Allahabad High Court
Smt. Shahnaj & Others vs State Of U.P. & Others on 18 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10616 of 2010 Petitioner :- Smt. Shahnaj & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Satyam Narayna Respondent Counsel :- Govt. Advocate,Avnish Kumar Srivastava Hon'ble Vijay Manohar Sahai,J.
Hon’ble Bala Krishna Narayana,J.
We have heard learned counsel for the petitioners, the learned AGA appearing
for the State- respondents and Sri. Avnish Kumar Srivastava appearing on
behalf of respondent no. 3.
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. 243 of 2010, under
Sections 441, 447, 120 B I.P.C., Police Station Inchauli, District Meerut.
Order Date :- 18.6.2010
vks