Allahabad High Court
Babu Lal & Others vs State Of U.P. & Others on 27 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 15209 of 2007 Petitioner :- Babu Lal & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- I.B. Yadav Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It has been stated by Addl. 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 as infructuous.
Interim order, if any, stands vacated.
Order Date :- 27.1.2010
KU