Allahabad High Court
Gyanendra Pal Singh, vs State Of U.P., Thru. Prin. … on 27 July, 2010
Court No. - 20 Case :- MISC. BENCH No. - 5239 of 2010 Petitioner :- Gyanendra Pal Singh, Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others Petitioner Counsel :- Amrendra Singh Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Learned A.G.A. files short counter affidavit, which is taken on record. He
informs that the Investigating Officer after concluding the investigation of the
case has submitted charge sheet against the petitioner. Therefore, the writ
petition has become infructuous.
It is accordingly dismissed as infructuous.
Interim order, if any, stands vacated.
Order Date :- 27.7.2010
Sanjay