Citation : 2021 Latest Caselaw 1702 ALL
Judgement Date : 28 January, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- U/S 482/378/407 No. - 383 of 2021 Applicant :- Salik Ram & Others Opposite Party :- State Of U.P. Thru. Secy. Home Lko & Another Counsel for Applicant :- Vivek Singh Counsel for Opposite Party :- G.A. Hon'ble Alok Mathur,J.
1. Heard Sri Vivek Singh, learned counsel for the applicant, learned A.G.A. for the State.
2. This application has been filed by the applicant for quashing the impugned charge sheet No. 167/2019, in criminal case No. 7040/2019 in Case Crime No. 182/2019, Under Section 323/452/504/506/325 I.P.C., Police Station - Machrehta, District - Sitapur (State of U.p. Vs. Salik Ram & others)
3. From the perusal of the impugned charge sheet as well as record, no case for quashing the charge sheet is made out.
6. After arguing the matter at some length, learned counsel for the applicants restricts his prayer to grant appropriate relief in light of the judgment passed in the case of Lal Kamlendra Pratap Singh Vs. State of U.P. reported in [2009 (3) ADJ 322 (SC).
5. Learned A.G.A. has no objection to the aforesaid prayer.
6. In view thereof, it is provided that if the applicants namely Salik Ram, Vijay, Divakar and Adarsh Gupta surrender before the Court below within four weeks' from today and apply for bail, the Court below will consider the same, in accordance with law in view of the observations made in the case of Lal Kamlendra Pratap Singh Vs. State of U.P. reported in [2009 (3) ADJ 322 (SC)]
7. For a period of four weeks', no coercive steps shall be taken against the applicants in the aforesaid case.
8. With the aforesaid observations, the present application stands disposed of.
(Alok Mathur, J.)
Order Date :- 28.1.2021/Ravi/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!