Allahabad High Court High Court

Daya Ram vs State Of U.P. & Ors. on 16 June, 2010

Allahabad High Court
Daya Ram vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10426 of 2010

Petitioner :- Daya Ram
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Sumit Srivastava,A.K. Srivastava
Respondent Counsel :- Govt. Advocate,H.P. Dube

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.2459 of 2010, under Section 139 of
Electricity Act, Police Station Civil Lines, District Budaun.

Order Date :- 16.6.2010
RPS