Allahabad High Court
Mahi Pal Singh & Others vs State Of U.P. & Others on 5 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22257 of 2008 Petitioner :- Mahi Pal Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- M.P.S. Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioners and learned AGA.
Learned AGA states that in this case after investigation, a charge
sheet has been submitted.
In this view of the matter, the writ petition has become
infructuous.
It is accordingly dismissed.
Interim order, if any, stands vacated.
Order Date :- 5.7.2010
Ishrat