Citation : 2023 Latest Caselaw 21686 ALL
Judgement Date : 10 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:163778 Court No. - 91 Case :- APPLICATION U/S 482 No. - 28217 of 2023 Applicant :- Santosh Gond And 2 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Jitendra Singh Counsel for Opposite Party :- G.A. Hon'ble Gajendra Kumar,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.
This application under Section 482 Cr.P.C. has been filed by the applicants with the prayer to quash the entire proceeding in Case No. 9703 of 2022 (State vs.Santosh Gour and others), arising out of Case Crime No. 0281 of 2022, under Sections 323, 504, 506, 452 IPC, Police Station Sidhari, District Azamgarh and charge sheet No. A220 dated 24.07.2022 as well as cognizance order dated 05.11.2022, pending in the court of Chief Judicial Magistrate, Azamgarh.
After arguing the matter at some length, learned counsel for the applicants prays for withdrawal of this application with liberty to the applicants to file bail application 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 with liberty to the applicants to appear before court concerned and file appropriate application for bail, which shall be decided 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 :- 10.8.2023
v.k.updh.
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!