Allahabad High Court High Court

Anil Tiwari @ Anil Kumar Tripathi … vs State Of U.P. Thru Prin. Secy. Home … on 12 January, 2010

Allahabad High Court
Anil Tiwari @ Anil Kumar Tripathi … vs State Of U.P. Thru Prin. Secy. Home … on 12 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 196 of 2010

Petitioner :- Anil Tiwari @ Anil Kumar Tripathi S/O Mahendra Tiwari
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Rakesh Kumar Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

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

Under challenge is FIR relating to Case Crime No.470 of 2009, under Section
18/20 N.D.P.S. Act, Police Station- Aspur Devsara, District- Pratapgarh.

We have gone through the contents of the FIR which disclose commission of
cognizable offence and, as such, the FIR cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

Order Date :- 12.1.2010
Aks