Allahabad High Court High Court

Anil & Others vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Anil & Others vs State Of U.P. & Others on 21 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 18846 of 2007

Petitioner :- Anil & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shashi Kant Shukla,Azaz Ahamad
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 :- 21.1.2010
KU