Allahabad High Court High Court

Ranjeet Singh vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Ranjeet Singh vs State Of U.P. & Others on 19 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 14124 of 2008

Petitioner :- Ranjeet Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.A. Kashyap
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 :- 19.1.2010
Gaurav