Allahabad High Court
Durgesh Babu Sharma vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10709 of 2010 Petitioner :- Durgesh Babu Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- S. Rashid 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 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. 510 of 2010, under Sections 494, 498A, 323, 504, 506
I.P.C. and Section 3/4 D.P. Act, Police Station Civil Lines, District
Rampur.
Order Date :- 18.6.2010
Akv