Citation : 2023 Latest Caselaw 1232 ALL
Judgement Date : 11 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- APPLICATION U/S 482 No. - 191 of 2023 Applicant :- Salman @ Mohd. Jaid Khan And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home, Civil Sectt. Up. Lko. And Another Counsel for Applicant :- Firoz Ahmad Khan Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicants and Sri Ajay Kumar Singh Tomar, 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 to quash the impugned charge sheet dated 07.07.2018 bearing charge sheet no. A-283 of 2018, arising out of case crime no. 127 of 2018, under Sections- 147, 148, 341, 352, 353, 504, 506 of the IPC and 7 of the Criminal Law Amendment Act, Police Station- Raunahi, District- Faizabad as well as the impugned summoning/cognizance dated 01.01.2019 passed/issued by the learned Judicial Magistrate-1, Faizabad, in criminal case no. 1127 of 2018. Further prayer is made to stay further proceeding initiated in pursuance of the impugned charge-sheet dated 07.07.2018 bearing charge-sheet no. A-283 of 2018 arising out of the aforesaid case.
Learned counsel for the applicants submits that the applicants are innocent and they have falsely been implicated in the present case with false and frivolous allegations. He further added that the applicants were not involved in committing the alleged offence as has been mentioned in the first information report.
At this stage, learned counsel for the applicants 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 applicants.
On due consideration to the submissions of learned counsel for the parties, it is provided that in case, the applicants appear before the trial court within two weeks from today and file 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 :- 11.1.2023
Anurag, APS
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!