Allahabad High Court High Court

Anil Prakash Trivedi vs State Of U.P.,Thru. Secretary, … on 25 June, 2010

Allahabad High Court
Anil Prakash Trivedi vs State Of U.P.,Thru. Secretary, … on 25 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 6059 of 2010

Petitioner :- Anil Prakash Trivedi
Respondent :- State Of U.P.,Thru. Secretary, Home & Others
Petitioner Counsel :- Vinay Kumar
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.

By means of this writ petition, the petitioner has prayed for issuance of a writ
in the nature of Mandamus commanding the opposite parties nos.2 and 3 to
lodge an FIR against opposite parties nos.3 to 6.
Admittedly, the petitioner has not approached the court concerned under
Section 156(3) Cr.P.C. which he may do so, if advised.
Petition is misconceived and is accordingly dismissed.
Order Date :- 25.6.2010

Tripathi