Citation : 2023 Latest Caselaw 1644 ALL
Judgement Date : 16 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 68 Case :- APPLICATION U/S 482 No. - 41221 of 2022 Applicant :- Dadhibal Opposite Party :- State Of U.P And Another Counsel for Applicant :- Santosh Kumar Jaiswal Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material available on record.
This application under Section 482 Cr.P.C. has been filed by applicant to quash the Bailable Warrant dated 13.06.2022 issued by the Judicial Magistrate, Court No. 12, District-Ghazipur in Criminal Case No. 2800 of 2020 (State Vs. Dadhibal) arising out of Case Crime No. 102 of 2019, under Section 3/5 of Prevention of Damages to Public Property Act, 1984, Police Station- Shadiabad, District- Ghazipur, pending before the Judicial Magistrate, Court No. 12, Ghazipur.
During arguments, learned counsel for the applicant has submitted that he does not want to press the prayer for quashing of the above mentioned case. His sole prayer is that a direction may be issued to the court below to decide the bail application of the applicants in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922. .
Considering the facts and circumstances of the case, the present application is disposed of with the direction that in case the applicant filed bail application before the court below, the same shall be heard and disposed of expeditiously by the court below in view of the settled law laid by this Court in the case of Satender Kumar Antil (Supra).
With the above observations, this application u/s 482 is disposed of finally.
Order Date :- 16.1.2023
Neetu
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!