Allahabad High Court
Bare Lal vs State Of U.P. & Others on 14 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10182 of 2010 Petitioner :- Bare Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- R.B. Singh Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,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 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.106 of 2010, under Sections 419, 420, 463, 467, 468,
471, 193, 196, 120-B IPC, Police Station Suriyawan, District Sant
Ravidas Nagar.
Order Date :- 14.6.2010
pk