Allahabad High Court
Smt. Sheela & Another vs State Of U.P. & Others on 14 June, 2010
Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 10179 of 2010 Petitioner :- Smt. Sheela & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Ashwini Kumar Srivastava,Manoj Kumar Srivastava 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
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 petitioners shall not be arrested in Case
Crime No. 138 of 2010, under Sections 420, 467, 468, 471, 504,
506 I.P.C., Police Station Civil Lines, District Meerut.
Order Date :- 14.6.2010
Akv