Allahabad High Court High Court

Dinesh Kumar Premi S/O Sri Ram … vs State Of U.P. Through It Secretary … on 11 August, 2010

Allahabad High Court
Dinesh Kumar Premi S/O Sri Ram … vs State Of U.P. Through It Secretary … on 11 August, 2010
Court No. - 24

Case :- MISC. BENCH No. - 11192 of 2009

Petitioner :- Dinesh Kumar Premi S/O Sri Ram Dayal
Respondent :- State Of U.P. Through It Secretary Home And Others
Petitioner Counsel :- Girish Chandra Verma
Respondent Counsel :- Govt.Advocate

Hon'ble Rajiv Sharma,J.

Hon’ble Raj Mani Chauhan,J.

Learned AGA has filed a short counter affidavit duly sworn by Sri Ram
Swabhav Verma, Sub-Inspector, Police Station Sadna, district Sitapur.
The same be taken on record.

Heard learned Counsel for the petitioner and learned AGA and perused
the records.

Under challenge in this writ petition is First Information Report relating
to Case Crime No. 990 of 2009 under Sections 409, 419, 420, 467, 468
and 471 IPC of police station Sadana District Sitapur, as contained in
Annexure No. 1 to the writ petition.

Learned AGA submits that charge-sheet No. 239/2009 dated
24.12.2009 has been forwarded to the Court concerned, a copy of which
has been annexed as Annexure No. SCA-1 to the counter affidavit and
as such, the writ petition has rendered infructuous.
Learned Counsel for the petitioner does not dispute the aforesaid facts.
Accordingly, the writ petition is dismissed as infructuous. Interim
order dated 1.12.2009 stands vacated.

Order Date :- 11.8.2010
Ajit/-