Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nitin Kumar And Anr. vs State Of U.P. And Others
2012 Latest Caselaw 4877 ALL

Citation : 2012 Latest Caselaw 4877 ALL
Judgement Date : 8 October, 2012

Allahabad High Court
Nitin Kumar And Anr. vs State Of U.P. And Others on 8 October, 2012
Bench: Arun Tandon, Vijay Prakash Pathak



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 4688 of 2011
 

 
Petitioner :- Nitin Kumar And Anr.
 
Respondent :- State Of U.P. And Others
 
Petitioner Counsel :- Brij Bhushan Upadhyay
 
Respondent Counsel :- Govt. Advocate
 

 
Hon'ble Arun Tandon,J.

Hon'ble Vijay Prakash Pathak,J.

Nobody is present on behalf of the petitioners to press the writ petition even in the revised reading of the cause list.

Learned A.G.A. informs that the final report has already been submitted in the  matter.

In view of the aforesaid, writ petition has become infructuous.

Writ petition is dismissed as infructuous. Interim order, if any, stands discharged.

Order Date :- 8.10.2012

Pkb/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter