Citation : 2023 Latest Caselaw 35349 ALL
Judgement Date : 15 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:82613 Court No. - 15 Case :- APPLICATION U/S 482 No. - 12216 of 2023 Applicant :- Bablu Alias Akhilesh Pal And 4 Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Civil Sectt. Lko And Another Counsel for Applicant :- Neelam Verma Counsel for Opposite Party :- G.A. Hon'ble Shamim Ahmed,J.
Heard learned counsel for the appellant and learned A.G.A. for the State.
This application under Section 482 Cr.P.C. has been filed by the applicant-Bablu alias Akhilesh Pal, Monu alias Rahul Pal, Sonu alias Rohit Pal, Pappu alias Amit Pal and Smt Munni Devi Pal to quash the entire proceedings of Sessions Case No. 1368 of 2020: State Vs. Bablu alias Akhilesh Pal and others, arising out of Case Crime No. 710 of 2019, under Sections 147, 323, 504, 506 I.P.C. and Section 3 (1) (da) (dha) S.C. S.T. Act Police Station Ashiyana, District Lucknow, pending in the Court of learned Special Judge, S.C./S.T. (P.A.) Act, Lucknow as well as impugned charge-sheet dated 08.02.2020.
After some argument, learned counsel for the applicants confined his prayer to the extent that a positive direction may be given to learned court below that if a bail application is moved before it by the applicants, the same may be considered and decided expeditiously in accordance with law in light of judgment of the Hon'ble Supreme Court in the case of Satender Kumar Antil Vs. Central Bureau of Investigation and others : (2022) 10 SCC 51 as the punishment in the above case is less than seven years.
Learned A.G.A. has no objection to the prayer made by learned Counsel for the applicants and submit that a positive direction may be issued to the learned court below to consider and decide the bail application, if moved before it by the applicants, expeditiously in accordance with law after hearing the public prosecutor.
In view of the submissions made by learned Counsel for the parties, if the applicants appear and surrender before the court below and apply for bail within four weeks' from today, the prayer for bail shall be considered and decided expeditiously by the court below in accordance with law after hearing the Public Prosecutor in light of judgment of Hon'ble Supreme Court in the case of Satender Kumar Antil (Supra).
With the aforesaid observations, this application is finally disposed of.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad or certified copy issued from the Registry of the High Court, Allahabad.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 15.12.2023
Arvind
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!