Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11434 of 2010 Petitioner :- Nanhey Singh @ Aman Pratap Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajiv Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard, learned counsel for the petitioner and the learned
Additional Government Advocate.
By this petition, petitioner has prayed for quashing the F.I.R. dated
21.05.2010 in Case Crime No. 133 of 2010, under Sections 394,
411, 120-B I.P.C., Police Station Chetganj, District Varanasi. A
perusal of the F.I.R. discloses commission of offence, hence we
see no good ground for quashing the F.I.R. We, however, observe
that in case the petitioner surrenders before the Court below within
three weeks from today, and in case the petitioner makes an
application for bail the same shall be considered in view of the
judgment of the Apex Court in 2009 (2) SCC Crl 330, Lal
Kamlendra Pratap Singh Vs. State of U.P. & Ors.
With the aforesaid observation writ petition stands disposed of.
Order Date :- 30.6.2010
Akv