Allahabad High Court High Court

Pintu @ Praveen & Others vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Pintu @ Praveen & Others vs State Of U.P. & Others on 6 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11830 of 2010

Petitioner :- Pintu @ Praveen & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gopal Misra,Anuj Chaudhary
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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

By means of this petition the petitioners have prayed for quashing of F.I.R.
registered as Case crime no. 887 of 2010 under section 323, 307, 504, 506
I.P.C. and 3(1) 10 of S.C.S.T. Act police station Loni District Ghaziabad.

It is submitted by learned counsel for the petitioner that the writ petition no.
9780 of 2010 filed by co-accused Vinod has been disposed of by this court by
the following order:

“Considering the facts and circumstances and the allegations made in the
impugned F.I.R. the writ petition is disposed of with the direction that till the
submission of report by the police under section 173(2) Cr.P.C., the
petitioners shall not be arrested in case crime no. 887 of 2010 under section
323, 307, 504, 506 I.P.C. and 3(1) 10 of S.C.S.T. Act police station Loni
District Ghaziabad subject to the condition that they present themselves
before the Investigating officer whenever required and cooperate with the
investigation.”

This writ petition is also disposed of in terms of the above order passed in writ
petition no. 9780 of 2010 filed by co-accused.

Order Date :- 6.7.2010
o.k.