Allahabad High Court High Court

Irshad Husain vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Irshad Husain vs State Of U.P. & Others on 5 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 19432 of 2007

Petitioner :- Irshad Husain
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.B. Mathur
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 all the accused.
Filing of charge sheet would mean that the allegations in the F.I.R. 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 :- 5.1.2010
samz