Allahabad High Court
Smt. Chhoti & Others vs State Of U.P. & Others on 1 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 976 of 2009 Petitioner :- Smt. Chhoti & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Imran Ullah,R.V. Pathak 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 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 dated 21.1.2009 is vacated.
Order Date :- 1.2.2010
AM/-