Allahabad High Court
Shivraj & Another vs State Of U.P. & Others on 11 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 14723 of 2008 Petitioner :- Shivraj & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Rahul Chaudhary Respondent Counsel :- Govt. Advocate,Jitendra Singh Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It is 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 :- 11.1.2010
KU