Allahabad High Court High Court

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

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10808 of 2010

Petitioner :- Jagdish Kewat
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Akhilesh Kumar,Chandra Sen Pal
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.

This writ petition has been filed with a prayer to quash the F.I.R. of case
Crime No. 681 of 2010 under Sections 419, 420, 467, 468 and 471 I.P.C., P.S.
Line Bazar, District Jaunpur.

From a perusal of the F.I.R. it cannot be said that prima-facie no cognizable
offence is disclosed. On the basis of forged signature in appointment letter,
petitioner has tried to join as Class IV employee in village Sirkina. In such
circumstances no ground exists for quashing the F.I.R.

The writ petition is accordingly disposed of with observation that if the
petitioner appears before the court concerned within three weeks and applies
for bail in the aforesaid case, his prayer for bail shall be heard and disposed of
expeditiously in accordance with the observations made by the Apex Court in
Lal Kamlendra Pratap Singh Vs. State of U.P. 2009(2) Crime 4(SC).

Order Date :- 21.6.2010
Naresh