Allahabad High Court High Court

Radhey Lal And Others vs State Of U.P. And Others on 2 April, 2010

Allahabad High Court
Radhey Lal And Others vs State Of U.P. And Others on 2 April, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 4781 of 2010

Petitioner :- Radhey Lal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Akhilesh Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

We have heard learned counsel for the petitioners and learned A.G.A
and have perused the impugned F.I.R.

Supplementary affidavit has been filed today be taken on record.
The petitioners through the present writ petition have invoked the
extraordinary jurisdiction of this Court under Article 226 of the
Constitution of India praying for a writ, order or direction in the nature
of certiorari quashing the impugned N.C.R. 07 of 2010 dated
21.01.2010 converted into crime no. 29 of 2010, under Sections 147,
323, 325, 308, 504 I.P.C., P.S. – Palimukimpur, District – Aligarh, vide
annexure no. 1. The ancillary prayer is to issue a writ of mandamus
commanding the respondents not to arrest the petitioners in the
aforesaid crime number pendentelite the writ petition.
We do not find any reason to quash the impugned F.I.R. This writ
petition stands dismissed with a direction that the bail prayer of the
petitioners be considered expeditiously, if possible on the same day.
Order Date :- 2.4.2010
M/A.