Court No. 9 Case : CRIMINAL MISC. WRIT PETITION No. 10495 of 2010 Petitioner : Smt. Deepa & Others Respondent : State Of U.P. & Others Petitioner Counsel : Sushil Kumar Pandey 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 A.G.A. 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. 103 of 2010 under
Sections 363 and 366 I.P.C. P.S. Bargaon District Saharanpur.
Police shall not harass the petitioners as petitioner Nos. 1 and 2 appeared
before us and stated that they are major and have married out of their own
free will.
Order Date : 17.6.2010
n.u.