Allahabad High Court
Vinay Kumar Singh vs State Of U.P. & Others on 19 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 14467 of 2008 Petitioner :- Vinay Kumar Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- R.K. Sharma 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 :- 19.1.2010
KU