Allahabad High Court High Court

Sahil Chopra & Another vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Sahil Chopra & Another vs State Of U.P. & Others on 5 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 6266 of 2009

Petitioner :- Sahil Chopra & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajendra Kumar Pandey,Ashutosh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been brought on record by the learned Additional Government
Advocate that the charge sheet has been filed in this case and cognizance has
also been taken by the Magistrate.
In this view of the matter, we do not propose to pass any order as the writ
petition has been rendered infructuous. The trial to proceed in accordance
with law.

It is accordingly dismissed as infructuous.
Order Date :- 5.1.2010
Gaurav