Allahabad High Court
Man Singh Tomar S/O Babu Singh … vs State Of U.P. Thru Secy. Vigilance … on 3 February, 2010
Court No. - 25 Case :- MISC. BENCH No. - 894 of 2010 Petitioner :- Man Singh Tomar S/O Babu Singh Tomar Respondent :- State Of U.P. Thru Secy. Vigilance & Ors. Petitioner Counsel :- S.C. Jaiswal Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioner, who by means of this writ
petition has challenged FIR relating to case crime no. 316 of 2009,
under Sections 7/13(1) D read with Sections 13(2)25 Prevention of
Corruption Act, police station Chhota, district Mathura.
We have gone through the FIR, which disclose commission of
cognizable offence and, as such, the same cannot be quashed.
The writ petition is misconceived and is accordingly dismissed.
Order Date :- 3.2.2010
Chauhan/-