Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Allahabad High Court

Nawab vs State Of U.P. And 3 Others on 26 September, 2019

Bench: Pankaj Naqvi, Suresh Kumar Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 21970 of 2019
 

 
Petitioner :- Nawab
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Gaurav Singh Chauhan
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pankaj Naqvi,J.
 

Hon'ble Suresh Kumar Gupta,J.

Heard Shri Gaurav Singh Chauhan, learned counsel for the petitioner and the learned A.G.A.

This writ petition has been filed, seeking a writ of mandamus, directing the respondent concerned, not to arrest the petitioner, with a further prayer for quashing the impugned FIR dated 2.9.2019 in Case Crime No.782 of 2019 under section 489A,489B,489C,489D,34 IPC P.S. Kotwali Sahar, District Bulandshahar.

Learned counsel for the petitioners submits that FIR has been lodged on false / vexatious / mischievious allegations, no offences are made out, FIR be quashed.

Learned AGA has opposed the submission.

The correctness of the allegations would have to be tested on the basis of the materials collected during the course of investigation as by insertion of notification No.1058/79-V-1-19-1 (Ka)-20-2018 dated 6th June 2019, an alternate remedy is available to the petitioners to seek for an anticipatory bail. We deem it appropriate to dismiss this petition without prejudice to the right of the petitioner to apply for anticipatory bail.

The writ petition is dismissed.

It is made clear that we have not adjudicated the contentions raised which are left open for the petitioner to raise at an appropriate stage in an appropriate proceeding, in accordance with law.

Order Date :- 26.9.2019 RS