Allahabad High Court High Court

Jamal Ahmad, & Others vs State Of U.P.,Thru. S.S.P., … on 23 July, 2010

Allahabad High Court
Jamal Ahmad, & Others vs State Of U.P.,Thru. S.S.P., … on 23 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6889 of 2010

Petitioner :- Jamal Ahmad, & Others
Respondent :- State Of U.P.,Thru. S.S.P., Lucknow & Others
Petitioner Counsel :- S.M. Kazim
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioners, learned A.G.A. and perused the
F.I.R.

This petition under Article 226 of the Constitution of India has been filed by
the petitioners for quashing the impugned F.I.R. dated 13.07.2010 registered
as Case Crime No.263 of 2010, under sections 452, 323, 504, 506 I.P.C.,
Police Station Malihabad, District Lucknow and also for direction to the
opposite parties not to arrest the petitioners in pursuance to the said impugned
F.I.R.

We have gone through the contents of the F.I.R. which disclose the
commission of cognizable offence and as such it cannot be quashed.

The petition is, therefore, dismissed.

However, keeping in view the facts and circumstances of the case, it is
provided that in case the petitioners appear before the court concerned and
move any bail application, the same will be disposed of by the courts below
expeditiously positively on same day.

Order Date :- 23.7.2010
PAL