Allahabad High Court High Court

Maksood S/O Late Mohd. Ishhak & … vs State Of U.P. Thru Prin. Secy. Home … on 5 July, 2010

Allahabad High Court
Maksood S/O Late Mohd. Ishhak & … vs State Of U.P. Thru Prin. Secy. Home … on 5 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6135 of 2009

Petitioner :- Maksood S/O Late Mohd. Ishhak & Others
Respondent :- State Of U.P. Thru Prin. Secy. Home & Others
Petitioner Counsel :- Sunil Kumar Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioners and learned A.G.A.

The present petition has been filed by the petitioners for quashing the
impugned F.I.R. in Case Crime No. 240 of 2009, under Sections 376 IPC
Police Station Dhampur, district Sultanpur and also for restraining the
opposite parties not to arrest the petitioners in the said crime number.

Learned A.G.A. submits that the Investigaing Officer after concluding the
investigation of the case has submitted final report. Therefore, the writ
petition has become infructuous and is liable to be dismissed.

The writ petition is, therefore, dismissed as infructuous.

The interim order stands vacated.

Order Date :- 5.7.2010
Amit