Allahabad High Court High Court

Shiv Bahadur Awasthi And Others vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Shiv Bahadur Awasthi And Others vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10301 of 2010

Petitioner :- Shiv Bahadur Awasthi And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Raghavendra Dwivedi
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 Case Crime No. 174 of 2010, under
Sections 498-A, 323, 504, 506 I.P.C. & 3/4 D.P. Act, Police Station
Karchhana, District Allahabad 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