Allahabad High Court High Court

Tehsildar vs State Of U.P. & Ors. on 15 June, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 10339 of
2010

Petitioner :- Tehsildar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Nisar Uddin
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. 378 of 2009 under Section 409 I.P.C. Police Station
Jasrana, District Firozabad.

Order Date :- 15.6.2010
Ram Murti