Allahabad High Court High Court

Shri Sahib Singh & Others vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Shri Sahib Singh & Others vs State Of U.P. & Others on 16 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. WRIT PETITION No. - 1711 of 2008

Petitioner :- Shri Sahib Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.M. Garg
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Hon’ble Naheed Ara Moonis,J.

Heard Shri K. M. Garg the learned counsel for petitioners, learned AGA for
the State of U.P., Shri Narendra Singh Bargoti, S.H.O., P.S. Kotwali, District
Mathura, Shri Jagdish Chandra Singh, Investigating Officer, P.S. Suren,
District Mathura are present in this Court.

In this case in case crime nos.163 of 2006, 163-A of 2006 and 163-B of 2006,
the investigation has been completed by the Investigating Officer and the
police reports have been submitted before the learned C.J.M. concerned. The
matter has been subjudice before the learned C.J.M. Mathura, now there is no
requirement to pass any order at this stage with regard to the merits of the
case.

Accordingly, this petition is disposed of.

Order Date :- 16.7.2010
Mustaqeem.