Court No. - 29 Case :- CRIMINAL MISC. WRIT PETITION No. - 10925 of 2010 Petitioner :- Ram Sahai Respondent :- State Of U.P. & Others Petitioner Counsel :- B.B.P. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Arun Tandon,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioner and the learned AGA
appearing for the State respondents.
A perusal of the impugned FIR, in our view, prima facie
discloses commission of cognizable offence against the
petitioner, hence there is no reason to quash the same.
Prayer for quashing the F.I.R. in Case Crime No. 407 of 2010
under Sections 384, 506, IPC P.S. Kwarsi, District Aligarh, is
rejected.
If the petitioner, Ram Sahai surrenders before the Court
below within two weeks from today and moves bail
application before the Court concerned, the same shall be
disposed of expeditiously.
With the aforesaid observations, the writ petition is disposed
of.
Dated : 23.06.10
VR/Cr. W.P.10925/10