Citation : 2022 Latest Caselaw 5362 ALL
Judgement Date : 23 June, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 3908 of 2022 Applicant :- Shiv Bhushan Dubey And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko And Another Counsel for Applicant :- Ram Kushal Tiwari,Ravindra Pandey 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 under Section 482 of Cr.P.C. has been filed for quashing the Charge-sheet No.01 dated 22.12.2021 and the proceedings of Criminal Case No.7845 of 2022 (State Vs. Shiv Bhushan and others) arising out of FIR No.0367 of 2021, under Sections 323, 504, 506, 452 IPC, Police Station Amethi, District Amethi.
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 :- 23.6.2022
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!