Allahabad High Court High Court

Vandana vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Vandana vs State Of U.P. & Others on 25 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 14901 of 2008

Petitioner :- Vandana
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been brought on record by the learned Additional 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. The interim order is vacated.

Order Date :- 25.1.2010
mt