Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10332 of 2010 Petitioner :- Pooja Jaiswal And Others. Respondent :- State Of U.P. And Others. Petitioner Counsel :- Shashi Bhushan Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioners and the learned
A.G.A. 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 petitioners shall not be arrested in Case
Crime No. 550 of 2010 under Section 365/120B I.P.C. Police
station Robertsganj, District Sonbhadra.
Police shall not harass the petitioners as the petitioner nos. 1 and 2
appeared before us and have stated that they are major and have
married out of their own free will.
Order Date :- 15.6.2010
Ram Murti