Allahabad High Court
Rajpal And Others vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 9983 of 2010 Petitioner :- Rajpal And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- B.P. Verma Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioners 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.149 of 2010, under
Sections 147, 148, 149, 323, 324, 363, 366, 307 IPC, Police Station
Vrindavan, District Mathura.
Order Date :- 14.6.2010
RPS