Allahabad High Court
Dileep Maurya & Others vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10784 of 2010 Petitioner :- Dileep Maurya & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Bala Krishna Narayana,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 FIR, 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. 524/2010, under Sections
498-A, 504, 506 I.P.C. and 3/4 D.P. Act, P.S. Deogaon, District Azamgarh.
Order Date :- 18.6.2010
AKG/-