Allahabad High Court High Court

Suresh Chandra Srivastava vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Suresh Chandra Srivastava vs State Of U.P. & Another on 2 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 22432 of 2008

Petitioner :- Suresh Chandra Srivastava
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.K. Chaubey,A.N. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,J.

Case called out in the revised list. None appears to press this
petition. Although Sri A.N. Singh, learned counsel for the
petitioner has sent illness slip today.

Learned A.G.A. has filed counter affidavit, wherein it is mentioned
that in this case after investigation, the charge-sheet has been
filed.

In this view of the matter, the writ petition has become
infructuous. It is, accordingly, dismissed.

Interim order, if any, stands vacated.

In case, the averment made above is found incorrect, learned
counsel for the petitioner may move an application for recall of the
order.

Order Date :- 2.8.2010
HSM