Allahabad High Court High Court

Bank Of Baroda Thru” Its Branch … vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Bank Of Baroda Thru” Its Branch … vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10231 of 2010

Petitioner :- Bank Of Baroda Thru" Its Branch Manager And Others.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Vipin Sinha
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,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.226 of 2010, Section 420
IPC, Police Station Uttar Firozabad, District Firozabad.

Order Date :- 14.6.2010
RPS