Allahabad High Court High Court

Raghuvendra Sahai Saxena vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Raghuvendra Sahai Saxena vs State Of U.P. And Others on 13 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 21503 of 2008

Petitioner :- Raghuvendra Sahai Saxena
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sandeep Saxena
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Case called out in the revised list. None appears for the petitioner.
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 :- 13.7.2010
Gss