Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 5030 of 2010 Petitioner :- V.K. Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- M.C. Tiwari,Kiran Tiwari Respondent Counsel :- Govt. Advocate,A.K. Mishra,S.K. Dubey 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 12.03.2010 relating to
crime no. 146 of 2010, under Section 135 Electricity Act, P.S. –
Sikandra, District – Agra, 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, if possible on the same day.
Order Date :- 2.4.2010
M/A.