Allahabad High Court
Sandhya & Others vs State Of U.P. & Others on 13 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 14321 of 2008 Petitioner :- Sandhya & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.N. Tripathi 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 :- 13.1.2010
KU