Allahabad High Court High Court

Santosh Kumar Gupta vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Santosh Kumar Gupta vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10259 of 2010

Petitioner :- Santosh Kumar Gupta
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Nikhil Kumar
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.159 of 2010, under Section 379 IPC,
Police Station Gopiganj, District Bhadohi.

Order Date :- 15.6.2010
RPS