Allahabad High Court High Court

Ramesh & Others vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
Ramesh & Others vs State Of U.P. & Others on 12 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14642 of 2010

Petitioner :- Ramesh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Tiwari,Rama Shankar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and the learned A.G.A.
By means of this writ petition, the petitioners have challenged an FIR of case
crime No. 300 of 2010, under Section 147, 323, 504 I.P.C and 7 Criminal
Law Amendment Act, Police Station Mauyama, District Allahabad.
From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioners, hence no ground exists
for quashing the FIR or staying of arrest.

The writ petition is accordingly dismissed. However, it is provided that if the
petitioners appear before the court concerned within two weeks and apply for
bail in the aforesaid case, their prayer for bail shall be heard and disposed of
expeditiously.

Order Date :- 12.8.2010
Imroz