Allahabad High Court
Ravindra Giri vs State Of U.P. & Others on 12 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14637 of 2010 Petitioner :- Ravindra Giri Respondent :- State Of U.P. & Others Petitioner Counsel :- Dinesh Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioner and the learned A.G.A. for
the State.
Writ Court cannot pass an order of directing the I.O. to arrest the
accused person. This is the prerogative of the Investigating
Officer. However, Investigating Officer is directed to conduct the
investigation fairly and conclude it expeditiously.
The writ petition is disposed of.
Order Date :- 12.8.2010
HSM