Allahabad High Court
Manvir Chaudhary vs State Of U.P. & Others on 17 June, 2010
Court No. 9 Case : CRIMINAL MISC. WRIT PETITION No. 10540 of 2010 Petitioner : Manvir Chaudhary Respondent : State Of U.P. & Others Petitioner Counsel : Sunil Vashisth Respondent Counsel : Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioner 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 petitioner shall not be arrested in case Crime No. 257 of
2010 under Sections 363 and 366 I.P.C. P.S. Inchauli District Meerut.
Order Date : 17.6.2010
n.u.