Allahabad High Court High Court

Rajesh & Others vs State Of U.P.,Thru. Prin. Secy., … on 24 June, 2010

Allahabad High Court
Rajesh & Others vs State Of U.P.,Thru. Prin. Secy., … on 24 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 5867 of 2010

Petitioner :- Rajesh & Others
Respondent :- State Of U.P.,Thru. Prin. Secy., Home & Others
Petitioner Counsel :- S.P. Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

Under challenge in the instant writ petition is the FIR relating to Crime
No.337 of 2010 under Sections 323, 504, 506 I.P.C. and 3(1) (x) of SC & ST
Act, Police Station Huzoorpur, District Bahriach.
We have gone through the contents of FIR as well as injury report of the
lady. We do not find any merit so as to quash the FIR, which disclose
commission of cognizable offence.

Petition is misconceived and is accordingly dismissed.

Order Date :- 24.6.2010
Tripathi