Allahabad High Court
Ashok Kumar & Another vs State Of U.P.& Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10732 of 2010 Petitioner :- Ashok Kumar & Another Respondent :- State Of U.P.& Others Petitioner Counsel :- Chandra Shekhar Mishra 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 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. 174 of 2010, under
Sections 420, 467, 468, 471, 406, 504, 506 I.P.C., Police Station Rampur,
District Saharanpur.
Order Date :- 18.6.2010
F.H.