Allahabad High Court High Court

Smt. Sharda Pathak & Others vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Smt. Sharda Pathak & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15799 of 2008

Petitioner :- Smt. Sharda Pathak & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.S. Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been stated by the learned Additional Government
Advocate that the charge sheet in this matter has been filed.
Filing of the charge sheet would mean that the allegations in
the FIR have been prima-facie corroborated by evidence
collected during investigation. In such a situation, it would not
be appropriate to enter into questions of fact and to quash the
first information report.

Consequently, we dismiss this writ petition without expressing
any opinion on the merits of the case.
Order Date :- 2.2.2010
GNY