
p.s.