Allahabad High Court High Court

Dharam Chand Soni S/O Om Prakash … vs State Of U.P. Thru Prin. Secy. Home … on 28 July, 2010

Allahabad High Court
Dharam Chand Soni S/O Om Prakash … vs State Of U.P. Thru Prin. Secy. Home … on 28 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 4353 of 2009

Petitioner :- Dharam Chand Soni S/O Om Prakash Soni & Others
Respondent :- State Of U.P. Thru Prin. Secy. Home & Others
Petitioner Counsel :- Bhanu Pratap Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned A.G.A. submits that the Investigating Officer after concluding the
investigation of the case has submitted final report against the petitioner, as
mentioned in para 3 of the counter affidavit filed earlier. Therefore, this writ
petition has become infructuous and is liable to be dismissed as infructuous.
The petition is, therefore, dismissed as infructuous.
The interim order, if any, stands vacated.
Order Date :- 28.7.2010
Renu