Citation : 2022 Latest Caselaw 6386 ALL
Judgement Date : 8 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 14 Case :- APPLICATION U/S 482 No. - 4319 of 2022 Applicant :- Vinod Kumar Opposite Party :- State Of U.P. Thru. Prin.Secy. Home And Another Counsel for Applicant :- Ajeet Kumar Singh,Ravindra Gupta Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Ajeet Kumar Singh, learned counsel for the applicant, Shri Vijay Prakash Dwivedi, learned A.G.A. for the State and perused the material on record.
The present application under Section 482, Cr.P.C. has been filed by the applicant to quash the entire proceedings of Case No. 10185 of 2022, arising out of Case Crime No. 63 of 2021, under Sections 323, 354, 452, 504, 506, Indian Penal Code, Police Station Hariyawan, District Hardoi, pending before the Chief Judicial Magistrate, II, Hardoi.
Learned counsel for the applicant wants to withdraw the application with liberty to file a regular bail application before the court of competent jurisdiction.
In case bail application is filed by the learned counsel for the applicant, the same shall be decided in the light of the observations made in the judgments rendered by the Supreme Court in Satender Kumar Antil Vs. Central Bureau of Investigation & Another, (2021) 10 SCC 773, Siddharth Vs. The State of Uttar Pradesh & Another, 2022 (11) SCC 676 and Aman Preet Singh Vs. C.B.I. through Director, 2021, SCC Online SC 941.
The application stands disposed of with the aforesaid liberty.
Order Date :- 8.7.2022
T. Sinha
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!