Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11117 of 2010 Petitioner :- Parvind Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- P.C. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard, learned counsel for the petitioner and the learned
Additional Government Advocate.
No notice is issued to the respondent no.4 in view of the order
which is being passed. Liberty is reserved to the respondent for
variation/modification of the order if he feels aggrieved.
By this petition, petitioner has prayed for quashing the F.I.R. dated
25/5/2010 in Case Crime No. 477/2010, under Sections
452,323,504 and 506 I.P.C. P.S. Nizamabad, District-Azamgarh. It
is submitted that the co-accused Bankey Yadav filed Writ Petition
No.10454/2010, which was disposed by this Court on 16/6/2010.
Challenging the same F.I.R. this Court directed that till the
submission of the report by the police under Section 173 (2)
Cr.P.C. the petitioner shall not be arrested. Following the order
passed by this Court on 16/6/2010 in Writ Petition No.10454/2010,
it is provided that till the submission of the report by the police
under Section 173 (2) Cr.P.C. the petitioner shall not be arrested in
pursuance of the F.I.R. dated 25/5/2010 in Case Crime No.
477/2010, under Sections 452,323,504 and 506 I.P.C. P.S.
Nizamabad, District-Azamgarh.
With the aforesaid observation writ petition stands disposed of.
Order Date :- 29.6.2010
SB