Allahabad High Court High Court

Dr. Jagdish Kumar Agarwal vs State Of U.P. And Others on 7 July, 2010

Allahabad High Court
Dr. Jagdish Kumar Agarwal vs State Of U.P. And Others on 7 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 18192 of 2008

Petitioner :- Dr. Jagdish Kumar Agarwal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vikram D. Chauhan
Respondent Counsel :- Govt. Advocate,Devendra Kumar

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and Sri Devendra
Kumar, learned counsel for the respondent No. 3.
It is pointed out that the charge sheet has been filed in this
case and also that mediation has failed and that this petition
has become infructuous. However, learned counsel for the
petitioner stated that this petition has been tied up with the
Criminal Misc. Application No. 2025 of 2009 by an order
dated 30.1.2009. As this petition has become infructuous, it is
now disconnected from the said Criminal Misc. Application
No. 2025 of 2009.

In view of the aforesaid circumstances, this petition is
dismissed.

Interim order granted earlier is vacated.
Petitioner’s counsel makes an oral prayer that the order dated
30.9.2008 passed in this writ petition should be made
applicable to the application under section 482 Cr. P. C. This
prayer cannot be granted in this writ petition. It is rejected.

Order Date :- 7.7.2010
HSM