Allahabad High Court High Court

Shailesh Dubey And Others vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Shailesh Dubey And Others vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10213 of 2010

Petitioner :- Shailesh Dubey And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- B.K. Tripathi
Respondent Counsel :- Govt. Advocate

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.449 of 2010, under
Sections 323, 504, 506 IPC and Section 3(i)(x) SC/ST Act, Police Station
Barhalganj, District Gorakhpur.

Order Date :- 14.6.2010
RPS