Allahabad High Court High Court

Irtaza Hasan vs State Of U.P. on 10 May, 2010

Allahabad High Court
Irtaza Hasan vs State Of U.P. on 10 May, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 20523 of 2008

Petitioner :- Irtaza Hasan
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Chaurasia,J.

Case called out in the revised list.

None appears to press this writ petition.

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 :- 10.5.2010
Ishrat