Allahabad High Court High Court

Zmeer Hussain & Others vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Zmeer Hussain & Others vs State Of U.P. & Others on 18 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10705 of 2010

Petitioner :- Zmeer Hussain & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashok Kumar Pandey,Murlidhar
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Bala Krishna Narayana,J.

We have heard learned counsel for the petitioners, learned AGA and Sri
Shahnawaz Shah appearing on behalf of respondent no. 3.

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. 222 of 2010, under
Sections 498A, 323, 504 I.P.C. and section 3/4 D.P. Act, Police Station Delhi
Gate, District Meerut.

Order Date :- 18.6.2010
F.H.