Court No. - 25 Case :- MISC. BENCH No. - 6000 of 2010 Petitioner :- Nayan Bahadur Singh @ Narendra Bahadur Singh Respondent :- State Of U.P.Through Its Prin. Secy. Home Deptt. U.P.Govt. Petitioner Counsel :- Suresh Chandra Srivastava Respondent Counsel :- G.A.,Mohd. Alam Khan Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and the learned Additional
Government Advocate.
Under challenge in the instant writ petition is the FIR relating to Case Crime
No.108 of 2010 under Sections 147, 148, 149, 504,506, 452, 307, 384 I.P.C.
and Section 7 Criminal Law Amendment Act, Police Station Kurwar, District
Sultanpur.
We have gone through the contents of the FIR. Since it discloses commission
of cognizable offence, as such the same cannot be quashed.
The writ petition is misconceived and is accordingly dismissed.
However, in the peculiar facts and circumstance of the case, we hereby
provide 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 :- 23.6.2010
Tripathi