Allahabad High Court High Court

Jageshwar Prasad S/O Late Ramdeen vs State Of U.P. Thru Prin. Secy. Home … on 22 January, 2010

Allahabad High Court
Jageshwar Prasad S/O Late Ramdeen vs State Of U.P. Thru Prin. Secy. Home … on 22 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 493 of 2010

Petitioner :- Jageshwar Prasad S/O Late Ramdeen
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- H.A.B. Sinha
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and learned Additional
Government Advocate.

Under challenge in the writ petition is F.I.R. of Crime No. 356 of
2003 under Sections 409,420,418,467,468 and 471 I.P.C., Police Station
Bihar,district Unnao.

We have gone through the contents of F.I.R. Since it discloses
commission of cognizable offence, and as such, the same cannot be
quashed. However, seeing that the petitioner has approached this Court
after seven years,while disposing of this writ petition,we direct that the
petitioner shall not be arrested in the aforesaid case crime number
unless and until cogent and reliable evidence comes forward against
him, which turns in the shape of report under Section 169/173 Cr.P.C.
provided he cooperates with the investigation, which shall go on.
Order Date :- 22.1.2010
Tripathi