Allahabad High Court High Court

Tasleem Babu vs State Of U.P. And Others on 2 April, 2010

Allahabad High Court
Tasleem Babu vs State Of U.P. And Others on 2 April, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 4774 of 2010

Petitioner :- Tasleem Babu
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mohammad Shabbir
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

We have heard learned counsel for the petitioner and learned A.G.A and
have perused the impugned F.I.R.

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 F.I.R. dated 06.03.2010 relating to
crime no. 150 of 2010, under Sections 406, 420 I.P.C., P.S. – Gandhi
Park, District – Aligarh, 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 do not find any reason to quash the impugned F.I.R. This writ
petition stands dismissed with a direction that the bail prayer of the
petitioner be considered expeditiously without unreasonable delay.
Order Date :- 2.4.2010
M/A.