Allahabad High Court High Court

Vipin vs State Of U.P. & Ors. on 14 June, 2010

Allahabad High Court
Vipin vs State Of U.P. & Ors. on 14 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10144 of 2010

Petitioner :- Vipin
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Rudra Pratap Mishra
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. 176 of 2009, under Sections 147, 148, 149, 307, I.P.C.
and 7 Criminal Law Amendment Act and in Case Crime No. 180
of 2009, under Section 2/3 Gangsters Act, Police Station
Anoopshahar, District Bulandshahar.

Order Date :- 14.6.2010
Akv