Citation : 2022 Latest Caselaw 11113 ALL
Judgement Date : 23 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 5529 of 2022 Applicant :- Malti Devi And Anr. Opposite Party :- State Of U.P. Thru Prin.Secy. Home Lucknow And Anr. Counsel for Applicant :- Farooq Ayoob Counsel for Opposite Party :- G.A. Hon'ble Dinesh Kumar Singh,J.
1. The present petition under Section 482 Cr.P.C. has been filed seeking quashing of charge sheet no.388 of 2021, dated 21.11.2021 as well as the summoning order dated 12.7.2022 and the entire proceedings of Crime No.408 of 2021, under Sections 323, 504, 506, 308 IPC, Police Station Dewa, District Barabanki, pending in the court of Additional Chief Judicial Magistrate, Court no.17, Barabanki.
2. Learned counsel for the petitioners submits that the petitioners want to surrender before the trial court and apply for regular bail. Only prayer is that while considering the bail application of the petitioners, trial Court should take into consideration order dated 07.10.2021 read with judgment dated 11.07.2022 of the Supreme Court rendered in the case of Satender Kumar Antil vs Central Bureau of Investigation and others: SLP(Crl) No.5191 of 2021.
3. Considering the aforesaid submission, present petition is disposed of with liberty to the petitioners to surrender before the trial Court within a period of seven days and apply for regular bail. Trial Court is directed to consider the bail application of the petitioners in accordance with law and also take into account the order of the Supreme Court in the case of Satender Kumar Antil (supra).
Order Date :- 23.8.2022
Rao/-
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!