Allahabad High Court High Court

Shakeel Anwar & Others vs State Of U.P. & Others on 29 June, 2010

Allahabad High Court
Shakeel Anwar & Others vs State Of U.P. & Others on 29 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11253 of 2010

Petitioner :- Shakeel Anwar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Learned A.G.A. has accepted notice for the respondents no. 1 to 3.

Issue notice to respondent no. 4 fixing a date immediately after one month.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case and on perusal of the
F.I.R., it is provided that the investigation may be continued but the
petitioners may not be arrested in case crime no. 36 of 2010 under sections
498A, 323, 504, 506 IPC and section 3/4 Dowry Prohibition Act, Police
station Anwarganj, district Kanpur Nagar, till the next date of listing or till
submission of the report under Section 173 Cr.P.C., whichever is earlier.
However, it is provided that the petitioners shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 29.6.2010
dps