Court No. - 20 Case :- MISC. BENCH No. - 6334 of 2010 Petitioner :- Hafeez Ahmad Respondent :- State Of U.P.,Thru. Prin. Secy., Home & Others Petitioner Counsel :- Anant Prakash Tiwari,Ambrish Kr. Pandey Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard learned counsel for the petitioner, learned A.G.A and perused the FIR.
This petition under Article 226 of the Constitution of India has been filed by
the petitioner for quashing the impugned FIR dated 13.06.2010 registered in
case crime 225 of 2010, under Sections 294, 507 I.P.C. at Police Station
Bazar Khala, District Lucknow and also for direction to the opposite parties
not to arrest the petitioner in pursuance to the said impugned FIR.
The allegations made in the FIR disclose the commission of cognizable
offence mentioned therein, therefore no ground to quash the FIR lodged by
the complainant against the petitioner is made out.
The petition is, therefore, dismissed.
Order Date :- 7.7.2010
Renu