Allahabad High Court High Court

Naseemulla & Others vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Naseemulla & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 22498 of 2008

Petitioner :- Naseemulla & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioners and the learned A.G.A.
for the State.

Learned A.G.A. filed counter affidavit mentioning that against the
petitioners No. 1, 2, 3, 4, 5, 6, 8, 9, 10, 11 and 12 charge sheet has
been submitted and against the petitioner No. 7 no evidence has
been found. Investigation is, therefore, concluded.

In this view of the matter, the petition has become infructuous. It
is, accordingly, dismissed.

Interim order granted earlier stands vacated.

Order Date :- 7.7.2010
HSM