Allahabad High Court High Court

Imran vs State Of U.P. & Others on 18 June, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10697 of 2010

Petitioner :- Imran
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S. Shah
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Bala Krishna Narayana,J.

Supplementary affidavit filed is taken on record.

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. 29 of 2010, under Section
2/3 U.P. Gangster Act, Police Station Civil Lines, District Meerut.

Order Date :- 18.6.2010
F.H.