Allahabad High Court High Court

Manoj Rastogi, Vicharadhin … vs State Of U.P. on 6 July, 2010

Allahabad High Court
Manoj Rastogi, Vicharadhin … vs State Of U.P. on 6 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 3640 of 2005

Petitioner :- Manoj Rastogi, Vicharadhin Bandi, District Jail, Lucknow
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

This habeas corpus petition has been registered on the basis of letter said to
have been sent by one Manoj Rastogi with the allegation that he is
languishing in jail since 28.5.2001in District Jail, Lucknow. The jail officials
are physically and mentally harassing him for want of money. He has prayed
for taking proper action against the jail officials.

A counter affidavit has been filed by the State. The case relates to the year
2005. It appears that in due course of time, this petition has become
infructuous. Therefore, no further action is required in the matter. The writ
petition is dismissed as infructuous.

Order Date :- 6.7.2010
Sanjay