Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10551 of 2010 Petitioner :- Rajesh Gupta & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Anupam Kulshreshtha Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioners, learned AGA appearing for
the State-respondents and Shri S.K. Shukla who has filed vakalatnama on
behalf of respondent no.4.
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. 293A of 2010, under
Sections 353/504 IPC and Section 133-A Income Tax Act, Police Station
Cantt., District Varanasi.
Order Date :- 17.6.2010
SC