Allahabad High Court High Court

Om Prakash Pandey & Another vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Om Prakash Pandey & Another vs State Of U.P. & Others on 4 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1819 of 2010

Petitioner :- Om Prakash Pandey & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anand Kumar Tiwari,S.P. Singh Parmar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and also learned A.G.A. appearing
for the State.

We have been taken through the allegations contained in the F.I.R. and the
material on record.

The first information report has been submitted after enquiry which
discloses commission of cognizable offence. We find no justifiable grounds
for interference. The writ petition is bereft of merits and is accordingly
dismissed.

Order Date :- 4.2.2010
Naim