Allahabad High Court High Court

Pradeep Sharma & Others vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Pradeep Sharma & Others vs State Of U.P. & Others on 18 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 6144 of 2008

Petitioner :- Pradeep Sharma & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The writ petition has been taken up in the revised list. Nobody appeared on
behalf of the petitioners.

The present writ petition has been filed seeking relief for quashing the FIR
dated 13.9.2008 giving rise to case crime no.298 of 2008, under Sections
406
, 420,467, 468 and 471 IPC lodged at Police Station Swaroop Nagar,
Kanpur Nagar.

We have perused the averments made in the writ petition and also the FIR and
we are of the considered opinion that prima-facie cognizable offence has been
made out. We, therefore, do not find any good ground to quash the FIR.
It is accordingly dismissed.

Order Date :- 18.1.2010
mt