Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10256 of 2010 Petitioner :- Mohan Shyam @ Foreman Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Shashi Kumar Verma Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
Learned counsel for the petitioner is permitted to make correction in the
petition.
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.160 of 2010, under Sections 186,332,
504, 506 IPC and 7/57 Mines & Minerals Act, Police Station Varsana, District
Mathura.
Order Date :- 15.6.2010
RPS