Allahabad High Court High Court

Vijay Raikwar & Ors. vs State Of U.P. & Ors. on 16 June, 2010

Allahabad High Court
Vijay Raikwar & Ors. vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10366 of 2010

Petitioner :- Vijay Raikwar & Ors.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Rajeev Pandey
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. 479 of 2010, under
Sections 498 A, 323, 506, 307, 511 I.P.C, Police Station Chirgaon, District
Jhansi.

Order Date :- 16.6.2010
SS