Citation : 2022 Latest Caselaw 5190 ALL
Judgement Date : 14 June, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 48 Case :- CRIMINAL MISC. WRIT PETITION No. - 7365 of 2022 Petitioner :- Asfak And 2 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Rajesh Shukla Counsel for Respondent :- G.A. Hon'ble Mahesh Chandra Tripathi,J.
Hon'ble Ashutosh Srivastava,J.
Heard learned counsel for the petitioners and the learned A.G.A.
This writ petition has been filed with the prayer to quash the First Information Report (FIR) dated 21.04.2022 in Case Crime no.111/2022 under Section 147, 148, 149, 307, 323, 504, 506 IPC, P.S. Puramufti, District Prayagraj. Further prayer has been made not to arrest the petitioners in the aforesaid case.
Learned A.G.A. opposed the prayer for quashing the FIR, which discloses congnizable offence.
Perusal of the impugned first information report prima facie reveals commission of cognizable offence. Therefore, in view of the law laid down by Hon'ble Supreme Court in the case of State of Haryana and others vs. Bhajan Lal and others, 1992 Supp. (1) SCC 335 and M/s Neeharika Infrastructure Pvt. Ltd. vs. State of Maharashtra, AIR 2021 SC 1918 and the judgment dated 07.10.2021 in Leelavati Devi @ Leelawati and Anr. vs. State of U.P., Special Leave to Appeal (Crl.) No(s).3262 of 2021, no case has been made out for interference with the impugned first information report. However, the writ petition is disposed off leaving it open for the petitioners to apply before the competent court for anticipatory bail/ bail as permissible under law and in accordance with law.
Order Date :- 14.6.2022
A. Pandey
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!