Allahabad High Court High Court

Jeet Singh & Another vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Jeet Singh & Another vs State Of U.P. & Others on 18 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10759 of 2010

Petitioner :- Jeet Singh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Atul Shukla
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. 339 of 2010, under Section 364 I.P.C., Police Station
Dadri, District Gautambudh Nagar.

Order Date :- 18.6.2010
Akv