Allahabad High Court
Satyendra Singh Chandal @ Guddu vs State Of U.P. & Others on 2 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 18102 of 2007 Petitioner :- Satyendra Singh Chandal @ Guddu Respondent :- State Of U.P. & Others Petitioner Counsel :- P.S. Yadav 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 charge
sheet in this matter has been filed against the accused.
Filing of charge sheet would mean that the allegations in the first information
report 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 is vacated.
Order Date :- 2.2.2010
samz