Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11423 of 2010 Petitioner :- Vedpal & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Surat Saroj,Naveen Kumar Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioners and learned AGA for State.
By means of this writ petition the petitioners have prayed for quashing of FIR
dated 13.6.2010 in case Crime No. 309 of 2010, under Section 308 I.P.C.,
Police station Dankaour, District Gautam Budh Nagar.
A perusal of the FIR prima-facie discloses commission of offence, hence, it is
not a fit case for interference in writ jurisdiction under Article 226 of the
Constitution of India. However, looking to the facts and material brought on
record, we provide that till the report under Section 173 (2) Cr.P.C. is
submitted, the petitioner be not arrested in pursuance of case Crime No. 309
of 2010, under Section 308 I.P.C., Police station Dankaour, District Gautam
Budh Nagar
In view of the aforesaid, the writ petition is disposed of.
Order Date :- 30.6.2010
Zh