Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 1525 of 2010 Petitioner :- Mahendra Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Kapil Tyagi Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioners and AGA for the State.
The relief sought in this petition is for quashing of the FIR registered at case
crime no. 14 of 2010, under Sections 147,148,149,323,504 506 IPC, Police
Station Kakod, District Gautam Budh Nagar
From perusal of the FIR it appears that on the basis of allegations made
therein the cognizable offence is made out. Therefore prayer for quashing the
FIR is refused.
However, it is directed that in case the petitioners appear before the
Magistrate concerned within three weeks from today and apply for bail, the
same shall be considered and disposed of on the same day by the courts below
in view of the decision of the Apex Court in case of Lal Kamlendra Pratap
Singh Vs. State of U.P & others ; 2009 ACC 966.
With the aforesaid directions, the writ petition is finally disposed of.
Order Date :- 4.2.2010
samz