Allahabad High Court High Court

Sanjeev Kumar & Others vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Sanjeev Kumar & Others vs State Of U.P. & Others on 6 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 19799 of 2007

Petitioner :- Sanjeev Kumar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jitendra Pal Singh
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 the
charge sheet in this matter has been submitted against petitioner nos.2, 3 and 4
whereas against petitioner no.1, there is no evidence.
Filing of the charge sheet against petitioner nos. 2, 3 and 4 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.
Moreover the petition has become infructuous in respect of petitioner no.1.
Consequently, we dismiss this writ petition without expressing any opinion on
the merits of the case.

Order Date :- 6.1.2010
Gaurav