Allahabad High Court High Court

Dharampal vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Dharampal vs State Of U.P. & Others on 2 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 22823 of 2008

Petitioner :- Dharampal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.P.S. Jadaun
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. 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. It is, accordingly, dismissed.

Interim order, if any, stands vacated.

Order Date :- 2.8.2010
HSM