Allahabad High Court High Court

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

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10778 of 2010

Petitioner :- Sabir & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B.A. Khan,Salman Ahmad
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. 519 of 2010, under Sections 147, 148, 149, 436, 307,
332, 336, 427, 152, 295, 153-A I.P.C., Section 7 C.L.A. Act and
Section 3 Prevention of Damages to Public Property Act, Police
Station Prem Nagar, District Bareilly.

Order Date :- 18.6.2010
Akv