Citation : 2022 Latest Caselaw 5323 ALL
Judgement Date : 21 June, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 3842 of 2022 Applicant :- Pradeep Kumar Yadav Alias Lallu Yadav Opposite Party :- State Of U.P.Thru.Prin.Secy.Home U.P. Govt. Civil Secrt. Lko. And Another Counsel for Applicant :- Kaushlendra Tewari Counsel for Opposite Party :- G.A. Hon'ble Pankaj Bhatia,J.
Heard learned Counsel for the applicants as well as learned A.G.A. and perused the record.
The present application has been filed for quashing further proceedings of Criminal Case No.325 of 2022 (State vs Pradeep Kumar Yadav and others) arising out of Case Crime No.158 of 2021, under Sections 323, 504, 506, 307, 427, 325 IPC, Police Station Satrikh, District Barabanki and the order dated 11.05.2022 by which non-bailable warrant has been issued.
The Counsel for the applicants argues that the bail application filed by the applicants may be directed to be considered in the light of the judgment of the Hon'ble Supreme Court in the case of Satender Kumar Antil vs Central Bureau of Investigation and another - Special Leave to Appeal (Crl.) No(s). 5191 of 2021, Dated 07.10.2021.
Considering the limited submission, the present application is disposed off with direction to decide the bail application of the applicants in accordance with law after taking into consideration the judgment passed in the case of Satender Kumar Antil (supra).
Order Date :- 21.6.2022
akverma
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!