Allahabad High Court High Court

Nand Kishore Rawat vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Nand Kishore Rawat vs State Of U.P. & Others on 18 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10613 of 2010

Petitioner :- Nand Kishore Rawat
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pradeep Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Bala Krishna Narayana,J.

We have heard learned counsel for the petitioner and learned AGA
appearing for the State-respondents.
Considering the facts and circumstances and the allegations made in the
impugned F.I.R., the Writ Petition is disposed of with the direction that
till the submission of report by the police under Section 173(2) Cr.P.C.
the petitioners shall not be arrested in Case Crime No. 411 of 2010,
under Sections 420, 409 I.P.C., Police Station Mauranipur, District
Jhansi.

Order Date :- 18.6.2010
F.H.