Allahabad High Court High Court

Satyam Shukla S/O Sri Tribhuvan … vs State Of U.P. Thru. Secy. Home … on 8 January, 2010

Allahabad High Court
Satyam Shukla S/O Sri Tribhuvan … vs State Of U.P. Thru. Secy. Home … on 8 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 146 of 2010

Petitioner :- Satyam Shukla S/O Sri Tribhuvan Nath Shukla And Ors.
Respondent :- State Of U.P. Thru. Secy. Home Dept. And Ors.
Petitioner Counsel :- S.K. Dixit
Respondent Counsel :- G.A.

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.
518 of 2009, under Sections 323, 504, 506, 427 & 452 IPC, police station
Aashiana, district Lucknow.

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 petitioners surrender and move application for
bail, the same shall be considered and decided expeditiously by the courts
below.

Order Date :- 8.1.2010
Pradeep/-