Allahabad High Court
Firoz Ahmad & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 17828 of 2007 Petitioner :- Firoz Ahmad & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Prabhakar Dubey 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 petitioner no.1 and no evidence has
been found against petitioner nos. 2 to 5.
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 :- 4.2.2010
samz