Allahabad High Court
Dr. Ashwani Kumar Tandon vs State Of U.P. & Others on 29 June, 2010
Bench: Ashok Bhushan, Yogesh Chandra Gupta
Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11087 of 2010 Petitioner :- Dr. Ashwani Kumar Tandon Respondent :- State Of U.P. & Others Petitioner Counsel :- Sameer Jain Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon'ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioners and learned A.G,A. for the State.
By means of this writ petition the petitioner prayed for quashing of FIR in case Crime No. 111 of 2010, under Sections 419, 420 I.P.C., P.S., Shivpur, District Varanasi.
Learned counsel for the petitioner contends that allegation in the FIR is that certain women belonging to depressed class were not distributed blankets and they were insulted by sending them without providing blanket. Submission is that the blankets were distributed by Khatri Hitkarini Sabha and only premises of the petitioner was used. Further submission is that no offence has been made out under Sections 419, 420 I.P.C.
In view of the facts of the case and in the interest of justice, we provide that till the report under Section 173 (2) Cr.P.C. is submitted, the petitioner be not arrested in pursuance of case Crime No. 111 of 2010, under Sections 419, 420 I.P.C., P.S., Shivpur, District Varanasi.
In view of the aforesaid, the writ petition is disposed of.
Order Date :- 29.6.2010 Zh