Allahabad High Court
Surajpal Singh And Another vs State Of U.P. And Others on 21 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 6484 of 2009 Petitioner :- Surajpal Singh And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Mohit Singh 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 9.4.2009 is vacated.
Order Date :- 21.1.2010
AM/-