Allahabad High Court High Court

Ramneek Singh vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Ramneek Singh vs State Of U.P. & Others on 18 June, 2010
Court No. ­ 9



Case :­ CRIMINAL MISC. WRIT PETITION No. ­ 10520 of 

2010



Petitioner :­ Ramneek Singh

Respondent :­ State Of U.P. & Others

Petitioner Counsel :­ A.M. Tripathi

Respondent Counsel :­ Govt. Advocate



Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We 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.   383   of   2010   under 

Section 420 I.P.C. P.S. Transport Nagar District Meerut. 

Order Date :­ 18.6.2010

n.u.