Allahabad High Court High Court

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

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10630 of 2010

Petitioner :- Prempal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K. Jaiswal
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 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
petitioners shall not be arrested in Case Crime No. 300 of 2010, under
Sections 406, 400, 467, 468, 471, 120 B I.P.C., Police Station Civil Lines
Meerut, District Meerut.

Order Date :- 18.6.2010
vks