Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 4648 of 2010 Petitioner :- Sudhir Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Hon’ble Rajesh Chandra,J.
The petitioner through the present writ petition has invoked the extraordinary
jurisdiction of this Court under Article 226 of the Constitution of India
praying for a writ, order or direction in the nature of certiorari quashing the
impugned FIR dated 26.11.09, relating to case crime no.347 of 2009, under
Sections 384,419,420,120-B IPC and under Section 4/10 of Examination Act,
PS Mahawan District Mathura vide Annexure No.1. The ancillary prayer is to
issue a writ of mandamus commanding the respondents not to arrest the
petitioner in the aforesaid crime number pendentelite the writ petition.
We have heard learned counsel for the petitioner and learned AGA and have
perused the impugned FIR.
We do not find any reason to quash the impugned FIR.
This writ petition stands dismissed with a direction that the bail prayer of the
petitioner be considered without unreasonable delay.
Order Date :- 2.4.2010
SM