Allahabad High Court
Smt. Sangeeta Devi vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10176 of 2010 Petitioner :- Smt. Sangeeta Devi Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Krishna Kumar Singh 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. 49 of 2010, under Sections 420, 467,
468, 469, 471 I.P.C, Police Station Thakurdawara, District Moradabad.
Order Date :- 14.6.2010
SS