Allahabad High Court
Chaman Lal vs State Of U.P. & Others on 15 June, 2010
Court No. - 10 Case :- WRIT - C No. - 34846 of 2010 Petitioner :- Chaman Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- Mrityunjay Dwivedi Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
We have considered the submissions made by the learned counsel for the
petitioner and learned AGA and perused the record.
From perusal of the FIR, prima facie, it cannot be said that no cognizable
offence is made out.
No ground for interference is made out. The writ petition is accordingly
dismissed.
Order Date :- 15.6.2010
pks