Citation : 2022 Latest Caselaw 11125 ALL
Judgement Date : 23 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 5552 of 2022 Applicant :- Gulab Chandra Jaiswal And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. And Another Counsel for Applicant :- Rajesh Kumar Shukla,Anil Kumar Yadav 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 dated 22.10.2021 as well as the summoning order dated 1.7.2022 and the entire proceedings of Criminal Case No.784 of 2022, arising out of Case Crime No.0214 of 2021, under Sections 152, 147, 148, 188, 342, 332, 353, 336 and 269 IPC and Section 7 Criminal Law amendment Act, Police Station Lalganj, District Pratapgarh, pending in the court of Judicial Magistrate, Lalganj, Pratapgarh.
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 ten 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!