Allahabad High Court High Court

Smt. Reeta Devi & Another vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Smt. Reeta Devi & Another vs State Of U.P. & Others on 2 April, 2010
Court No. - 55

Case :- CRIMINAL MISC. WRIT PETITION No. - 18710 of 2008

Petitioner :- Smt. Reeta Devi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bhuvnesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Hon’ble S.C. Agarwal,J.

It is stated by learned Addl. Government Advocate that final report
has been submitted in this case.

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

The writ petition, is accordingly, dismissed as infructuous.

Interim order, if any, stands vacated.

Order Date :- 2.4.2010
Iss