Allahabad High Court High Court

Sarju Prasad & Others vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Sarju Prasad & Others vs State Of U.P. & Others on 12 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 14408 of 2008

Petitioner :- Sarju Prasad & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kumar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been stated by the learned AGA that against the petitioners No.
1, 2 and 5 charge sheet has been filed whereas against the petitioners
No. 3 and 4, no evidence has been found.

In this view of the matter, the writ petition has been rendered
infructuous. It is accordingly dismissed.

Interim order dated 13.8.2008 is vacated.

Order Date :- 12.1.2010
AM/-