Allahabad High Court High Court

Kripanshu vs State Of U.P. & Others on 21 June, 2010

Allahabad High Court
Kripanshu vs State Of U.P. & Others on 21 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10815 of 2010

Petitioner :- Kripanshu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Piyush Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Shyam Shankar Tiwari,J.

Learned A.G.A. has accepted notice on behalf of respondent nos. 1 and 2.
Issue notice to respondent no. 3.

Each one of the respondent is accorded eight weeks time to file counter
affidavit. Rejoinder affidavit may be filed within next two weeks.
List thereafter.

It has been contended on behalf of the petitioner that in the present case as far
as preparation and presentation of will in question is concerned, same has
been done by Subodh and as far as petitioner is concern, he was shown to be
minor in said will, in such a situation no offence against petitioner is made
out.

Prima facie arguments advanced, requires consideration by this court.
Consequently, till the next date of listing or till submission of the report under
Section 173 (2) Cr. P.C. whichever is earlier, petitioner shall not be arrested in
Case Crime No. 287 of 2010 under Sections 420, 467, 468, 471, 506 I.P.C. ,
Police Station New Agra, District Agra, subject to condition that petitioner
shall extend all possible co-operation with the on going investigation.
Order Date :- 21.6.2010
T.S.