Allahabad High Court
Rehan And Others vs State Of U.P. & Ors. on 10 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14471 of 2010 Petitioner :- Rehan And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Krishna Kant Shukla Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioners and the learned A.G.A.
By means of this writ petition, the petitioners have challenged an FIR of case
crime No. 2341 of 2009, under Section 420, 467, 468, 471 I.P.C., P.S. Civil
Lines, district Rampur.
From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioners, hence no ground exists
for quashing the FIR or staying of arrest.
The writ petition is accordingly dismissed.
Order Date :- 10.8.2010
sfa/