Citation : 2022 Latest Caselaw 12932 ALL
Judgement Date : 14 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 89 Case :- APPLICATION U/S 482 No. - 22963 of 2022 Applicant :- Deenanath And 7 Others Opposite Party :- State Of U.P.And Another Counsel for Applicant :- Vimal Kumar Pandey,Sakshi Jaiswal Counsel for Opposite Party :- G.A. Hon'ble Sameer Jain,J.
Ref:- Criminal Misc. Impleadment Application No. 1 of 2022
The instant impleadment application has been filed on behalf of the applicants with a prayer to implead Rukmani W/o Lalbahadur as due to inadvertence she could not arrayed as applicant.
The impleadment application is allowed.
Learned counsel for the applicant is permitted to implead Rukmani W/o Lalbahadur as applicant no.9 in the array of parties in the office of this Court.
Heard Sri Vimal Kumar Pandey, learned counsel for the applicants and Dr. S.B. Maurya, learned AGA-I for the State.
By way of the present application, the applicants made a prayer to quash the charge-sheet dated 22.10.2021 arising out of Case Crime No. 408 of 2021, under Sections 147, 323, 504, 506, 452, 354(A), 427 IPC, Police Station Kotwali Padrauna, District Kushi Nagar pending in the court of Chief Judicial Magistrate, Kushi Nagar at Padrauna.
Learned counsel for the applicants does not want to press the prayer made in the application. He confines his prayer only to the extent that a direction be given to the court concerned to decide the bail application of the applicants in the light of the law laid down by the Apex Court in the cases of Satender Kumar Antil Vs. Central Breau of Investigation, reported in 2021 (10) SCC 773 and Satender Kumar Antil Vs. Central Breau of Investigation and others MANU/SC/0851/2022.
Learned AGA is having no objection, if such a direction is given to the court concerned to decide the bail application of the applicants in the light of the judgments of the Apex Court in the cases of Satender Kumar Antil (supras).
Accordingly, it is directed that if applicants appear before the trial court within four weeks from today and apply for bail then, their bail application shall be decided by the court below on the basis of law laid down by the Apex Court in the cases of Satender Kumar Antil (supras).
With these direction/observation, the present application is, accordingly, disposed of.
Order Date :- 14.9.2022
AK Pandey
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!