Allahabad High Court
Shrikant @ Raman & Another vs State Of U.P. & Others on 12 January, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 14812 of 2008 Petitioner :- Shrikant @ Raman & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Pankaj Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
The learned AGA states on instructions that charge sheet has already been filed in
this case.
Filing of charge sheet would mean that the allegations in the writ petition 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 dated 20.8.2008 is vacated.
Order Date :- 12.1.2010
AM/-