Court No. - 25 Case :- MISC. BENCH No. - 279 of 2010 Petitioner :- Samarjeet Yadav S/O Ram Pal Yadav & Ors. Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- Bhupendra Veer Singh Respondent Counsel :- G.A.,Dev Prakash Mishra Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the petitioners and learned Additional Government
Advocate.
Under challenge is FIR relating to Case Crime No.796 of 2009, under
Sections 419,420,467,468,471 I.P.C., Police Station- Kotwali Gauriganj,
District- Sultanpur.
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.
However, it is provided that if the petitioners surrender and move application
for bail, the same shall be considered and decided expeditiously by the courts
below.
Order Date :- 13.1.2010
Aks