Allahabad High Court High Court

Gulbir & Others vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Gulbir & Others vs State Of U.P. & Others on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 978 of 2010

Petitioner :- Gulbir & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and also learned AGA appearing for
the State.

The relief sought in this petition is for quashing the FIR registered as case
crime no.1 of 2010 under Sections 498-A, 316, 323, 506 IPC and ¾ D.P.Act,
Police Station Mahila Thana, district Mahamaya Nagar.
From the perusal of the FIR, it appears that on the basis of allegations made
therein, the cognizable offence is made out. Therefore, the prayer for
quashing the FIR is refused.

However, it is directed that in case the petitioner surrenders before the Trial
Court, within three weeks from today and applies for bail, the same shall be
disposed of by the Courts Below expeditiously without any unreasonable
delay.

With the aforesaid directions, the writ petition is disposed of finally.
Order Date :- 28.1.2010
Gaurav