Allahabad High Court High Court

Anil Kumar Mishra & Others vs State Of U.P. & Others on 23 June, 2010

Allahabad High Court
Anil Kumar Mishra & Others vs State Of U.P. & Others on 23 June, 2010
Court No. - 29

Case :- CRIMINAL MISC. WRIT PETITION No. - 10947 of 2010

Petitioner :- Anil Kumar Mishra & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Rakesh Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and learned AGA for the State.

This petition under Article 226 of the Constitution of India has been filed by
the petitioners for quashing of the first information report dated 02.06.2010
registered as case crime no. 161 of 2010 under section 3(1) of U.P. Gangster
and Anti-Social Activities Act, P.S. Nazirabad, District Kanpur Nagar.

The perusal of First Information Report discloses commission of cognizable
offence. Hence there is no reason to quash the same. Prayer for quashing the
FIR is rejected.

However, in the facts of this case it is directed that in case the petitioners
surrender and apply for bail within a period of two weeks from today before
the courts below in the aforesaid case, the same shall be considered and
disposed of by the courts below without any unnecessary delay in accordance
with law.

Writ petition stands disposed of.

Order Date :- 23.6.2010
yachna