Allahabad High Court High Court

Uttam Kumar Verma S/O Lalji Verma vs State Of U.P. Thru Prin. Secy. Home … on 7 January, 2010

Allahabad High Court
Uttam Kumar Verma S/O Lalji Verma vs State Of U.P. Thru Prin. Secy. Home … on 7 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 69 of 2010

Petitioner :- Uttam Kumar Verma S/O Lalji Verma
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- V.K. Singh
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

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

Under challenge is FIR relating to Case Crime No. Nil of 2009, under
Sections 41/411/471/419 & 420 IPC, police station Ram Nagar, district
Barabanki.

We have gone through the contents of the said FIR /Recovery Memo which
discloses commission of cognizable offence and, as such, the FIR cannot be
quashed.

However, it is provided that if petitioner surrenders and moves application for
bail, the same shall be considered and decided expeditiously by the courts
below.

With the above observation/direction, the writ petition stands disposed of.

Order Date :- 7.1.2010
Kaushal