Allahabad High Court
Mahendra Singh vs State Of U.P. & Others on 28 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 15398 of 2008 Petitioner :- Mahendra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- N.S. Chahar Respondent Counsel :- Govt. Advocate,H.P. Dube Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
The learned AGA states on instructions that charge sheet has already been filed in
this case.
Filing of charge sheet would mean that the allegations in the F.I.R. 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.
The interim order dated 1.9.2008 is vacated.
Order Date :- 28.1.2010
AM/-