Allahabad High Court High Court

Ravindra Giri vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
Ravindra Giri vs State Of U.P. & Others on 12 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14637 of 2010

Petitioner :- Ravindra Giri
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dinesh Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and the learned A.G.A. for
the State.

Writ Court cannot pass an order of directing the I.O. to arrest the
accused person. This is the prerogative of the Investigating
Officer. However, Investigating Officer is directed to conduct the
investigation fairly and conclude it expeditiously.

The writ petition is disposed of.

Order Date :- 12.8.2010
HSM