Allahabad High Court High Court

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

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10740 of 2010

Petitioner :- Vasim & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mahendra Singh,Shailendra Awasthi
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Bala Krishna Narayana,J.

We have heard learned counsel for the petitioners and learned AGA appearing
for the State-respondents.

Petitioner no. 5 Smt. Asma and petitioner no. 1 Vasim have appeared in
person before this court today.

On a quarry made by the court petitioner no. 5 Smt. Asma states that she is
major and she has married with petitioner no. 1 Vasim on her own will.

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. 239 of 2010, under
Sections 363, 366 I.P.C., Police Station Mandi, District Saharanpur.

Order Date :- 18.6.2010
F.H.