Allahabad High Court High Court

Ravindra Kumar vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Ravindra Kumar vs State Of U.P. & Others on 29 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 21644 of 2008

Petitioner :- Ravindra Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anil Srivastava
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