Allahabad High Court High Court

Sudhir Goyal vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Sudhir Goyal vs State Of U.P. & Others on 18 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10663 of 2010

Petitioner :- Sudhir Goyal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sushil Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Bala Krishna Narayana,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 FIR, 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. 865/2010, under Sections 272, 273
I.P.C., P.S. Khataruli, District Muzaffarnagar.
Order Date :- 18.6.2010
AKG/-