2011 INSC 1196 SUPREME COURT OF INDIA Subhash Yadav Vs. State of U.P. Writ Petition (Crl.) No. 317 of 1987 (A.S. Anand, C.J. G.T. Nanavati and K.T. Thomas, JJ. D.P. Wadhwa and S. Rajendra Babu, JJ.) 16.11.1999 ORDER 1. In each one of these three petitions, challenge to the constitutional ilidity of the U.P. Gangsters and Anti-Social Activities (Prevention) Act, *86 has been made by the petitioners, who were booked under the said Act sides certain other offences under the Indian Penal Code in pursuance of fferent FIRs registered against them. 2. A Full Bench of the Allahabad High Court in Ashok Kumar Dixit v. ite of U.P.1 upheld the constitutional validity of that Act. A special leave dtion, being SLP (C) No. 10766 of 1987 stands dismissed by this Court on 5-1997. 3. We had started hearing arguments in the writ petitions when the tters remained part-heard. We have now been informed that Subhash dav, petitioner in Writ Petition (Crl.) No. 317 of 1987 was discharged by trial court as early as on 3-4-1990 while Amar Mani Tripathi, petitioner Writ Petition (Crl.) No. 407 of 1987 was acquitted by the trial court on 5-1992. Learned counsel for Jitender, petitioner in Writ Petition (Crl.) No. of 1987 submits that despite numerous attempts made to contact the tioner and find out about the position of the criminal case against him, e is no response. Learned counsel has, therefore, reported no instructions ursue the writ petition any further. UR 1987 All 235 (FB) 4. In view of the developments which have taken place by the dis of petitioner Subhash Yadav and acquittal of petitioner Amar Mani Tr and no instructions having been reported on behalf of petitioner Jite nothing survives for consideration in these writ petitions, as the exerc determine the constitutional validity of the Act, would now be only x academic interest insofar as these cases are concerned. Writ Petitions t Nos. 317 and 407 of 1987 are, therefore, dismissed as infructuous while Petition (Crl.) No. 562 of 1987 is dismissed for non-prosecution. No c (2000) 10 SCC 145 SpotLaw 1 (2000) 10 SCC 145 SpotLaw 2