Allahabad High Court High Court

Sunil Goel vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Sunil Goel vs State Of U.P. & Others on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10162 of 2010

Petitioner :- Sunil Goel
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Atul Shukla
Respondent Counsel :- Govt. Advocate,N. Mishra

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the petitioner, Sri Nipendra Misra, learned
counsel 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.153 of 2010, under Section 420 IPC,
Police Station Jewar, District Gautambudh Nagar.

Order Date :- 14.6.2010
pk