Allahabad High Court High Court

Yadram & Another vs State Of U.P. on 18 June, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10696 of 2010

Petitioner :- Yadram & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Om Vikas Chaudhary
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. 419 of 2010, under
Section 2/3 Gangster Act, Police Station Vrindavan, District Mathura.

Order Date :- 18.6.2010
F.H.