Allahabad High Court
Santosh And Others vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10263 of 2010 Petitioner :- Santosh And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Sanjeev Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
Heard learned counsel for the petitioners and the learned
A.G.A. 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 N.C.R. No. 346 of 2009, under Sections 323 &
504 I.P.C. Police Station Jalalabad, District Shahjahanpur
subject to the condition that they present themselves before
the Investigating Officer whenever required and cooperate
with the investigation.
Order Date :- 15.6.2010
Puspendra