Court No. - 25 Case :- MISC. BENCH No. - 7696 of 2010 Petitioner :- Mohd. Yateem @ Chhedi, & Others Respondent :- Superintendent Of Police, Balrampur & Others Petitioner Counsel :- Anil K. Tripathi Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioners and the learned Additional
Government Advocate.
Under challenge in the instant writ petition is FIR relating to Case Crime No.
446 of 2010, under Sections 147, 452, 324, 323, 504, 506 IPC, police station
Rehra Bazar, district Balrampur.
We have gone through the contents of FIR, which discloses commission of
cognizable offence and, as such, the same cannot be quashed.
The writ petition is misconceived and is accordingly dismissed.
However, it is provided that if the petitioners surrender and move application
for bail, the same shall be considered and disposed of by the courts below
expeditiously.
Order Date :- 10.8.2010
Rakesh/-