2008 INSC 0896 SUPREME COURT OF INDIA Sanjai & Ors. Vs. State of U.P. & Anr. Crl.A.No.449 of 2008 (S.B.Sinha and V.S.Sirpurkar,JJ.) 03.03. 2008 ORDER [Arising out of SLP(Crl.) No.2942/2007] 1. Leave granted. 2. Having heard the learned counsel for the parties, we are of the opinion that as no charge- sheet has been filed as against appellant Nos. 2 to 4, the impugned judgment cannot be sustained which is set aside accordingly. The criminal miscellaneous application filed by the said appellants for quashing the proceedings in Case Crime No. 73/03, is allowed. 3. The appeal is disposed of with the aforementioned direction. 1 SpotLaw