Allahabad High Court High Court

Mahi Pal Singh & Others vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Mahi Pal Singh & Others vs State Of U.P. & Others on 5 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 22257 of 2008

Petitioner :- Mahi Pal Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.P.S. Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioners and learned AGA.

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 :- 5.7.2010
Ishrat