Ram Sewak Goswami vs State Of U.P. & Others on 2 April, 2010

0
11
Allahabad High Court
Ram Sewak Goswami vs State Of U.P. & Others on 2 April, 2010
Court No. - 55

Case :- CRIMINAL MISC. WRIT PETITION No. - 20564 of 2008

Petitioner :- Ram Sewak Goswami
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vinod Sinha,Maheh Sahai
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Hon’ble S.C. Agarwal,J.

It is stated by 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

LEAVE A REPLY

Please enter your comment!
Please enter your name here