Allahabad High Court High Court

Pradip Chand Yadav vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Pradip Chand Yadav vs State Of U.P. And Others on 19 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 23080 of 2008

Petitioner :- Pradip Chand Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

List revised. Although Sri S.R. Singh, learned counsel for the
petitioner has sent illness slip, but learned A.G.A. states that in this
case, charge sheet has been submitted.
In this view of the matter, the writ petition has become infructuous
and it is accordingly dismissed. Interim order, if any, stands
vacated.

As this order has been passed in absence of counsel for the
petitioner, in case the averment made by learned A.G.A. that the
charge sheet has been submitted is found to be incorrect, it will be
open to the petitioner to move the application for recall of this
order.

Order Date :- 19.7.2010
ss