Allahabad High Court
Sarwar Jehan W/O Saukat Ali & Ors. vs State Of U.P. Thru Secy. Home & Ors. on 4 August, 2010
Court No. - 20 Case :- MISC. BENCH No. - 10652 of 2009 Petitioner :- Sarwar Jehan W/O Saukat Ali & Ors. Respondent :- State Of U.P. Thru Secy. Home & Ors. Petitioner Counsel :- Raj Mani Dubey Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Singh,J.
Learned A.G.A. has already filed short counter affidavit in which it has been
specifically stated in para-4 that the Investigating Officer after investigation
of the case has filed charge sheet against the petitioner. Now the writ petition
has become infurctuous and is liable to be dismissed.
The writ petition is dismissed as infructuous.
Interim order, if any, is vacated.
Order Date :- 4.8.2010
Sanjay