Allahabad High Court High Court

Rahul Verma vs State Of U.P., & Others on 30 June, 2010

Allahabad High Court
Rahul Verma vs State Of U.P., & Others on 30 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 6151 of 2010
Petitioner :- Rahul Verma
Respondent :- State Of U.P., & Others
Petitioner Counsel :- Deep Kamal
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime No.
380 of 2010, under Section 406 IPC, police station Thakurganj, district
Lucknow.

We have gone through the FIR, which discloses commission of cognizable
offence, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

However, it is provided that if the petitioner surrenders and moves application
for bail, the same shall be considered and disposed of by the courts below
expeditiously.

Order Date :- 30.6.2010
Chauhan/-