Allahabad High Court High Court

Raj Kumar vs State Of U.P.Through Secy. Home … on 13 July, 2010

Allahabad High Court
Raj Kumar vs State Of U.P.Through Secy. Home … on 13 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6479 of 2010

Petitioner :- Raj Kumar
Respondent :- State Of U.P.Through Secy. Home Civil Sectt. Lko.And Ors.
Petitioner Counsel :- Onkar Nath Tiwari
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioner, learned A.G.A and perused the FIR.
This petition under Article 226 of the Constitution of India has been filed by
the petitioner for quashing the impugned FIR registered in case crime 94 of
2010, under Sections 376 I.P.C., and 3 (1) xii SC/ST Act at Police Station
Inayat Nagar, District Faizabad and also for direction to the opposite parties
not to arrest the petitioner in pursuance to the said impugned FIR.
We have gone through the contents of the FIR which disclose the commission
of cognizable offence and as such it cannot be quashed.
The petition is, therefore, dismissed.

Order Date :- 13.7.2010
Renu