Allahabad High Court
Sachin vs State Of U.P. & Others on 16 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10468 of 2010 Petitioner :- Sachin Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Chaddha Respondent Counsel :- Govt. Advocate,Deependra Singh 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. 473 of 2010, under Sections 406, 420,
467, 468, 471, 506 I.P.C, Police Station Hapur District Ghaziabad.
Order Date :- 16.6.2010
SS