Citation : 2018 Latest Caselaw 1061 ALL
Judgement Date : 29 May, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CRIMINAL MISC. WRIT PETITION No. - 14098 of 2018 Petitioner :- Pramod Kumar And 6 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Braham Singh,Sushil Kumar Tewari Counsel for Respondent :- G.A. Hon'ble Ramesh Sinha,J.
Hon'ble Dinesh Kumar Singh-I,J.
Heard Sri Braham Singh, learned counsel for the petitioners, Sri A.K. Sand, learned A.G.A. for the State and perused the impugned FIR as well as material brought on record.
The relief sought in this petition is for quashing of the F.I.R. dated 10.5.2018, registered as case crime No.130 of 2018, under Sections 147, 452, 323, 504, 506, 427 I.P.C., Police Station Bilari, District Moradabad.
Considering the submissions advanced by learned counsel for the parties and nature of the allegations, it is directed that the petitioners shall not be arrested in above mentioned case, till the submission of the police report under section 173(2) Cr.P.C. but they shall co-operate with the investigation of the case.
With the above direction, this petition is finally disposed of.
(Dinesh Kumar Singh-I,J.) (Ramesh Sinha, J.)
Order Date :- 29.5.2018/NS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!