Allahabad High Court
Sakhi Singh (Smt.) vs State Of U.P. & Others on 15 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 22387 of 2008 Petitioner :- Sakhi Singh (Smt.) Respondent :- State Of U.P. & Others Petitioner Counsel :- Pradeep Kumar Srivastava Respondent Counsel :- Govt. Advocate,H.P. Dube 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.
Sri P.K.Srivastava learned counsel for the petitioner sent illness slip. In case
the statement made by learned AGA is found not correct, he may move an
application for recall of this order.
Order Date :- 15.7.2010
Gss