Allahabad High Court High Court

Amit Varma vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Amit Varma vs State Of U.P. & Others on 10 May, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 6810 of 2010

Petitioner :- Amit Varma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.N. Raha
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Chaurasia,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. Nil, under sections 419, 420, 467, 468, 406 I.P.C. and 63 Copy
Right Act, 1957 P.S. Hazrat Ganj, District Lucknow.

Learned counsel for the petitioner contends that the fees were deposited in the
college account and the placements were done therefore, the petitioner has not
committed any offence, because several students have been given placements,
but the appointment letters issued to the complaining students were found to
be forged, as a result of which, the F.I.R. was lodged against the petitioner in
the aforesaid crime.

Learned A.G.A. points out that the petitioner being the representative of the
Voda Phone Company was supposed to get the aforesaid students placed in
the company and that the appointment letters issued to them were found to be
forged and fake. Interview was conducted earlier. In this view of the matter, it
cannot be said that the F.I.R. does not disclose any cognizance offence.

The writ petition is accordingly dismissed.

Order Date :- 10.5.2010
piyush