Allahabad High Court
Sadiq vs State Of U.P. & Others on 17 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10575 of 2010 Petitioner :- Sadiq Respondent :- State Of U.P. & Others Petitioner Counsel :- Juned Alam Respondent Counsel :- Govt. Advocate,R.K. Shahi 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. 62 of 2010, under Sections
3(2)(ii) SC & ST Act, Police Station Kuber Asthan, District Kushinagar.
Order Date :- 17.6.2010
SC