Allahabad High Court
Sushil Kumar Yadav & Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 21699 of 2008 Petitioner :- Sushil Kumar Yadav & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- K.K. Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Yogesh Chandra Gupta,J.
Case called out in the revised list. None appears for the petitioners
to press this petition.
Learned A.G.A. has filed counter affidavit, wherein it is mentioned
that against the petitioners No. 1, 2, 3, 4, 5, 7 and 8 charge sheet
has been submitted and against the petitioners No. 6, 9, 10 and 11
no evidence has been found. Investigation is, therefore, concluded.
In this view of the matter, the petition has become infructuous. It
is, accordingly, dismissed.
Interim order granted earlier stands vacated.
Order Date :- 2.8.2010
HSM