Allahabad High Court High Court

Uma Shankar Singh, & Anr. vs State Of U.P., Thru. Secretary, … on 3 July, 2010

Allahabad High Court
Uma Shankar Singh, & Anr. vs State Of U.P., Thru. Secretary, … on 3 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 4953 of 2010

Petitioner :- Uma Shankar Singh, & Anr.
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Vashu Deo Mishra
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar DIXIT,J.

Heard learned counsel for the petitioners, learned A.G.A. and perused the
F.I.R.

This petition under Article 226 of the Constitution of India has been filed by
the petitioners for quashing the impugned F.I.R. dated 10.05.2010 registered
as Case Crime No.294 of 2010, under sections 182/419/420/467/468/471
I.P.C., Police Station Kaiserganj, District Bahraich and also for direction to
the opposite parties not to arrest the petitioners in pursuance to the said
impugned F.I.R.

We have gone through the contents of the F.I.R. which disclose the
commission of cognizable offence and as such it cannot be quashed.

The petition is, therefore, dismissed.

However, keeping in view the facts and circumstances of the case, it is
provided that in case the petitioners appear before the trial court and move
any bail application, the same will be disposed of by the courts below
expeditiously.

Order Date :- 3.7.2010
PAL