Allahabad High Court
Shiv Karan @ Shiv Karan Singh vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10255 of 2010 Petitioner :- Shiv Karan @ Shiv Karan Singh Respondent :- State Of U.P. & Ors. Petitioner Counsel :- S.K. Rao,O.P. 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.189 of 2010, under Sections 420, 406,
467, 468, 471 IPC, Police Station Kotwali, District Kanpur Nagar.
Order Date :- 15.6.2010
RPS