Allahabad High Court High Court

Jitendra @ J.K. vs State Of U.P. & Ors. on 11 August, 2010

Allahabad High Court
Jitendra @ J.K. vs State Of U.P. & Ors. on 11 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14506 of 2010

Petitioner :- Jitendra @ J.K.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Sushil Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and learned AGA.

This writ petition has been filed for quashing of the first
information report lodged at case crime No. 515 of 2010, under
section 2/3 of UP Gangsters Act, police station Modinagar, district
Ghaziabad.

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 petitioner surrenders or is
produced 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
provisions of Gangsters Act.

Order Date :- 11.8.2010
Ishrat