Allahabad High Court High Court

Madhu Singh And Others vs State Of U.P. And Others on 2 April, 2010

Allahabad High Court
Madhu Singh And Others vs State Of U.P. And Others on 2 April, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 4732 of 2010

Petitioner :- Madhu Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Y.K. Sinha
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

We have heard learned counsel for the petitioners and learned A.G.A
and have perused the impugned F.I.R.

The petitioners through the present writ petition have invoked the
extraordinary jurisdiction of this Court under Article 226 of the
Constitution of India praying for a writ, order or direction in the nature
of certiorari quashing the impugned F.I.R. dated 08.07.2009 relating to
crime no. 621 of 2009, under Sections 420, 467, 468, 471 I.P.C., P.S. –
Civil Lines, District – Moradabad, vide annexure no. 1. The ancillary
prayer is to issue a writ of mandamus commanding the respondents not
to arrest the petitioners in the aforesaid crime number pendentelite the
writ petition.

We do not find any reason to quash the impugned F.I.R. This writ
petition stands dismissed with a direction that the bail prayer of the
petitioners be considered expeditiously, if possible on the same day.
Order Date :- 2.4.2010
M/A.