High Court Jharkhand High Court

Markandey Yadav @ Markendey & Ors vs State Of Jharkhand & Anr on 25 July, 2011

Jharkhand High Court
Markandey Yadav @ Markendey & Ors vs State Of Jharkhand & Anr on 25 July, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P.(Cr.) No. 55 of 2010
                 1. Markandey Yadav @ Markdey Yadav
                 2. Dhyan Chand Yadav @ Dhayan Chandra Yadav
                 3. Gulab Chand Yadav                  ...   ...              Petitioners
                                       Versus
                  1. State of Jharkhand
                  2. Sunita Devi                       ...   ...               Respondents
                                           ------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE

——

For the Petitioners: Mr. Sanjoy Piprawall, Advocate
For the Respondents: J.C. to G.P.-III

——

Order No.:04 Dated: 25th July, 2011.

Learned counsel for the petitioner submitted that the present
writ petition has become infructuous in view of framing of the
charge by the Trial Court during the pendency of this writ petition.

In view of the above submission, this writ petition is
dismissed having become infructuous.

However, the petitioner will be free to challenge the order of
framing of the charge in accordance with law, if needed.

                                                                      (Prakash Tatia, A.C.J.)

D.S./Sudhir