Allahabad High Court
Ram Harakh & Others vs State Of U.P. & Others on 5 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 19609 of 2007 Petitioner :- Ram Harakh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Sudhir Bharti 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 Additional Government
Advocate 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. The interim order is vacated.
Order Date :- 5.1.2010
samz