Allahabad High Court
Ramji Gupta And Others vs State Of U.P. And Others on 13 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 15014 of 2008 Petitioner :- Ramji Gupta And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- G.R.S. "Pal",O.P. Singh Respondent Counsel :- C.S.C.,K.D. Tiwari Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
It has been stated by the learned counsel for the petitioners 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 :- 13.1.2010
KU