Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14687 of 2010 Petitioner :- Harish Kumar & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Surya Narayan,Shashi Shukla Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioners and learned AGA.
This writ petition has been filed for quashing of the first
information report lodged at case crime No. 789 of 2010, under
sections 353/504/427 IPC and 3 of Lok Sampati Sarvajanik
Dirviniyog Adhiniyam, 2006, PS Kotwali Nababganj, district
Bareilly.
From the perusal of the FIR, prima facie, it cannot be said that no
cognizable offence is made out.
The writ petition is accordingly dismissed.
However, it is provided that if the petitioners surrender or are
produced before the court concerned within three weeks and apply
for bail in the aforesaid case, their prayer for bail shall be heard
and disposed of expeditiously in accordance with law.
Order Date :- 13.8.2010
Ishrat