Allahabad High Court High Court

Rijwan Ahmad, vs State Of U.P.Thru.Its Principal … on 4 January, 2010

Allahabad High Court
Rijwan Ahmad, vs State Of U.P.Thru.Its Principal … on 4 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 5899 of 2009

Petitioner :- Rijwan Ahmad,
Respondent :- State Of U.P.Thru.Its Principal Secretary,Home Deptt.,
Petitioner Counsel :- Saurabh Chandra
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Petition called out.

Neither learned counsel for the petitioners is present nor he has sent any
adjournment/passing over slip.

Under challenge in the instant petition is FIR relating to case crime no. 270 of
2009, under Sections 506 and 386 IPC, police station Patranga, district
Faizabad
Learned Additional Government Advocate has filed counter affidavit of Sri R.
K. Pandey, Sub-Inspector, police station Patranga, district Faizabad. In para-4
of the counter affidavit, it has been stated that in the present case charge sheet
vide charge sheet no. 67 of 2009 dated 01.10.2009 has been filed.
In view of the above, the writ petition has rendered infructuous and is
accordingly dismissed.

Interim order, if any, stands vacated.

Order Date :- 4.1.2010
Chauhan/-