Allahabad High Court High Court

Indra Pal & Another vs State Of U.P. & Others on 17 June, 2010

Allahabad High Court
Indra Pal & Another vs State Of U.P. & Others on 17 June, 2010
Court No. ­ 9



Case :­ CRIMINAL MISC. WRIT PETITION No. ­ 10508 of 

2010



Petitioner :­ Indra Pal & Another

Respondent :­ State Of U.P. & Others

Petitioner Counsel :­ Devendra Saini

Respondent Counsel :­ Govt. Advocate



Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the petitioners and the learned A.G.A. 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.   111   of   2010   under 

Sections 420 and 406 I.P.C. P.S. Nagal District Saharanpur. 

Order Date :­ 17.6.2010

n.u.