Court No. - 20 Case :- MISC. BENCH No. - 11502 of 2008 Petitioner :- Achyut Kumar Tripathi S/O Devesh Tripathi Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- Indra Pratap Singh Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard the learned counsel for the petitioner and learned A.G.A.
Learned counsel for the petitioner informs that the parties have settled their
dispute before the Mediation and Conciliation Center of this Court.
On the other hand, learned A.G.A. informs that the Investigating Officer after
completing the investigation, has submitted charge sheet in this case. Now,
the writ petition has become infructuous and is liable to be dismissed as
infructuous.
The writ petition is dismissed as infructuous.
However, petitioner may seek remedy for quashing the charge sheet, if so
advised. It is also observed that in case the petitioner appears before the court
below and moves any application for bail, the same shall be considered and
disposed of by the courts below positively on the same day keeping in view
the fact that the parties have already settled their dispute before the Mediation
and Conciliation Center of this Court.
Order Date :- 28.7.2010
Sanjay