Court No. - 20 Case :- MISC. BENCH No. - 6770 of 2010 Petitioner :- Dev Raj Singh Respondent :- State Of U.P. Through Its Prin. Secy. Deptt. Of Home Lko.And Petitioner Counsel :- Mohd. Nafees Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard learned counsel for the petitioner and learned A.G.A. for the State as
well as perused the record.
This petitioner under Article 226 of the Constitution of India has been filed by
the complainant for the following reliefs:
1. Issue a writ, order or direction in the nature of Mandamus directing
the Opposite Parties 1 to 3 to immediately arrest the accused of Case
Crime No. 892/2010, under Sections 419, 465, 506, 467, 468, 471
IPC, Police Station Kotwali, District Unnao and further to take
necessary action in accordance with law against him.
2. Issue a writ, order or direction in the nature of Mandamus directing
the opposite parties 1 to 3 to provide necessary protection to the
petitioner’s life and liberty by arresting to Accused Brijesh Kumar
Singh.
3. Issue a writ, order or direction in any nature which this Hon’ble Court
may deem fit and proper under the circumstances of the case.
4. Award the cost of the writ petition in favour of the petitioner.
The submission of learned counsel for the petitioner is that the Investigating
Officer in collusion with the accused is not arresting him and delaying the
investigation. Keeping in view the submission of learned counsel for the
petitioner, the petition is finally disposed of with the observation that the
petitioner may raise his grievance before the Superintendent of Police, Unnao
who will look into the matter.
Order Date :- 21.7.2010
Santosh/-