Allahabad High Court
Abdul Rahman & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22486 of 2008 Petitioner :- Abdul Rahman & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- C.V.S. Raghuvansi Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioner and the learned A.G.A. for
the State.
Learned A.G.A. filed counter affidavit mentioning that against the
petitioners No. 1, 2, 3, 4 and 6 charge sheet has been submitted
and against the petitioner No. 5 no evidence has been found.
Investigation is, therefore, concluded.
In this view of the matter, the petition has become infructuous. It
is, accordingly, dismissed.
Interim order granted earlier stands vacated.
Order Date :- 7.7.2010
HSM