Allahabad High Court
Irtaza Hasan vs State Of U.P. on 10 May, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 20523 of 2008 Petitioner :- Irtaza Hasan Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Yadav Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Chaurasia,J.
Case called out in the revised list.
None appears to press this writ petition.
Learned AGA states that in this case after investigation, a charge
sheet has been submitted.
In this view of the matter, the writ petition has become
infructuous.
It is accordingly dismissed.
Interim order, if any, stands vacated.
Order Date :- 10.5.2010
Ishrat