Citation : 2022 Latest Caselaw 16551 ALL
Judgement Date : 10 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 53 Case :- APPLICATION U/S 482 No. - 30968 of 2022 Applicant :- Salim And 2 Others Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Santosh Kumar Verma Counsel for Opposite Party :- G.A. Hon'ble Vivek Varma,J.
Heard learned counsel for the applicants as well as Sri Roopak Chaubey, learned A.G.A. for the State- opposite party and perused the record.
This application under Section 482 Cr.P.C. has been filed by the applicants challenging the charge-sheet dated 17.03.2017 as well as entire proceedings of Criminal Case No. 140 of 2018 (State v. Salim and others), arising out of Case Crime No. 435 of 2016, under Sections 452, 324, 504, 506, 323 I.P.C., Police Station Madhogarh, District Jalaun pending in the court of the Judicial Magistrate, Jalaun.
After arguing the matter at some length, learned counsel for the applicants submits that he wants to withdraw this application with liberty to the applicants to file their bail applications before the court of competent jurisdiction.
Learned A.G.A. has no objection to such request.
In view of the above, the instant application is disposed of as withdrawn with liberty to the applicants to appear before court below and file appropriate applications for bail, which shall be decided by the court below in the light of the judgment of the Hon'ble Supreme Court in Satender Kumar Antil v. Central Bureau of Investigation and another, Special Leave to Appeal (Crl.) No (s) 5191 of 2021, decided on 07.10.2021.
Order Date :- 10.11.2022
SKT/-
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!