Court No. - 42 Case :- APPLICATION U/S 482 No. - 2671 of 2010 Petitioner :- Amzad Khan Respondent :- State Of U.P. And Others Petitioner Counsel :- Devendra Saini Respondent Counsel :- Govt. Advocate Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the applicants and Sri K.N. Bajpai, learned
A.G.A. and also perused the record.
Learned counsel for the applicants states that though the order of lodging
an FIR has been passed on 16.1.2010, but the FIR has not been lodged till
date. He prays for stay of his arrest. Since the FIR has not been lodged, there
is no eminent danger of arrest of the applicant at this stage. In case, FIR is
lodged the applicant has alternative remedy for quashing of the FIR as argued
by learned A.G.A.
In view of the above, the Court is not inclined to interfere in this case.
The application is, therefore, dismissed.
Order Date :- 4.2.2010
RCT/-