Allahabad High Court
Jai Prakash Yadav & Others vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10614 of 2010 Petitioner :- Jai Prakash Yadav & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- R.N. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Bala Krishna Narayana,J.
We have heard learned counsel for the petitioners 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. 377 of 2010, under
Sections 147, 148, 149, 307, 323, 504, 506, 379, 427 I.P.C., and 7 Criminal
Law Amendment Act, Police Station Pawai, District Azamgarh.
Order Date :- 18.6.2010
vks