Allahabad High Court High Court

Keshav Singh vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Keshav Singh vs State Of U.P. & Others on 27 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15204 of 2008

Petitioner :- Keshav Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sudist
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

It has been stated by the learned Addl. 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 :- 27.1.2010
KU