Allahabad High Court High Court

Smt. Rinki Sharma @ Sarika & Others vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Smt. Rinki Sharma @ Sarika & Others vs State Of U.P. & Others on 4 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 19514 of 2007

Petitioner :- Smt. Rinki Sharma @ Sarika & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Abhishek Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been stated by the learned Addl. Government Advocate
that the charge-sheet has been submitted and cognizance has been
taken by the court concerned. In this view of the matter, the writ
petition has been rendered infructuous.

It is accordingly dismissed as infructuous.

Order Date :- 4.1.2010
KU