Court No. - 33 Case :- CRIMINAL MISC. WRIT PETITION No. - 10865 of 2010 Petitioner :- Hari Pujan Rai & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Sujeet Kumar Rai Respondent Counsel :- Govt. Advocate Hon'ble V.K. Shukla,J.
Hon’ble Ran Vijai Singh,J.
Heard learned counsel for the petitioners and the learned A.G.A.
In the present case. F.I.R. quashing of which has been asked for, has been
perused. Same discloses commission of cognizable offence, as such this Court
refuses to interfere in the matter. It has also been stated on behalf of the
petitioners that genesis of the dispute has been wrongly disclosed. This Court
will not enter into the defence of the petitioners, inasmuch as, some incident
has taken place disclosing commission of cognizable offence, as such there is
no occasion for this Court to intervene in the matter.
However, in case petitioners appear before the court concerned within three
weeks from today and apply for bail in the aforesaid case, their prayer for bail
shall be considered and disposed of expeditiously in accordance with the
observations made by Hon’ble Apex Court in the case of Lal Kamlendra
Pratap singh vs. State of U.P., 2009 (2) Crime (4) (SC).
Writ petition stands disposed of accordingly.
Order Date :- 22.6.2010
SRY