Citation : 2023 Latest Caselaw 1051 ALL
Judgement Date : 10 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- APPLICATION U/S 482 No. - 121 of 2023 Applicant :- Monu @ Pradeep Kumar Opposite Party :- State Of U.P. Thru. Prin. Decy. Deptt. Secrt. Lko. And Another Counsel for Applicant :- Ashok Kumar Shukla Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicant and Sri Girijesh Kumar Dwivedi, learned A.G.A. for the State as well as perused the record.
Instant application under Section 482 Cr.P.C has been filed with prayer quashing of the entire proceedings of Criminal Case No.4159 of 2022; State vs. Shailendra Sonkar and others, arising out of Case Crime No.155 of 2021, under Sections 354-B, 498-A IPC, Police Station - Kotwali Nanpara, District - Bahraich, pending in the court of learned Civil Judge (Junior Division)/ Fast Track Court (offences against women), Bahraich as well as impugned chargesheet dated 04.04.2021 and impugned cognizance/summoning order dated 30.03.2022.
Learned counsel for the applicant submits that the applicant is innocent and he has falsely been implicated in the present case with false and frivolous allegations. He further added that the matter pertains to the matrimonial dispute and there is no serious allegations against the applicant.
At this stage, learned counsel for the applicant submits that he does not want to press the application and seeks liberty to file bail application before the learned trial court which may be decided in view of law laid by Hon'ble Supreme Court's judgment in the case of Satender Kumar Antil versus Central Bureau of Investigation and another (2022)10 SCC 51.
Learned A.G.A. has no objection to the prayer made by learned counsel for the applicant.
On due consideration to the submissions of learned counsel for the parties, it is provided that in case, the applicant appears before the trial court within two weeks from today and files bail application, the same shall be decided expeditiously in view of law laid down in the case of Satender Kumar Antil (supra).
The application is disposed off accordingly.
Order Date :- 10.1.2023
KR
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!