Allahabad High Court
Yogesh @ Bablu & Another vs State Of U.P. & Others on 11 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14604 of 2010 Petitioner :- Yogesh @ Bablu & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Sushil Kumar Mathur Respondent Counsel :- Govt. Advocate,Rajesh Narain Srivastava Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioners and the learned A.G.A. for the State
as well as Sri R.N. Srivastava for the opposite party no.3.
The present writ petition has been filed for quashing the FIR of case crime no.
181 of 2010, under section 420, 467, 468, 471, 504 and 506 I.P.C, Police
Station Narsena, District Bulandshahr.
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.
Order Date :- 11.8.2010
Imroz