Allahabad High Court High Court

Mohammad Raseed & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Mohammad Raseed & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1475 of 2010

Petitioner :- Mohammad Raseed & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.B. Dhar Dubey
Respondent Counsel :- Govt. Advocate,A.P. Tewari,S.S. Tripathi

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner, learned A.G.A. for the State and
learned counsel for the complainant.

Counter affidavit has been filed on behalf of respondent no. 4 indicating
therein that the petitioners have got criminal antecedents.

In view of the above, no ground for making any interference is made out.

The petition is accordingly dismissed.

Order Date :- 4.2.2010
o.k.