Allahabad High Court High Court

Rakesh S/O Sri Ram vs State Of U.P. Thru Prin. Secy. Home … on 30 July, 2010

Allahabad High Court
Rakesh S/O Sri Ram vs State Of U.P. Thru Prin. Secy. Home … on 30 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 4874 of 2009

Petitioner :- Rakesh S/O Sri Ram
Respondent :- State Of U.P. Thru Prin. Secy. Home & Others
Petitioner Counsel :- S.C. Misra
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned A.G.A. submits that the Investigating Officer after concluding the
investigation of the case has submitted charge sheet against the petitioner, as
mentioned in para 4 of the counter affidavit. Therefore, this writ petition has
become infructuous and is liable to be dismissed as infructuous.
The petition is, therefore, dismissed as infructuous.
The interim order, if any, stands vacated.
Order Date :- 30.7.2010
Renu