Allahabad High Court
Sri Krishna Chaudhary vs State Of U.P. & Ors. on 10 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14490 of 2010 Petitioner :- Sri Krishna Chaudhary Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Vinay Saran Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioner and the learned A.G.A.
By means of this writ petition, the petitioner has challenged an FIR of case
crime No. 473 of 2006, under Section 302/342 I.P.C and 3(2)5) SC/ST Act,
P.S. Kaant, district Shahjahanpur.
From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioner, hence no ground exists
for quashing the FIR or staying of arrest.
The writ petition is accordingly dismissed.
Order Date :- 10.8.2010
sfa/