Allahabad High Court High Court

Mohd. Yateem @ Chhedi, & Others vs Superintendent Of Police, … on 10 August, 2010

Allahabad High Court
Mohd. Yateem @ Chhedi, & Others vs Superintendent Of Police, … on 10 August, 2010
Court No. - 25

Case :- MISC. BENCH No. - 7696 of 2010

Petitioner :- Mohd. Yateem @ Chhedi, & Others
Respondent :- Superintendent Of Police, Balrampur & Others
Petitioner Counsel :- Anil K. Tripathi
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioners and the learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime No.
446 of 2010, under Sections 147, 452, 324, 323, 504, 506 IPC, police station
Rehra Bazar, district Balrampur.

We have gone through the contents of FIR, which discloses commission of
cognizable offence and, as such, the same cannot be quashed.

The writ petition is misconceived and is accordingly dismissed.

However, it is provided that if the petitioners surrender and move application
for bail, the same shall be considered and disposed of by the courts below
expeditiously.

Order Date :- 10.8.2010
Rakesh/-