Allahabad High Court High Court

Habib Khan vs State Of U.P. & Others on 18 June, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10760 of 2010

Petitioner :- Habib Khan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Romeshwari Prasad
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. 327/2010, under Sections 419, 420,
323, 506 I.P.C. and 3(1)X SC/ST Act, P.S. Chhibramau, District Kannauj.
Order Date :- 18.6.2010
AKG/-