Allahabad High Court High Court

Kapil Kumar, vs State Of U.P.,Thru. Prin. … on 24 June, 2010

Allahabad High Court
Kapil Kumar, vs State Of U.P.,Thru. Prin. … on 24 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 6039 of 2010
Petitioner :- Kapil Kumar,
Respondent :- State Of U.P.,Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- Sajid Raza Rizvi
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

Under challenge in the instant writ petition is FIR relating to Case Crime No.
881 of 2010, under Sections 457, 380 and 411 IPC, police station
Mohammadi, District Kheri
We have gone through the FIR, which discloses commission of cognizable
offence and, therefore, the same cannot be quashed.
However, considering the argument advanced by the learned counsel for the
petitioner that the allegations levelled in the FIR are trivial in nature, we
dispose of the writ petition with a direction that the petitioner shall not be
arrested in the aforesaid case crime number unless and until cogent and
reliable evidence comes forward against him, provided he cooperates with
the investigation, which shall go on.

Order Date :- 24.6.2010
Chauhan/-