Allahabad High Court High Court

Saiyad Asad Sultan & Others vs State Of U.P. & Others on 28 June, 2010

Allahabad High Court
Saiyad Asad Sultan & Others vs State Of U.P. & Others on 28 June, 2010
Court No. - 37

Case :- CRIMINAL MISC. WRIT PETITION No. - 11099 of
2010
Petitioner :- Saiyad Asad Sultan & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Aklank Jain
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Bhushan,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard Shri H.N. Singh, learned counsel for the petitioners.

By this petition, petitioners have prayed for quashing the F.I.R.
dated 12/6/2010, in Case Crime No.403/2010, under Sections 467,
468, 471 and 420 I.P.C., P.S.-Shikohabad, District Firozabad. The
allegation made in the F.I.R. is that the petitioners have executed
to sale with regard to the property in which Karamchari Rajya
Bima Nigam is recorded.

Learned counsel for the petitioners submit that the co-accused has
been granted relief by this Court in Writ Petition No.10445/2010,
Ativir Singh Vs. State of U.P. & Ors. A perusal of the F.I.R.
indicates commission of prima-facie offence. Insofar as, the order
passed by this Court on 16/6/2010, is concerned the same was
passed on a writ petition filed by a person who has purchased the
property. The petitioners who have entered into agreement to sale
claiming as a owner are not in the same position as the person who
has purchased the property. This is not a fit case for exercising
jurisdiction under Article 226 of the Constitution. If so advised,
the petitioners may surrender before the Court below and apply for
bail which may be considered in view of the judgement 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 is dismissed.

Order Date :- 28.6.2010
SB