Allahabad High Court High Court

Islam Khan vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Islam Khan vs State Of U.P. And Others on 16 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12799 of 2010

Petitioner :- Islam Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Upadhyay
Respondent Counsel :- C.S.C.

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

It is informed by learned counsel that in the similar matter i.e. crl. misc. writ
petition no. 3399 of 2004 the following order has been passed by this court:

“Unless the petitioner is wanted by the police for any kind of enquiry or
investigation, he should not be called to the police station or to harass in any
manner.

With these observations, the writ petition is disposed of.”

List this matter in the cause list alongwith crl. misc. writ petition no. 3399 of
2004.

Order Date :- 16.7.2010
o.k.