Allahabad High Court High Court

Prem Chandra Dheeman vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Prem Chandra Dheeman vs State Of U.P. & Others on 2 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15773 of 2008

Petitioner :- Prem Chandra Dheeman
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rakesh Kumar
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