Allahabad High Court High Court

Shaqeel Ahmad And Another vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Shaqeel Ahmad And Another vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10019 of 2010

Petitioner :- Shaqeel Ahmad And Another
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- A.C. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the petitioners and the learned AGA appearing for
the State-respondents.

A perusal of the impugned FIR, in our view, prima facie discloses
commission of cognizable offence against the petitioners, hence there is no
reason to quash the same. The writ petition is, therefore, dismissed. However,
considering the facts and circumstances of the case, it is directed that in case
the petitioners appear before the court concerned within three weeks from
today and apply for bail, the same shall be considered and disposed of
expeditiously in the light of the observations made in Amrawati and another
v. State of U.P
., 2004 (5) ALR 290 and and the judgment of the Apex Court
in Lal Kamlendra Pratap Singh v. State of U.P. and others, 2009 (2) Crimes
4 SC.

Order Date :- 14.6.2010
SC