Allahabad High Court
Shahnawaz & Others vs State Of U.P.& Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10646 of 2010 Petitioner :- Shahnawaz & Others Respondent :- State Of U.P.& Others Petitioner Counsel :- Ayub Khan Respondent Counsel :- Govt. Advocate,Sudhir Dixit Hon'ble Vijay Manohar Sahai,J.
Hon’ble Bala Krishna Narayana,J.
We have heard learned counsel for the petitioners, the learned AGA
appearing for the State- respondents and Sri Krishna Srivastava, Advocate
holding brief of Sri Sudhir Dixit appearing on behalf of respondent no. 4.
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. 153 of 2010, under
Sections 498 A, 323 I.P.C., and 3/4 D.P. Act, Police Station Jawa, District
Aligarh.
Order Date :- 18.6.2010
vks