Allahabad High Court
Dr. Harish Chandra Dubey vs State Of U.P. And Others on 10 May, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 2592 of 2009 Petitioner :- Dr. Harish Chandra Dubey Respondent :- State Of U.P. And Others Petitioner Counsel :- Ajatshatru Pandey,Vishnu Kumar Rai Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Chaurasia,J.
Heard learned counsel for the petitioner and learned AGA.
A supplementary counter affidavit has been filed by the learned
AGA.
Learned AGA points out that in this case the investigating officer
has submitted the charge sheet and has sent the matter to the
Government for sanction.
In this view of the matter, the petition has become infructuous.
It is accordingly dismissed.
Interim order, if any, stands vacated.
However, the Government is expected to decide the matter of
sanction at the earliest, if possible, within a month.
Order Date :- 10.5.2010
Ishrat