Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu Dubey @ Krishna Kumar Dubey ... vs State Of U.P. Thru. Prin. Secy. ...
2022 Latest Caselaw 8281 ALL

Citation : 2022 Latest Caselaw 8281 ALL
Judgement Date : 27 July, 2022

Allahabad High Court
Sonu Dubey @ Krishna Kumar Dubey ... vs State Of U.P. Thru. Prin. Secy. ... on 27 July, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 14
 

 
Case :- APPLICATION U/S 482 No. - 2728 of 2022
 

 
Applicant :- Sonu Dubey @ Krishna Kumar Dubey And Others
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Lko. And Another
 
Counsel for Applicant :- Shobh Nath Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Heard Shri Shobh Nath Pandey, learned counsel for the applicants, Shri Manoj Singh, 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 applicants to quash the entire proceedings of Criminal Case No. 764 of 2022 (State Vs. Sonu Dubey @ Krishna Kumar and others) arising out of Case Crime No. 304 of 2021, under Sections 323, 504, 506, 308, Indian Penal Code, Police Station Chanda, District Sultanpur, pending before the Additional Chief Judicial Magistrate, Court No. 17, Sultanpur.

Learned counsel for the applicants submits that the applicants Sonu Dubey @ Krishna Kumar Dubey, Monu Dubey @ Anjani Dubey and Satish @ Sameer Dubey have not been arrested during the course of investigation and charge sheet has been submitted against them.

Learned counsel for the applicants 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 applicants, 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 :- 27.7.2022

T. Sinha

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter