Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Maneeta @ Kalui & Another vs State Of U.P. & Others
2012 Latest Caselaw 4953 ALL

Citation : 2012 Latest Caselaw 4953 ALL
Judgement Date : 9 October, 2012

Allahabad High Court
Smt. Maneeta @ Kalui & Another vs State Of U.P. & Others on 9 October, 2012
Bench: Arun Tandon, Vijay Prakash Pathak



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 23730 of 2011
 

 
Petitioner :- Smt. Maneeta @ Kalui & Another
 
Respondent :- State Of U.P. & Others
 
Petitioner Counsel :- Smt. Usha Srivastava,Vinod Kumar Srivastava
 
Respondent Counsel :- Govt. Advocate,Raghuvendra Tripathi
 

 
Hon'ble Arun Tandon,J.

Hon'ble Vijay Prakash Pathak,J.

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

Learned A.G.A. informs that a charge-sheet has already been filed in the matter. Therefore, the writ petition does not survive for any further consideration.

Writ petition is dismissed.

Interim order, if any, stands discharged.

Order Date :- 9.10.2012

VR

 

 

 
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