Allahabad High Court High Court

Mohd. Sayeed Akhtar S/O Late Hafiz … vs State Of U.P. Thru Prin. Secy. Home … on 3 February, 2010

Allahabad High Court
Mohd. Sayeed Akhtar S/O Late Hafiz … vs State Of U.P. Thru Prin. Secy. Home … on 3 February, 2010
Court No. - 2

Case :- MISC. BENCH No. - 881 of 2010

Petitioner :- Mohd. Sayeed Akhtar S/O Late Hafiz Abdul Sattar
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Amitabh Kr. Rai
Respondent Counsel :- G.A.

Hon'ble Uma Nath Singh,J.

Hon’ble Ashok Srivastava,J.

Heard learned counsel for petitioner and learned State Counsel.
Issue notice to opposite party no. 5. Notices on behalf of respondent nos. 1 to
4 have been accepted by learned State Counsel.
Keeping in view the submissions made by learned counsel for petitioner, we
stay the arrest of petitioner, Mohd. Sayeed Akhtar, son of Late Hafiz Abdul
Sattar, resident of House No. 1/145, Viram Khand, Gomti Nagar, Police
Station Gomti Nagar, District Lucknow, in F.I.R. No. 35 of 2010, under
Sections 147, 148, 452, 324, 504, 506 and 392 I.P.C., Police Station Gomti
Nagar, District Lucknow till the next date of hearing.
List on 22.2.2010.

Order Date :- 3.2.2010
S.B.