Allahabad High Court
Indra Bahadur Singh & Another vs State Of U.P. & Others on 2 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22821 of 2008 Petitioner :- Indra Bahadur Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- H.M. Srivastava,A.R. Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Case called out in the revised list. None appears to press this
petition.
Learned A.G.A. has filed counter affidavit, wherein it is mentioned
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