Allahabad High Court
Rajesh Kumar Yadav vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10609 of 2010 Petitioner :- Rajesh Kumar Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Ashok Kumar Srivastava 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. 560/2010, under Sections 419, 420,
467, 468, 504 I.P.C., P.S. Robertsganj, District Sonbhadra.
Order Date :- 18.6.2010
AKG/-