Court No. - 29 Case :- CRIMINAL MISC. WRIT PETITION No. - 9729 of 2010 Petitioner :- Ram Sahbd And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- B.N. Singh Respondent Counsel :- Govt. Advocate,Awadhesh Kumar Sharma Hon'ble Arun Tandon,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioners and learned A.G.A. for
the State.
This petition under Article 226 of the Constitution of India has
been filed by the petitioners for quashing of the First Information
Report dated 24.5.2010 registered as case crime no. 571 of 2010
under section 198 (A) of U.P.Z.A. & L.R. Act P.S. Badlapur
District Jaunpur.
The perusal of the First Information Report discloses commission
of cognizable offence. Hence there is no reason to quash the same.
Prayer for quashing the FIR is rejected.
However, in the facts of this case, it is directed that till the
submission of the chargesheet, petitioners namely Ram Shabd,
Ram Daur, Ashok Kumar, Ram Asarey and Radhey Shyam shall
not be arrested in the aforesaid case.
Writ Petition stands disposed of.
Order Date :- 24.6.2010
Aks