Allahabad High Court High Court

Tejveer Maan & Another vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Tejveer Maan & Another vs State Of U.P. & Others on 2 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15797 of 2008

Petitioner :- Tejveer Maan & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Dileep Kumar,Uma Nath Pandey
Respondent Counsel :- Govt. Advocate,D.K. Kulshrestha,Pradeep Kumar

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