Allahabad High Court
Tehsildar vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10339 of 2010 Petitioner :- Tehsildar Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Nisar Uddin 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. 378 of 2009 under Section 409 I.P.C. Police Station
Jasrana, District Firozabad.
Order Date :- 15.6.2010
Ram Murti