Allahabad High Court High Court

Akash Singh @ Shani Singh S/O … vs State Of U.P. Thru Prin. Secy. Home … on 19 January, 2010

Allahabad High Court
Akash Singh @ Shani Singh S/O … vs State Of U.P. Thru Prin. Secy. Home … on 19 January, 2010
Court No. - 25
Case :- MISC. BENCH No. - 346 of 2010
Petitioner :- Akash Singh @ Shani Singh S/O Sharad Kumar Singh
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Jagat Narain Dixit
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to case
crime no. 470 of 2009, under Section 379 IPC, police station
Jammo, district Sultanpur.

We have gone through the FIR, which has been registered against
unknown person and discloses commission of cognizable offence
and, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

Order Date :- 19.1.2010
Chauhan/-