Allahabad High Court High Court

Smt. Sushma & Others vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Smt. Sushma & Others vs State Of U.P. & Others on 29 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 21227 of 2008

Petitioner :- Smt. Sushma & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Kumar Pal
Respondent Counsel :- Govt. Advocate,Santosh Tripathi

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and learned AGA.
Learned AGA states that in this case after investigation, the charge sheet has
been filed against petitioner nos. 2 and 4, whereas against petitioner nos. 1
and 3, there is no evidence.

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 :- 29.7.2010
Gss