Allahabad High Court High Court

Imran @ Babu vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Imran @ Babu vs State Of U.P. & Others on 29 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1242 of 2010

Petitioner :- Imran @ Babu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The petitioner has filed this writ petition with a prayer for quashing the
First Information Report in Case Crime No. 625 of 2009 under section
135 of the Electricity Act, P.S. Nakhasa district Moradabad.
On a perusal of the F.I.R. we are of the opinion that on the basis of the
allegations made therein, prima facie offence is made out. In such
circumstances, no interference is required by this Court. Therefore, the
prayer for quashing the F.I.R. is rejected.However, if the petitioner
surrenders within 30 days from today and applies for bail in case crime
No. 625 of 2009 under section 135 of the Electricity Act, P.S. Nakhasa
district Moradabad, his bail application will be considered and
disposed of by the Courts below expeditiously on the same day, in
view of the Full Bench decision of this Court in the case of Amrawati
Versus State of U.P. 2005 Crl. L.J. 755.

With these directions, this writ petition is disposed of.

Order Date :- 29.1.2010
AM/-