Allahabad High Court High Court

Anis Ahamad And Others vs State Of U.P. And Others on 3 April, 2010

Allahabad High Court
Anis Ahamad And Others vs State Of U.P. And Others on 3 April, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 4707 of 2010

Petitioner :- Anis Ahamad And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- D.K. Dewan
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

Heard counsel for the petitioners and learned A.G.A.

It is submitted by learned counsel for the petitioner, Sri D. K. Dewan that the
petitioner were sitting outside with grinding machine and they had got no
concern with the crime in question. It is further submitted that the petitioner
along with his two brothers have been falsely implicated and therefore, during
the investigation they should not arrest.

The present F.I.R. relates with offences under Sections 420, 272, 273 I.P.C.
and 7/16 P.F.A. Act. The allegation in the F.I.R., are that the petitioner along
with other persons are indulging into manufacture and sale of spurious
condimends. It is a social crime which is hazardous to the society. The eatable
and victuals are consumed by even young ones. The people who indulging in
mal practices of preparing adulterated food materials does not desire any
sympthy.

The F.I.R. clearly records the facts that petitioners eatables were inside the
grinding machine. In such a view we do not find any reason to quash the
impugned F.I.R. dated 22.02.2010 of crime no. 297 of 2010, under Section
420, 272, 273 I.P.C. and 7/16 P.F.A. Act, P.S. – Kotwali, Amroha, District – J.
P. Nagar. Writ petition is dismissed.

Order Date :- 3.4.2010

M/A.