Allahabad High Court High Court

Gauri Nandan vs State Of U.P. Thru’ Secretary … on 14 June, 2010

Allahabad High Court
Gauri Nandan vs State Of U.P. Thru’ Secretary … on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10166 of 2010

Petitioner :- Gauri Nandan
Respondent :- State Of U.P. Thru' Secretary Deptt. Of Home, U.P.
Lkw.&Ors.
Petitioner Counsel :- Ashish Kumar Singh,Ajay Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the petitioner and the 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 petitioner shall not be arrested in Case
Crime No.181 of 2010, under Sections 419, 420, 504, 506 IPC,
Police Station Chunnar, District Mirzapur.

Order Date :- 14.6.2010
pk