Allahabad High Court High Court

Sharda vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Sharda vs State Of U.P. & Others on 18 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 7059 of 2009

Petitioner :- Sharda
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S. Tripathi,A.P. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The writ petition has been taken up in the revised list. Nobody appeared on
behalf of the petitioner.

The present writ petition has been filed seeking relief for quashing the FIR
dated 31.7.2006 giving rise to case crime no. 709 of 2006 under Sections
417, 418, 420, 467, 468, 471 IPC lodged at Police Station Civil Lines, district
Budaun.

We have perused the averments made in the writ petition and also the FIR and
we are of the considered opinion that prima-facie cognizable offence has been
made out. We, therefore, do not find any good ground to quash the FIR. It is
accordingly dismissed.

Order Date :- 18.1.2010
mt