Allahabad High Court High Court

Prashant Sharma And Others vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Prashant Sharma And Others vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10005 of 2010

Petitioner :- Prashant Sharma And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Zafar Abbas
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 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
petitioners shall not be arrested in Case Crime No.842 of 2010, under
Sections 498A, 323, 504, 506 IPC and 3/4 D.P. Act, Police Station Kotwali
City, District Farrukhabad.

Order Date :- 14.6.2010
RPS