Allahabad High Court High Court

Rohit Kumar vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Rohit Kumar vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10199 of 2010

Petitioner :- Rohit Kumar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- T.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the petitioner 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 petitioner
shall not be arrested in Case Crime No. 873 of 2010, under Sections 384, 323,
504, 506 I.P.C, Police Station Indrapuram District Ghaziabad.

Order Date :- 14.6.2010
SS