Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10307 of 2010 Petitioner :- Shuaib Ahmad And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Shrikrishna Shukla 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. 131 of 2010, under
Sections 498-A, 323, 506 I.P.C. & 3/4 Dowry Prohibition Act, Police Station
Lohamandi, District Agra 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