Allahabad High Court
Matiulla Khan vs State Of U.P. & Others on 4 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 19513 of 2007 Petitioner :- Matiulla Khan Respondent :- State Of U.P. & Others Petitioner Counsel :- Gyan Prakash Maral Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
Learned Standing Counsel has brought on record that the charge-sheet has
been submitted and cognizance has been taken by the court concerned. In this
view of the matter, the writ petition has been rendered infructuous.
It is accordingly dismissed as infructuous.
Order Date :- 4.1.2010
KU