Allahabad High Court High Court

Bhopan Alias Soeb And Ors vs State Of U.P.Through Home Secy. … on 21 June, 2010

Allahabad High Court
Bhopan Alias Soeb And Ors vs State Of U.P.Through Home Secy. … on 21 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 5944 of 2010

Petitioner :- Bhopan Alias Soeb And Ors
Respondent :- State Of U.P.Through Home Secy. U.P.Shashan Lko.And Ors.
Petitioner Counsel :- Virendra Kumar Shukla
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

Under challenge in the instant writ petition is FIR relating to Case Crime No.
494 of 2010, under Sections 147, 323 & 504 IPC read with Section 3 (I) (x)
SC/ST Act, police station Kotwali Musafirkhana, district Sultanpur.

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

However, considering trivial nature of allegations levelled in the FIR, we
hereby provide that the petitioners shall not be arrested in the aforesaid case
crime number unless and until cogent and reliable evidence comes forward
against them, provided they cooperate with the investigation, which shall go
on.

With the aforesaid observations/direction, the writ petition is disposed of.

Order Date :- 21.6.2010
Pradeep/-