Allahabad High Court High Court

Mitra Babu vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Mitra Babu vs State Of U.P. & Others on 4 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15813 of 2007

Petitioner :- Mitra Babu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Arun Kumar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

By means of the present writ petition the petitioner seeks a writ, order or
direction commanding the respondents to arrest the accused in Case Crime
No. 35/2007, under Sections 498A/ 04B/506 I.P.C. and 3/4 D.P.Act, P.S.
Fatehgang district Banda.

On all likelihood, the investigation must have been completed and police
report must have been filed. It it has not been done, the same be done within
two months.

The writ petition stands disposed of.

Order Date :- 4.2.2010
samz