Allahabad High Court High Court

Shahnawaz vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Shahnawaz vs State Of U.P. & Others on 10 May, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 6800 of 2010

Petitioner :- Shahnawaz
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Prateek Kumar,Mohd. Afzal
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Chaurasia,J.

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

This writ petition has been filed for quashing of an F.I.R. dated
10.2.2010 in Case Crime No. 35 of 2010, under sections 376, 364,
323, 506 I.P.C., Police Station Badhapur, district Bijnor.

From a perusal of 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. or staying of arrest.

The writ petition is, accordingly, dismissed.

Order Date :- 10.5.2010
HSM