Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11255 of 2010 Petitioner :- Babu Khan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Mukhtar Alam Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
Heard learned counsel for the petitioner as well as learned A.G.A.
appearing for the State-respondents no.1 and 2 and Sri Madhukar
Roy for respondent no. 3 and have perused the record.
On consideration of the first information report registered under
sections 420, 467, 468, 471, 147, 506 I.P.C., no good ground is
made out for quashing the first information report. However, in the
facts and circumstances of this case, this writ petition is finally
disposed of with the direction that in case if the petitioners file an
application for grant of bail, the same shall be considered by the
Court concerned, as expeditiously as possible.
It is made clear that this Court is not expressing any opinion on the
merits of the case.
With the aforesaid observation/direction, this writ petition is
disposed of.
Order Date :- 30.6.2010
dps