Citation : 2012 Latest Caselaw 4289 ALL
Judgement Date : 20 September, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 53 Case :- CRIMINAL MISC. WRIT PETITION No. - 19221 of 2010 Petitioner :- Aslam And Another Respondent :- State Of U.P. & Others Petitioner Counsel :- B.K.Tripathi,Ashok Kumar 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.
Writ petition is dismissed. Interim order, if any, stands discharged.
Learned A.G.A. shall forward a copy of this order to the S.P./S.S.P. concerned for the investigation being completed with due diligence, if not already completed.
Order Date :- 20.9.2012
Pkb/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!