Allahabad High Court
Dharampal vs State Of U.P. & Others on 2 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22823 of 2008 Petitioner :- Dharampal Respondent :- State Of U.P. & Others Petitioner Counsel :- J.P.S. Jadaun Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioner and the learned A.G.A. for
the State.
Learned A.G.A. states that in this case after investigation, the
charge-sheet has been filed.
In this view of the matter, the writ petition has become
infructuous. It is, accordingly, dismissed.
Interim order, if any, stands vacated.
Order Date :- 2.8.2010
HSM