Allahabad High Court High Court

Kripa Shanker Pandit S/O Late … vs State Of U.P. Thru Prin. Secy. Home … on 19 January, 2010

Allahabad High Court
Kripa Shanker Pandit S/O Late … vs State Of U.P. Thru Prin. Secy. Home … on 19 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 366 of 2010

Petitioner :- Kripa Shanker Pandit S/O Late Durga Prasad
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- S.N. Singh Gaherwar
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 instant writ petition is FIR relating to Case Crime No.
1504 of 2009, under Sections 323, 504, 506, 354 & 452 IPC read with Section
3 (1) X SC/ST Act, police station Barasagwar, district Unnao.
We have gone through the contents of the FIR, which disclose commission of
cognizable offence, as such, the same cannot be quashed.
Although parity has been claimed by the petitioner with one Rati Pal, the co-
accused, whose arrest was stayed by this Court till submission of report under
Section 173 Cr.P.C vide order dated 04.01.2010 passed in Writ Petition No.
11846 (M/B) of 2009 from which it comes out that it was specifically pleaded
on behalf of Rati Pal that no one has received injury in the incident dated
10.08.2009.

In this petition also, in para-12 it has been stated that neither
complainant/opposite party No. 3 nor the witnesses have received any injury
in the said incident.

Learned Additional Government Advocate has placed before us injury reports
of injured persons, namely, Kalawati and Rooprani so as to show that these
persons have received injury in the said incident.
It seems that the order dated 04.01.2010 passed in Writ Petition No. 11846
(M/B) of 2009 has been obtained by committing fraud upon the Court and
likewise petitioner also wants to get the benefit of that order, as such, no relief
can be granted from this Court.

List along with Writ Petition No. 11846 (M/B) of 2009 in week commencing

1st February, 2010.

Order Date :- 19.1.2010
Pradeep/-