Allahabad High Court High Court

Surendra & Others vs State Of U.P.,Thru. Secretary, … on 25 June, 2010

Allahabad High Court
Surendra & Others vs State Of U.P.,Thru. Secretary, … on 25 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 6062 of 2010

Petitioner :- Surendra & Others
Respondent :- State Of U.P.,Thru. Secretary, Home & Others
Petitioner Counsel :- H.S. Tiwari
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

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

The present writ petition has been filed against lodging of First Information
Report relating to Case Crime No. 228 of 2010 under Sections 147, 323, 504,
506 & 308 IPC read with Section 3 (1) (X) of the SC/ST Act of Police Station
Karaundi Kala, district Sultanpur.

We have gone through the contents of the First Information Report. Since the
allegations made in the First Information Report disclose commission of
cognizable offence, as such, the same cannot be quashed.

The writ petition is accordingly dismissed.

However it is provided that if the petitioners surrender before the Court below
and move application for bail, their bail application shall be heard and
disposed of expeditiously by the Courts below.

Order Date :- 25.6.2010
anb