Citation : 2014 Latest Caselaw 2747 ALL
Judgement Date : 9 July, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 7 Case :- MISC. BENCH No. - 5773 of 2014 Petitioner :- Janki @ Janak Lali @ Manju Respondent :- State Of U.P., Thru. Prin. Secy., Home Deptt. & 3 Others Counsel for Petitioner :- Anil Kumar Yadav Counsel for Respondent :- Govt. Advocate Hon'ble Ravindra Singh,J.
Hon'ble Vishnu Chandra Gupta,J.
Learned counsel for the petitioner is not present.
Heard learned A.G.A.
This petition has been filed by the petitioner Janki @ Janak Lali @ Manju with a prayer to quash the FIR of case crime No. 29 of 2014 under sections 147, 148, 302, 404, 120-B IPC, P.S. Dariyabad, District Barabanki.
From the perusal of the FIR it appears that on the basis of allegation made therein the prima facie cognizable offence is made out. There is no scope of interfering in the FIR. Therefore, the prayer for quashing the FIR is refused.
However, considering the facts, it is directed that in case petitioner appears before the court concerned within 30 days from today and applies for bail, the same shall be heard and disposed of expeditiously by the courts below.
With this direction, this petition is finally disposed of.
Order Date :- 9.7.2014
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!