Allahabad High Court
Arvind Kumar Sood & Another vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10723 of 2010 Petitioner :- Arvind Kumar Sood & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- A.K. Malviya 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.
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. 34 of 2010, under
Sections 147, 307, 323, 427 I.P.C., Police Station Bhojpur, District
Ghaziabad.
Order Date :- 18.6.2010
F.H.