Allahabad High Court High Court

Smt. Maya Srivastava vs State Of U.P.And Others on 25 January, 2010

Allahabad High Court
Smt. Maya Srivastava vs State Of U.P.And Others on 25 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 860 of 2009

Petitioner :- Smt. Maya Srivastava
Respondent :- State Of U.P.And Others
Petitioner Counsel :- Satyendra Kumar Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Learned AGA states 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 remain no requirement either of quashing the first information report
or of staying the arrest.

The writ petition is accordingly dismissed.
The interim order dated 20.1.2009 is vacated.

Order Date :- 25.1.2010
AM/-