Allahabad High Court High Court

Aditya Kumar vs State Of U.P. & Others on 1 July, 2010

Allahabad High Court
Aditya Kumar vs State Of U.P. & Others on 1 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11494 of 2010

Petitioner :- Aditya Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner and the learned A.G.A. for the State.

By means of this petition the petitioner has prayed for quashing of F.I.R. of
Case crime no. 396 of 2010 under section 420, 467, 468 and 471 I.P.C. and
4/5 and 10 of U.P. Public Examination (Prevention of Unfair Means) Act,
1998 police station Kotwali Mohammadabad District Farrukhabad.

It is submitted by learned counsel for the petitioner that the writ petition no.
10787 of 2010 filed by Jaybeer Shakya and another has been disposed of by
this HOn’ble Court on 18.6.2010 by the following order:

“Considering the facts and circumstances and the allegations made in the
impugned F.I.R. the writ petition is disposed of with the direction that till the
submission of report by the police under section 173(2) Cr.P.C. the petitioners
shall not be arrested in case crime no. 396 of 2010 under sections 420, 467,
468, 471 I.P.C. and section 4/5 and 10 of U.P. Public Examination
(Prevention of Unfair Means) Act, 1998 police station Kotwali
Mohammadabad District Farrukhabad.”

Considering the facts and circumstances of the case, this petition is also
disposed of in terms of the above order passed in Writ Petition No. 10787 of
2010 filed by co-accused.

Order Date :- 1.7.2010
o.k.