Allahabad High Court
Shambhu Nath & Another vs State Of U.P. & Others on 19 July, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 23035 of 2008 Petitioner :- Shambhu Nath & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Nikhil Kumar Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
Case called out in the revised list. None appears for the petitioners.
Counter affidavit has been filed mentioning that against petitioner
no.2 charge sheet has been submitted.
Learned A.G.A. states that in this case after investigation, the
charge sheet has been filed against petitioners no.2, whereas against
petitioner no. 1 there is no evidence. Accordingly, the investigation
has been concluded.
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 :- 19.7.2010
ss