Allahabad High Court High Court

Dabbu Singh S/O Kallu Singh vs State Of U.P. Thru Prin. Secy. Home … on 18 January, 2010

Allahabad High Court
Dabbu Singh S/O Kallu Singh vs State Of U.P. Thru Prin. Secy. Home … on 18 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 325 of 2010

Petitioner :- Dabbu Singh S/O Kallu Singh
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Pradeep Kumar Singh Bisen,S.P. Singh Somvanshi
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime
No.706 of 2009 under Sections 364, 342 and 323 I.P.C. and under Section
2/3 of U.P. Gangsters and Anti-Social Activities (Prevention) Act, 1986,
Police Station Naka Hindola, District Lucknow.

We have gone through the contents of the FIR and other documents annexed
with it alongwith gang-chart of the petitioner.

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

The writ petition is misconceived and is accordingly dismissed.

However, it is provided that if the petitioner surrenders and moves application
for bail, the same shall be considered and dispose of by the courts below,
expeditiously.

Order Date :- 18.1.2010

Tripathi