Allahabad High Court High Court

Sanjay Kumar vs State Of U.P. & Others on 17 June, 2010

Allahabad High Court
Sanjay Kumar vs State Of U.P. & Others on 17 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10587 of 2010

Petitioner :- Sanjay Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Satsangi
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. 599 of 2010, under Sections 420, 468,
471 IPC, Police Station Kasna, District Gautam Budh Nagar.

Order Date :- 17.6.2010
SC