Allahabad High Court High Court

Somaru Ram vs State Of U.P. & Others on 18 June, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10710 of 2010

Petitioner :- Somaru Ram
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Santosh 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 petitioners and the learned AGA
appearing for the State-respondents and Sri H.P. Dubey, learned counsel for
Electricity Department.

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
petitioners shall not be arrested in Case Crime No. 1124/2010, under Section
135 Electricity Act, P.S. Cantt, District Gorakhpur.
Order Date :- 18.6.2010
AKG/-