Allahabad High Court
Narayan Singh vs State Of U.P. & Others on 29 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 21127 of 2008 Petitioner :- Narayan Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- R.D. Dauholia Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioner and learned AGA.
Learned AGA states that in this case after investigation, the charge sheet has
been filed.
In this view of the matter, the writ petition has become infructuous and it is
accordingly dismissed. Interim order, if any, stands vacated.
Order Date :- 29.7.2010
Gss