Allahabad High Court High Court

Meena And Others vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Meena And Others vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10353 of
2010

Petitioner :- Meena And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard 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. 86 of 2010 Police Station Bhrampuri, Meerut.

Order Date :- 15.6.2010
Ram Murti