Allahabad High Court High Court

Bhagat Singh vs State Of U.P. And Another on 11 August, 2010

Allahabad High Court
Bhagat Singh vs State Of U.P. And Another on 11 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14002 of 2010

Petitioner :- Bhagat Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Aditya Prasad Mishra,Ravi Shankar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and the learned A.G.A.
By means of this writ petition, the petitioner has challenged an FIR of case
crime no. 469 of 2010, under Sections 302/201 IPC, P.S.Katra, District
Shahjahanpur.

From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioner, 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
petitioner appears before the court concerned within two weeks and applies
for bail in the aforesaid case, his prayer for bail shall be heard and disposed of
expeditiously.

Order Date :- 11.8.2010
Mt/