Allahabad High Court
Naseem Khan vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10378 of 2010 Petitioner :- Naseem Khan Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Santosh Tripathi 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.
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.1076 of 2010, under Section 420, 406
IPC, Police Station Indira Puram, District Ghaziabad.
Order Date :- 16.6.2010
RPS