Allahabad High Court High Court

Musharraf Khan vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Musharraf Khan vs State Of U.P. & Others on 5 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11747 of 2010

Petitioner :- Musharraf Khan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.S.P. Singh,Ravish Kumar Singh
Respondent Counsel :- Govt. Advocate,Santosh Shukla

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

It is informed that in the matter of co-accused Ashraf Khan in Criminal
Misc. Writ Petition No.11361 of 2010, following order has been passed:-
“Heard learned counsel for the petitioner as well as learned A.G.A.
appearing for the State-respondents no. 1and 2 and Sri Santosh Shukla
for respondent no.3 and have perused the record.
On consideration of the first information report registered under sections
363, 366 and 498 I.P.C., no good ground is made out for quashing the
first information report. However, in the facts and circumstances of this
case, this writ petition is finally disposed of with the direction that in case
if the petitioner files an application for grant of bail, the same shall be
considered by the Court concerned, as expeditiously as possible.
It is made clear that this Court is not expressing any opinion on the
merits of the case.

With the aforesaid observation/direction, this writ petition is disposed of.”
This writ petition is also disposed of in terms of above.
Order Date :- 5.7.2010
Mustaqeem.