Allahabad High Court
Rajeev vs State Of U.P. & Others on 1 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 19585 of 2007 Petitioner :- Rajeev Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Kumar 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 :- 1.2.2010
samz