Allahabad High Court
Dilbag Sharma vs State Of U.P. & Others on 3 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 16123 of 2008 Petitioner :- Dilbag Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Vivek Mishra,V.C. Mishra Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It has been brought on record by the learned AGA that against the petitioner, no
evidence has been found and against the other accused, charge sheet has been
filed.
As no evidence has been found against the petitioners, the writ petition has been
rendered infructuous. It is accordingly dismissed.The interim order dated 8.9.2008 is
vacated.
Order Date :- 3.2.2010
AM/-