Allahabad High Court High Court

Suresh Chandra Gupta vs State Of U.P. & Others on 29 June, 2010

Allahabad High Court
Suresh Chandra Gupta vs State Of U.P. & Others on 29 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11239 of 2010

Petitioner :- Suresh Chandra Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Heard learned counsel for the petitioner as well as learned A.G.A. appearing
for the respondents and have perused the record. With consent of the learned
counsel for the parties, this writ petition is being disposed of at this stage
without calling for a counter affidavit.

Considering the facts and circumstances of this case and on perusal of the first
information report, it is directed that the investigation may be continued but
the petitioner may not be arrested in case crime no. 233 of 2010 under section
3/7 Essential Commodities Act, Police Station Jaswant Nagar, District Etawah
till submission of the charge sheet. This order will not be utilized by the
petitioner in any proceedings, if initiated against him for suspension or
cancellation of the license.

With the aforesaid observation/direction, this writ petition stands disposed of.

Order Date :- 29.6.2010
dps