Allahabad High Court High Court

Manjeet Singh vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Manjeet Singh vs State Of U.P. & Others on 2 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 16088 of 2008

Petitioner :- Manjeet Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- P.S. Pundir
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 :- 2.2.2010
KU