Citation : 2022 Latest Caselaw 6719 ALL
Judgement Date : 13 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 85 Case :- APPLICATION U/S 482 No. - 7189 of 2022 Applicant :- Raghuveer And 2 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Dev Prakash Sharma,Priyanka Devi Counsel for Opposite Party :- G.A. Hon'ble Brij Raj Singh,J.
Heard learned counsel for the applicants and learned A.G.A. for the State.
The present 482 Cr.P.C. application has been filed to allow this application and quash the Charge Sheet No.252 of 2021 dated 01.10.2021 and cognizance taken on 08.02.2022 as well as entire proceedings of Criminal Case arising out of Case Crime No.272 of 2021, under Sections 323, 504, 506 I.P.C. and Sections 3(1)(Da), 3(1)(Dha), 3(2)(va) SC/ST Act, Police Station - Kabrai, District - Mahoba pending in the court of Additional Chief Sessions Judge, Court No.2, Mahoba with a further prayer to stay the further proceedings of the aforesaid case.
At the very outset, counsel for the applicants states that the applicants will surrender before the court below and apply for bail.
Learned counsel for applicants has cited judgment Hon'ble Supreme Court in the case of Hitesh Verma Vs. State of Uttrakhand and Another. In the said judgment Hon'ble Supreme Court has said that the application U/S 482 Cr.P.C. can be invoked to meet end of justice in the case of S.C./S.T. Act and charge sheet can be quashed. The said judgment is recent judgment decided on 5.11.2020 reported in (2020) 10 SCC 710. She has further invited attention of this Court in the judgment of Satish Kumar Sharma Vs. State of U.P. and Another decided on 17.7.2019 in Application U/S 482 Cr.P.C. No. 3560 of 2019 passed by co-ordinate Bench of this Court in which the Court has observed that the application U/S 482 Cr.P.C. can be maintained for quashing the charge sheet. She further invited the attention of this Court in the judgment passed by co-ordinate Bench of this Court at Lucknow vide order dated 18.3.2021 in Application U/S 482 Cr.P.C. No. 1380 of 2021 in which this Court has also taken note that of the judgment passed by the Supreme Court in Hitesh Verma Vs. State of Uttrakhand and Another (Supra) and the Court has held that the application U/s. 482 Cr.P.C. is maintainable.
It is therefore, directed that in case the applicants surrender before the court below within one month from today and prefer bail application, it will decide the said bail application, as expeditiously as possible, preferably within a period of one month thereafter. It is further provided that while deciding the bail application of the applicants, the court below will take into account the law laid down by the Supreme Court in Satender Kumar Antil Vs. Central Bureau of Investigation and another passed in Special Leave to Appeal (Crl.) No(s). 5191 of 2021 on 07.10.2021 and decide it in accordance with law.
The application stands disposed of.
Order Date :- 13.7.2022
Atul
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!