Allahabad High Court High Court

Smt. Kiran vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Smt. Kiran vs State Of U.P. & Others on 6 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 19791 of 2007

Petitioner :- Smt. Kiran
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Saroj Kumar Tiwari
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 :- 6.1.2010
Gaurav