Allahabad High Court High Court

Aleemullah & Others vs State Of U.P. & Another on 23 June, 2010

Allahabad High Court
Aleemullah & Others vs State Of U.P. & Another on 23 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 10918 of 2010

Petitioner :- Aleemullah & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- I.M. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and the learned
AGA appearing for the State respondents.
A perusal of the impugned FIR, in our view, prima facie
discloses commission of cognizable offence against the
petitioners, hence there is no reason to quash the same.
Prayer for quashing the F.I.R. is rejected.

However, the arrest of petitioners no. 2 and 3 shall remain
stayed in Case Crime No. 261 of 2010 under Sections 498-A,
323, 506 IPC and ¾ Dowry Prohibition Act, P.S. Nebua
Naurangia, District Kushi Nagar, till the submission of the
charge sheet.

If the petitioner no. 1 Aleem Ullah surrenders before the
Court below within two weeks from today and moves bail
application before the Court concerned, the same shall be
considered and disposed of expeditiously.

With the aforesaid observations, the writ petition is disposed
of.

Dated : 23.06.10
VR/Cr. W.P. 10918/10