Allahabad High Court
Hanuman Prasad Chaudhary vs State Of U.P. & Others on 4 February, 2010
Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 45010 of 2009 Petitioner :- Hanuman Prasad Chaudhary Respondent :- State Of U.P. & Others Petitioner Counsel :- Prabhakar Dubey Respondent Counsel :- Govt. Advocate,Miss Afshan Shafaut Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners and Ms. Afshan Shafaut, learned
counsel for the opposite party no. 2.
Ms Shafaut states that the petitioner no. 1, who was stated to have been
illegally detained, has returned back to the house of petitioner no. 2.
Accordingly, the petition has become infructuous. It is, therefore, dismissed
as having become infructuous.
Order Date :- 4.2.2010
shailesh