Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranveer Singh Yadav vs State Of U.P. And 4 Others
2022 Latest Caselaw 13540 ALL

Citation : 2022 Latest Caselaw 13540 ALL
Judgement Date : 19 September, 2022

Allahabad High Court
Ranveer Singh Yadav vs State Of U.P. And 4 Others on 19 September, 2022
Bench: Mahesh Chandra Tripathi, Narendra Kumar Johari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 47
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 11855 of 2022
 

 
Petitioner :- Ranveer Singh Yadav
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Punit Khare,Dinesh Kumar Vishwakarma
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Mahesh Chandra Tripathi,J.

Hon'ble Narendra Kumar Johari,J.

Heard learned counsel for the petitioner and learned A.G.A for the State-respondents.

Present writ petition has been preferred for quashing the impugned notice dated 6.9.2021 issued by respondent no. 4 in Case Crime No.168/2010 under Sections 467, 468, 420, 406 IPC, P.S. Dibiyapur, District Auraiya and for a direction to the respondents not to arrest the petitioner in pursuance of the aforesaid FIR.

Learned AGA opposed the prayer for quashing of the FIR, which discloses cognizable 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; M/s Neeharika Infrastructure Pvt. Ltd. vs. State of Maharashtra, AIR 2021 SC 1918 and the judgment dated 7.10.2021 in Leelavati Devi @ Leelawati & Anr. v. 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.

Confronted with this situation, learned counsel for the petitioner states that the petitioner wants to withdraw the writ petition with liberty to apply for bail.

Learned A.G.A. has no objection to the aforesaid request of the petitioner.

In view of the aforesaid, the writ petition is disposed of with liberty to the petitioner to avail the remedy as available to him under the law.

It is made clear that we have not expressed any opinion on merits of the case.

Order Date :- 19.9.2022

AKK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter