Allahabad High Court High Court

Nathi Ram vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Nathi Ram vs State Of U.P. And Others on 13 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 21482 of 2008

Petitioner :- Nathi Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Balram Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

List revised. Although Sri Balram Singh, Advocate has sent illness slip, but
learned AGA states that in this case, chargesheet has been submitted.

In this view of the matter, the writ petiton has become infructuous and it is
accordingly dismissed. Interim order, if any, stands vacated.

As this order has been passed in absence of counsel for the petitioner, in case
the averment made by learned AGA that the charge sheet has been submitted
is found to be incorrect, it will be open to the petitioners to move the
application for recall of this order.

Order Date :- 13.7.2010
Gss