Allahabad High Court High Court

Smt. Hema Shivpuri vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Smt. Hema Shivpuri vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10325 of 2010

Petitioner :- Smt. Hema Shivpuri
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Rajesh Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the petitioner 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 petitioner
shall not be arrested in Case Crime No. 37 of 2010, under Sections 498-A,
323, 504, 307 I.P.C & 3/4 Dowry Prohibition Act , Police Station Mahila
Thana District Meerut.

Order Date :- 15.6.2010
SS