Allahabad High Court High Court

Waseem vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Waseem vs State Of U.P. & Others on 7 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11975 of 2010

Petitioner :- Waseem
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sushil Kumar Pandey
Respondent Counsel :- Govt. Advocate,Anurag Pathak,Chandra Bhushan
Tiwari

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner and learned A.G.A. for the State and
learned counsel for the complainant.

By means of this petition, the petitioner has prayed for quashing of F.I.R of
case crime no. 759 of 2010 under sections 406, 504 I.P.C. police station Civil
Line District Muzaffar Nagar.

It is submitted by learned counsel for the petitioner that the writ petition no.
10984 of 2010 filed by co-accused Amir alias Raju has been disposed of by
this court by the following order:

“A perusal of the impugned FIR in our view, prima facie discloses
commission of cognizable offence against the petitioner hence there is reason
to quash the same. Prayer for quashing the F.I.R. in case crime no. 759 of
2010 under sections 406, 504 I.P.C. police station Civil Line District
Muzaffar Nagar is rejected.

However the arrest of petitoiner Amir alias Raju shall not be made till
submission of charge sheet.

With the aforesaid observations, the writ petition is disposed of. ”

This writ petition is also disposed of in terms of the above order passed in writ
petition no. 10984 of 2010 filed by co-accused.

Order Date :- 7.7.2010
o.k.