Allahabad High Court High Court

Rajendra Kumar Kashyap S/O Late … vs State Of U.P. Thru Secretary . Home … on 13 January, 2010

Allahabad High Court
Rajendra Kumar Kashyap S/O Late … vs State Of U.P. Thru Secretary . Home … on 13 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 237 of 2010

Petitioner :- Rajendra Kumar Kashyap S/O Late Jagannath Prasad
Respondent :- State Of U.P. Thru Secretary . Home & Ors.
Petitioner Counsel :- Deep Kamal
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioenr and learned Additional
Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case
Crime No. 612 of 2009, under Sections 420, 467, 469, 406 & 471 IPC,
police station Gosaiganj, district Lucknow.
We have gone through the contents of the FIR, which disclose
commission of cognizable offence, as such, the same cannot be
quashed.

However, seeing the documents annexed with the FIR so as to indicate
that some dispute is going on between the parties, we hereby direct that
the petitioner shall not be arrested in the aforesaid case crime number
unless and until cogent and reliable evidence comes forward against
him in the shape of report under Section 169/173 Cr.P.C., provided he
cooperates with the investigation, which shall go on.
With the aforesaid observations/directions, the writ petition is disposed
of.

Order Date :- 13.1.2010
Pradeep/-