Citation : 2022 Latest Caselaw 11861 ALL
Judgement Date : 30 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 5824 of 2022 Applicant :- Nirmal Kumar Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko. And Another Counsel for Applicant :- Sunita Dwivedi Counsel for Opposite Party :- G.A. Hon'ble Dinesh Kumar Singh,J.
1. Heard learned counsel for the applicant(s) as well as learned Additional Government Advocate, representing respondent no. 1-State, and gone through the record.
2. By way of this application under Section 482 CrPC the applicant(s) has/have prayed for quashing of the charges-sheet no.165/2018 dated 12.12.2018 filed in FIR No.0211 of 2018, under Sections 452, 323, 504, 506 and 354 IPC lodged at Police Station Rampurkala, District Sitapur, for quashing of the order dated 10.04.2019 by means of which the applicant has been summoned and for quashing of the proceedings of Criminal Misc.Case No.2423 of 2019 (State V. Nirmal Kumar), pending in the Court of Ist Additional Civil Judge (S.D.), District Sitapur.
3. Learned counsel for the applicant(s) submits that the applicant(s) want(s) to surrender and apply for regular bail. Only prayer is that while considering the bail application of the applicant(s), 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 & Ors: SLP(Crl) No.5191 of 2021.
4. Considering the aforesaid submission, present application is disposed of with liberty to the applicant(s) to surrender before the trial Court within a period of 07 days and apply for regular bail. Trial Court is directed to consider the bail application of the applicant(s) 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 :- 30.8.2022
MVS/-
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!