Allahabad High Court High Court

Juggi Lal, & Anr. vs State Of U.P., Thru. Secretary, … on 21 June, 2010

Allahabad High Court
Juggi Lal, & Anr. vs State Of U.P., Thru. Secretary, … on 21 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 5922 of 2010
Petitioner :- Juggi Lal, & Anr.
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Mukesh Kumar Tiwari
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

Under challenge in the instant writ petition is FIR relating to Case Crime No.
120 of 2010, under Sections 459, 380 and 411 IPC, police station Dhanepur,
district Gonda

We have gone through the FIR, which discloses commission of cognizable
offence, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

However, it is provided that if the petitioners surrender and move application
for bail, the same shall be considered and disposed of by the courts below
expeditiously.

Order Date :- 21.6.2010
Chauhan/-