Allahabad High Court High Court

Krishna Behari & Others vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Krishna Behari & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15802 of 2008

Petitioner :- Krishna Behari & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.C. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been brought on record by the learned A.G.A. that the final
report has been submitted in this case.

After submission of final report, the cause of action for filing the
writ petition does not survive as there remains no requirement
either of quashing the first information report or of staying the
arrest.

The writ petition is accordingly dismissed as infructuous.
The interim order, if any, stands vacated.
Order Date :- 2.2.2010
GNY