Allahabad High Court High Court

Sunil Kumar Pandey vs State Of U.P. Thorugh Secy.Home … on 29 July, 2010

Allahabad High Court
Sunil Kumar Pandey vs State Of U.P. Thorugh Secy.Home … on 29 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 5561 of 2010

Petitioner :- Sunil Kumar Pandey
Respondent :- State Of U.P. Thorugh Secy.Home U.P. Civil Secretariat
Lko.
Petitioner Counsel :- R.P.Singh
Respondent Counsel :- C.S.C.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioner and learned Additional
Government Advocate.

This petition under Article 226 of the Constitution of India has been
filed by the petitioner for quashing the impugned F.I.R. dated
24.07.2009 registered as Case Crime No. 728 of 2009 under Sections
406,420,467,468 and 471 IPC Police Station Hazratganj, district
Lucknow and also for direction to the opposite parties not to arrest the
petitioner in pursuance to the said impugned F.I.R.
We have gone through the contents of FIR, which disclose commission
of cognizable offence, as such, the same cannot be quashed.
The petition is, therefore, dismissed.

Keeping, in view the facts and circumstances of the case, it is provided
that in case the petitioner appears before the court concerned and move
any bail application, the same will be disposed of by the courts below
expeditiously.

Order Date :- 29.7.2010
Amit