Allahabad High Court High Court

R.P. Yadav & Others vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
R.P. Yadav & Others vs State Of U.P. & Others on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10175 of 2010

Petitioner :- R.P. Yadav & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Kumar Mishra,Ambuj Agrawal,H.R. Mishra
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.Nil/2010, under Sections 342, 307, 323, 504, 506 IPC,
Police Station Puranpur, District Pilibhit.

Order Date :- 14.6.2010
pk