Allahabad High Court
Baba Ramdas vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10448 of 2010 Petitioner :- Baba Ramdas Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Jitendra Singh Lodhi Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioner 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 petitioner shall not be arrested in Case
Crime No. 290 of 2010, under Sections 353, 294, 504, 506 I.P.C.
and Section 3 (1) x S.C./S.T. Act, Police Station Kurara, District
Hamirpur.
Order Date :- 16.6.2010
Akv