Allahabad High Court High Court

Manohar Lal vs State Of U.P. on 3 July, 2010

Allahabad High Court
Manohar Lal vs State Of U.P. on 3 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 3708 of 2005

Petitioner :- Manohar Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar DIXIT,J.

Heard learned A.G.A. and perused the record.

One Manohar Lal son of Ram Pal, resident of Bhorakhurd, Police Station
Nagram, District Lucknow sent a telegram to Hon’ble the Chief Justice of
High Court, Allahabad, Lucknow Bench Lucknow saying that his uncle was
constructing a house on his field. At that time one Faeem and his father-in-
law namely Mohd. Sageer resident of Achli Khera, Police Station Nagram,
Lucknow came there with constable Om Prakash Tripathi and his colleagues
and abused him and thereafter they demanded Rs.2000/- and said that if he
will not fulfill the demand, then they will implicate the entire family of the
petitioner in the case of theft, dacoity and N.D.P.S. Act.

Counter affidavit has been filed by Om Prakash Tripathi, Constable in which
he has denied the allegations made in the telegram. He has stated that in fact
there was a dispute between him and Mohd. Sageer with regard to a house
there was apprehension of breach of peace consequently the police initiated
the proceedings against both of them under Sections 107/116 I.P.C.

Keeping in view the aforesaid facts and circumstances no further action is
required.

The petition is finally disposed of accordingly.

Order Date :- 3.7.2010
PAL