Allahabad High Court High Court

Sohan Pal And Others. vs State Of U.P. And Others. on 15 June, 2010

Allahabad High Court
Sohan Pal And Others. vs State Of U.P. And Others. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10335 of 2010

Petitioner :- Sohan Pal And Others.
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- M.P.S. Chauhan
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.211 of 2010, under
Sections 498A, 323, 504, 506 IPC & 3/4 D.P. Act, Police Station Sasnigate,
District Aligarh.

Order Date :- 15.6.2010
RPS