Allahabad High Court High Court

Satish Mishra vs State Of U.P. Through Secy.Home … on 28 June, 2010

Allahabad High Court
Satish Mishra vs State Of U.P. Through Secy.Home … on 28 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 5465 of 2010
Petitioner :- Satish Mishra
Respondent :- State Of U.P. Through Secy.Home Dept.Lucknow And Others
Petitioner Counsel :- U.K.Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and learned Additional Government
Advocate.

Under challenge in this writ petition is FIR relating to crime no. 148 of 2010
under Sections 420 & 406 IPC of Police Station Vikas Nagar, district
Lucknow.

We have gone through the contents of the FIR. The FIR discloses commission
of cognizable offence, as such, the same cannot be quashed.

However, considering the allegations levelled in the FIR, which seem to be
trivial in nature, we direct that unless and until cogent and reliable evidence
comes forward against the petitioner, the petitioner shall not be arrested in the
above mentioned case crime number, provided he cooperates with the
investigation, which shall go on.

The writ petition is finally disposed of.

Order Date :- 28.6.2010
Chauhan/-