Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 9710 of 2010 Petitioner :- Mewa Ram And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Shams Uzzaman Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
In the matter of co-accused Prempal Singh in Criminal Misc. Writ Petition
No. 10630 of 2010 the following order was passed;
“We have heard learned counsel for the petitioner and the 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. 300 of 2010, under Sections 406, 400, 467, 468, 471,
120 B I.P.C., Police Station Civil Lines Meerut District Meerut.”
The writ petition is also disposed of in terms of the above order.
Order Date :- 3.7.2010
Shahnawaz