Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14390 of 2010 Petitioner :- Veer Singh And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Pankaj Sharma,Nitinjay Pandey Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioners and the learned A.G.A.
By means of this writ petition, the petitioners have challenged an FIR of case
crime No. 350 of 2010, under Sections 147, 336, 352, 353, 332, 427 I.P.C.,
and 7 Criminal Law Amendment Act, P.S. Pratappur, district Meerut.
From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioners, hence no ground exists
for quashing the FIR or staying of arrest.
The writ petition is accordingly dismissed. However, it is provided that if the
petitioners appear before the court concerned within two weeks and apply for
bail in the aforesaid case, their prayer for bail shall be heard and disposed of
expeditiously.
Order Date :- 9.8.2010
sfa/