Allahabad High Court High Court

Anil Chaudhary vs State Of U.P.And Others on 19 July, 2010

Allahabad High Court
Anil Chaudhary vs State Of U.P.And Others on 19 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 23071 of 2008

Petitioner :- Anil Chaudhary
Respondent :- State Of U.P.And Others
Petitioner Counsel :- Rajesh Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Case called out in the revised list. None appears for the
petitioner.

Learned A.G.A. states that in this case after investigation, the
charge sheet has been filed.
In this view of the matter, the writ petition has become
infructuous and it is accordingly dismissed. Interim order, if
any, stands vacated.

Order Date :- 19.7.2010
ss