Allahabad High Court High Court

Sadiq vs State Of U.P. & Others on 17 June, 2010

Allahabad High Court
Sadiq vs State Of U.P. & Others on 17 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10575 of 2010

Petitioner :- Sadiq
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Juned Alam
Respondent Counsel :- Govt. Advocate,R.K. Shahi

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the petitioners 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
petitioners shall not be arrested in Case Crime No. 62 of 2010, under Sections
3(2)(ii) SC & ST Act, Police Station Kuber Asthan, District Kushinagar.

Order Date :- 17.6.2010
SC