Allahabad High Court
Indra Pal & Another vs State Of U.P. & Others on 17 June, 2010
Court No. 9 Case : CRIMINAL MISC. WRIT PETITION No. 10508 of 2010 Petitioner : Indra Pal & Another Respondent : State Of U.P. & Others Petitioner Counsel : Devendra Saini Respondent Counsel : Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
Heard learned counsel for the petitioners and the learned A.G.A. 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. 111 of 2010 under
Sections 420 and 406 I.P.C. P.S. Nagal District Saharanpur.
Order Date : 17.6.2010
n.u.