Allahabad High Court High Court

Vishal @ Sahil Thru Sunita vs State Of U.P. on 5 January, 2010

Allahabad High Court
Vishal @ Sahil Thru Sunita vs State Of U.P. on 5 January, 2010
Court No. - 2

Case :- HABEAS CORPUS No. - 872 of 2009

Petitioner :- Vishal @ Sahil Thru Sunita
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Uma Nath Singh,J.

Hon’ble Ashok Srivastava,J.

From the counter affidavit filed in connected matters, it appears that the
alleged detenue was called to police station on 1.12.2009 in connection with
Case Crime No. 1375/09 registered under Section 307, 302, 394/34 I.P.C.,
Police Station Gomti Nagar, district Lucknow and let off after interrogation.

Thus, nothing would survive in this writ petition.

The writ petition is dismissed.

Order Date :- 5.1.2010
S.B.