Allahabad High Court High Court

Devi Ram vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Devi Ram vs State Of U.P. & Others on 21 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12919 of 2010

Petitioner :- Devi Ram
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Dileep Kumar,Rajarshi Gupta,Swapnil
Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Relief sought in this petition for quashing of F.I.R. lodged at case crime No.
90 of 2010 under section 420, 467, 468, 471, 120 B IPC at PS Kakore Distt
G.B.Nagar. The matter relates to execution of sale deed by the accused
persons representing that the land in question belonged to them.

The first order to which our attention was drawn was passed by a Division
Bench other than this Division Bench on 27.4.2010 in Crl. Writ petition No.
6339 of 2010 filed by Pramod Kumar and another. This writ petition was
dismissed with the prayer that prayer for bail be considered expeditiously if
possible on the same day. The second order to which our attention is adverted
has been passed in Writ petition No. 6679 of 2010 filed by Sri Chand. In this
petition, order of stay of arrested was passed and the petition was directed to
be listed in August 2010. The third order to which our attention is drawn is
dated 11.5.2010, which has been passed in writ petition No.6828 of 2010
whereby the writ petition was dismissed attended with direction that the
prayer for bail if filed shall be considered expeditiously if possible on the
same day.

The learned counsel appearing for the petitioner in this petition pressed for
orders on similar lines as passed in writ petition No. 6679 of 2010. In our
considered view, it would be appropriate if this petition is heard by the Bench
which heard the matter.

Let the papers be placed before Hon. C.J/Senior Judge for appropriate orders.

Order Date :- 21.7.2010
MH