Allahabad High Court High Court

Farman vs State Of U.P. & Others on 21 June, 2010

Allahabad High Court
Farman vs State Of U.P. & Others on 21 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10829 of
2010

Petitioner :- Farman
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra Shekhar Kushwaha
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Shyam Shankar Tiwari,J.

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

In the present case the First Information Report in Case Crime
No.279 of 2010 under Section 147, 148, 149, 302, 307, 120 B, 34
I.P.C. Police Station Bhopa, District Muzaffarnagar has been
lodged. Petitioner submits that the role which has been assigned
against him is that of conspiracy, in such situation request claimed
in the writ petition be accorded.

Once serious offence of murder has taken place and complicity of
petitioner has been clearly mentioned in the report, in such
situation, there is no occasion for this Court to interfere with the
same.

Consequently, writ petition is accordingly dismissed.

Order Date :- 21.6.2010
Pr/-