Citation : 2023 Latest Caselaw 2451 ALL
Judgement Date : 23 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- APPLICATION U/S 482 No. - 600 of 2023 Applicant :- Deepak Chauhan @ Deepak M. Chauhan Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Of Home Lko. And Another Counsel for Applicant :- Rajendra Prasad Yadav Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicant, Shri Girijesh Kumar Dwivedi, learned AGA for the State and perused the record.
Instant application under Section 482 Cr.P.C has been filed to quash the summoning order dated 06-01-2022 passed by the learned Civil Judge(Junior Division)-I, Gonda in Case No. UPGD04-064961/2022, and Chargesheet No. 01/2021 dated 28-10-2021, arising out of Case Crime No. 57/2021, under sections 498-A,323,506 I.P.C. and Section 3/4 of the Dowry Prohibition Act, Police Station-Mahila Thana, District-Gonda.
Learned counsel appearing for the applicant submits that the applicant is innocent and was never involved in committing the offence as has been mentioned in the first information report. He added that due to enmity, his name has been planted in the first information report and thereafter he has been chargesheeted. He next added that due to unavoidable circumstances, he could not appear before the court below.
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 applicants.
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 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 of accordingly.
Order Date :- 23.1.2023
AKS
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!