Allahabad High Court High Court

Gauri Shankar Maurya vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Gauri Shankar Maurya vs State Of U.P. & Others on 3 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 21812 of 2008

Petitioner :- Gauri Shankar Maurya
Respondent :- State Of U.P. & Others
Petitioner Counsel :- P.K. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Case called out in the revised list. None appears for the petitioner.

Learned A.G.A. states that in this case after investigation, the
charge sheet has been filed.

In this view of the matter, the writ petition has become infructuous
and it is accordingly dismissed. Interim order, if any, stands
vacated.

Order Date :- 3.7.2010
ss