Allahabad High Court
Naseemulla & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22498 of 2008 Petitioner :- Naseemulla & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- R.P. Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioners and the learned A.G.A.
for the State.
Learned A.G.A. filed counter affidavit mentioning that against the
petitioners No. 1, 2, 3, 4, 5, 6, 8, 9, 10, 11 and 12 charge sheet has
been submitted and against the petitioner No. 7 no evidence has
been found. Investigation is, therefore, concluded.
In this view of the matter, the petition has become infructuous. It
is, accordingly, dismissed.
Interim order granted earlier stands vacated.
Order Date :- 7.7.2010
HSM