Allahabad High Court High Court

Ajai Kumar @ Gullan vs State Of U.P. & Ors. on 9 August, 2010

Allahabad High Court
Ajai Kumar @ Gullan vs State Of U.P. & Ors. on 9 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14458 of
2010

Petitioner :- Ajai Kumar @ Gullan
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ashok Kumar Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

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

By means of this writ petition, the petitioner has sought to
quash the FIR of Case Crime No.610 of 2008 under
Sections 363 and 366 I.P.C., Police Station Raya, District
Mathura.

Learned counsel for the petitioner has submitted that the
petitioner is not related with the incident i.e of 22.11.2008.
As the victim in her statement recorded under Section 164
Cr.P.C. on 31.5.2010 stated that on 22.8.2008 she was
abducted by the petitioner and one another who have
committed gang rape on her. The counsel for the petitioner
has tried to show that the factum of incident is incorrect.
These parts may be clarified during the trial.

There is no merit in this writ petition. It is accordingly
dismissed.

Order Date :- 9.8.2010
MN/-