Allahabad High Court High Court

Sagir Ahmed S/O Bashir Ahmed And … vs State Of U.P.Through … on 13 January, 2010

Allahabad High Court
Sagir Ahmed S/O Bashir Ahmed And … vs State Of U.P.Through … on 13 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 259 of 2010

Petitioner :- Sagir Ahmed S/O Bashir Ahmed And Others
Respondent :- State Of U.P.Through Prn.Secy.Home And Others
Petitioner Counsel :- Anurag Shukla
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,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.
1189 of 2009, under Sections 379, 504, 506 & 427 IPC read with Section 3 (1)

(x) SC/ST Act, police station Sidhauli, district Sitapur.
We have gone through the contents of the FIR and other documents annexed
hereto.

It comes out that the complainant, who happens to be Gram Pradhan, has
lodged this FIR alleging therein that the petitioners are interfering and
interpreting the public work being conducted in village Mukimpur, which
comes under the gram-sabha of the complainant.
Since the FIR discloses commission of cognizable offence, the same cannot be
quashed.

The writ petition is misconceived and is accordingly dismissed.
Order Date :- 13.1.2010
Pradeep/-