Allahabad High Court
Ram Sumiran Yadav S/O Baijnath … vs State Of U.P. Thru Prin. Secy. Home … on 21 January, 2010
Court No. - 25 Case :- MISC. BENCH No. - 416 of 2010 Petitioner :- Ram Sumiran Yadav S/O Baijnath Yadav & Anr. Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- Mohd. Mansoor Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioners and learned Additional Government
Advocate.
Under challenge in the instant writ petition is FIR relating to Case Crime No.
08 of 2010, under Sections 307, 504, 506, 326, 427, 147, 148 & 149 IPC,
police station Jahangirabad, district Barabanki.
We have gone through the contents of the FIR, which disclose commission of
cognizable offence, as such, the same cannot be quashed.
The writ petition is misconceived and is accordingly dismissed.
Order Date :- 21.1.2010
Pradeep/-