Allahabad High Court High Court

Ansar Ahmad And Another vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Ansar Ahmad And Another vs State Of U.P. And Others on 8 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12016 of 2010

Petitioner :- Ansar Ahmad And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajatshatru Pandey,G.S. Chaturvedi
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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

By means of this petition, the petitioners have prayed for quashing of F.I.R.
registered as case crime no. 28 of 2010 under section 3/4 of Public Property
Damages Act police station Cantonment District Allahabad.

It is submitted by learned counsel for the petitioners that the writ petition no.
10283 of 2010 filed by co-accused Smt. Islammunissha has been disposed of
by this court by the following order:

“Considering the facts and circumstances and the allegations made in the
impugned F.I.R. the writ petition is disposed of with the direction that till the
submission of report by the police under section 173(2) Cr.P.C. the petitioners
shall not be arrested in case crime no. 28 of 2010 under section 3/4 of
Prevention of Public Property Damages Act police station Cantt. District
Allahabad subject to the condition that they present themselves before the
investigating officer whenever required and cooperate with the investigation.”

This writ petition is also disposed of in terms of the above order passed in writ
petition no. 10283 of 2010 filed by co-accused.

Order Date :- 8.7.2010
o.k.