Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10262 of 2010 Petitioner :- Mahendra Singh And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Amit Kumar Verma,Arvind Srivastava 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. 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. 467 of 2010, under Sections
287 & 304-A I.P.C., Police Station Majhola, District
Moradabad subject to the condition that they present
themselves before the Investigating Officer whenever
required and cooperate with the investigation.
Order Date :- 15.6.2010
Puspendra