Allahabad High Court
Bahadur Singh vs State Of U.P. & Others on 12 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 15795 of 2007 Petitioner :- Bahadur Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K. Yadav Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It has been stated by the learned counsel for the petitioner 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 :- 12.1.2010
KU