Citation : 2023 Latest Caselaw 19962 ALL
Judgement Date : 31 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:50169 Court No. - 28 Case :- APPLICATION U/S 482 No. - 7339 of 2023 Applicant :- Mohd. Idrish And Another Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home Civil Secrt. Lko. And Another Counsel for Applicant :- Bipin Kumar Tiwari Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
At the very outset,learned counsel appearing for the applicants submits that in the prayer clause, due to typographical mistake, on place of 'Section 354 (Kha)of I.P.C', 'Section 345(Kha) of I.P.C.', has wrongly been mentioned. He submits that he may be permitted to correct the same during the course of the day.
On the other hand, learned A.G.A. appearing for the State has no objection to the contention aforesaid.
In view of the aforesaid submissions, learned counsel for the applicants is permitted to correct the same during course of the day.
Heard learned counsel for the applicants, Shri Vishwanath, learned AGA for the State and perused the record.
Instant application under Section 482 Cr.P.C has been filed to quash the impugned summoning order dated 23-09-2022 passed by the learned Additional Civil Judge(Senior Division)-3rd/ACJM, Faizabad and Chargesheet dated 11-08-2021 filed under sections 354 Kha, 504,506,427 of I.P.C.
Learned counsel appearing for the applicants submits that the applicants are innocent and were never involved in committing the offence as has been mentioned in the first information report. He added that due to enmity, their names have been planted in the first information report and thereafter they have been chargesheeted. He next added that due to unavoidable circumstances, they could not appear before the court below.
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 of accordingly.
Order Date :- 31.7.2023
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!