Citation : 2018 Latest Caselaw 793 ALL
Judgement Date : 22 May, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CRIMINAL MISC. WRIT PETITION No. - 13113 of 2018 Petitioner :- Jitendra Tyagi And 3 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Diwakar Tiwari Counsel for Respondent :- G.A. Hon'ble Ramesh Sinha,J.
Hon'ble Dinesh Kumar Singh-I,J.
Heard Sri Diwakar Tiwari, learned counsel for the petitioners, Sri G.P. Singh, learned A.G.A. for the State and perused the impugned FIR as well as material brought on record.
This petition has been filed by the petitioners with a prayer to quash the FIR dated 9.5.2018, registered as case crime No.532 of 2018, registered as case crime No.532 of 2018, under Sections 420, 467, 468, 471, 406, 504, 506 I.P.C., Police station Sardhana, District Meerut.
Learned counsel for the petitioners submits that the petitioners are innocent and have been falsely implicaed in the present case. He further submits that the impugned FIR has been lodged on the basis of an application under Section 156(3) Cr.P.C. with a malafide intention. The allegation levelled against the petitioners is absolutely false, frivolous and baseless. From perusal of the FIR, no offence is made out against the petitioners, hence, the same be quashed.
Considering the submissions advanced by learned counsel for the parties and nature of the allegations, it is directed that the petitioners shall not be arrested in above mentioned case, till the submission of the police report under section 173(2) Cr.P.C. but they shall co-operate with the investigation of the case.
With the above direction, this petition is finally disposed of.
(Dinesh Kumar Singh-I,J.) (Ramesh Sinha, J.)
Order Date :- 22.5.2018/NS
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!