Allahabad High Court
Rathindra Kumar vs State Of U.P. And Others on 2 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 15950 of 2008 Petitioner :- Rathindra Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- D.K. Kuslshrestha Respondent Counsel :- Govt. Advocate,Uma Nath Pandey Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It has been brought on record by the learned A.G.A. 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.
The interim order, if any, stands vacated.
Order Date :- 2.2.2010
GNY