Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 21882 of 2008 Petitioner :- Mohd. Irshad & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Manish Tandon Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
List revised. Although Sri Manish Tandon, learned counsel for the
petitioners has sent illness slip, but learned A.G.A. states that in
this case, charge sheet has been submitted.
In this view of the matter, the writ petition has become infructuous
and it is accordingly dismissed. Interim order, if any, stands
vacated.
As this order has been passed in absence of counsel for the
petitioners, in case the averment made by learned A.G.A. that the
charge sheet has been submitted is found to be incorrect, it will be
open to the petitioners to move the application for recall of this
order.
Order Date :- 3.7.2010
ss