Allahabad High Court High Court

Sanjay Kumar Singh & Others vs State Of U.P. & Others on 21 June, 2010

Allahabad High Court
Sanjay Kumar Singh & Others vs State Of U.P. & Others on 21 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10812 of 2010

Petitioner :- Sanjay Kumar Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajit Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Shyam Shankar Tiwari,J.

Heard learned counsel for the petitioner and learned A.G.A.

This writ petition has been filed with a prayer to quash the F.I.R. of case
Crime No. 774 of 2010 under Sections 406, 419, 420, 467, 468, 471 504
I.P.C., P.S. Sarai Lakhanchi, District Kanpur Mau.

From a perusal of the F.I.R. it cannot be said that prima-facie no cognizable
offence is disclosed against the petitioner, hence no ground exists for
quashing the F.I.R.

The writ petition is accordingly disposed of. However, it is provided that if
the petitioner appears before the court concerned within three weeks and
applies for bail in the aforesaid case, his prayer for bail shall be heard and
disposed of expeditiously in accordance with the observations made by the
Apex Court in Lal Kamlendra Pratap Singh Vs. State of U.P. 2009(2)
Crime 4(SC).

Order Date :- 21.6.2010
Naresh