Allahabad High Court High Court

Smt. Khwahinnisha, & Others vs State Of U.P.,Thru. Prin. Secy., … on 2 April, 2010

Allahabad High Court
Smt. Khwahinnisha, & Others vs State Of U.P.,Thru. Prin. Secy., … on 2 April, 2010
Court No. - 25

Case :- MISC. BENCH No. - 2928 of 2010

Petitioner :- Smt. Khwahinnisha, & Others
Respondent :- State Of U.P.,Thru. Prin. Secy., Home & Others
Petitioner Counsel :- B.Q. Siddiqui
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.
02 of 2010, under Sections 147, 419, 420, 467, 468, 470, 471 & 506 IPC,
police station Tulsipur, district Balrampur.

We have gone through the contents of the FIR from which it comes out that
certain plots of land, which do not belong to the petitioners, have been sold to
the complainant by making manipulation in the documents.

Since the FIR discloses commission of cognizable offence, the same cannot
be quashed.

The writ petition is misconceived and is accordingly dismissed.

Order Date :- 2.4.2010
Pradeep/-