Allahabad High Court
Abdul Salam & Others vs State Of U.P. & Others on 16 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10465 of 2010 Petitioner :- Abdul Salam & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rakesh Kumar Srivastava Respondent Counsel :- Govt. Advocate,S.A. Imam Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioners, Sri S. A. Imam, learned
counsel for respondent no.3 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. 117 of 2010, under
Sections 420, 467, 468, 471 I.P.C, Police Station Rabupura District Gautam
Budh Nagar.
Order Date :- 16.6.2010
SS