Allahabad High Court High Court

Udai Raj Singh vs State Of U.P.,Thru. Prin. … on 23 July, 2010

Allahabad High Court
Udai Raj Singh vs State Of U.P.,Thru. Prin. … on 23 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6892 of 2010

Petitioner :- Udai Raj Singh
Respondent :- State Of U.P.,Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- Ram Kumar Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioner, learned A.G.A. and perused the
F.I.R.

This petition under Article 226 of the Constitution of India has been filed by
the petitioners for quashing the impugned F.I.R. dated 16.07.2010 registered
as Case Crime No.802 of 2010, under sections 323, 504, 506 I.P.C. and
Section 3 (1) (X) S.C./S.T. Act, Police Station Kotwali Haidergarh, District
Barabanki and also for direction to the opposite parties not to arrest the
petitioner in pursuance to the said impugned F.I.R.

We have gone through the contents of the F.I.R. which disclose the
commission of cognizable offence and as such it cannot be quashed.

The petition is, therefore, dismissed.

However, keeping in view the facts and circumstances of the case, it is
provided that in case the petitioner appears before the court concerned and
moves any bail application, the same will be disposed of by the courts below
expeditiously positively on same day.

Order Date :- 23.7.2010
PAL