Allahabad High Court
Mohit Chaudhary vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10258 of 2010 Petitioner :- Mohit Chaudhary Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Nikhil Kumar 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 AGA
appearing for the State-respondents.
In paragraph 11 it has been stated that no injury report is available on the
record.
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.96 of 2010, under Sections 307 IPC,
Police Station Kotwali, District Allahabad.
Order Date :- 15.6.2010
RPS