Allahabad High Court High Court

Shailendra Singh S/O Rajendra … vs State Of U.P. Thru Superintendent … on 12 January, 2010

Allahabad High Court
Shailendra Singh S/O Rajendra … vs State Of U.P. Thru Superintendent … on 12 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 195 of 2010

Petitioner :- Shailendra Singh S/O Rajendra Singh & Anr.
Respondent :- State Of U.P. Thru Superintendent Of Police, Hardoi & Ors.
Petitioner Counsel :- Gyanendra Kumar Pandey
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 is FIR relating to Case Crime No.378 of 2009, under
Sections 307/504 I.P.C., Police Station- Arwal, District- Hardoi.

We have gone through the contents of the FIR which disclose commission of
cognizable offence and, as such, the FIR 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 :- 12.1.2010
Aks