Allahabad High Court
Bharat Lal Verma vs State Of U.P. & Others on 25 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 14132 of 2008 Petitioner :- Bharat Lal Verma Respondent :- State Of U.P. & Others Petitioner Counsel :- K.P.S. Yadav Respondent Counsel :- Govt. Advocate,Ashutosh Pandey 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 :- 25.1.2010
mt