Citation : 2023 Latest Caselaw 16487 ALL
Judgement Date : 23 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:112781 Court No. - 70 Case :- APPLICATION U/S 482 No. - 11660 of 2023 Applicant :- Atauraheman Opposite Party :- State of U.P. and Another Counsel for Applicant :- Fasiha Fatma Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
1. Heard Suffiya Saba, holding brief of Fasiha Fatma, learned counsel for the applicant, learned A.G.A. for the State and perused the material available on record.
2. This application under Section 482 Cr.P.C. has been filed by applicants to quash the entire proceeding as well as charge sheet dated 30.1.2019 filed in Criminal Case o. 2318 of 2019, (State Vs. Atauraheman) arising out of Case Crime No. 929 of 2018, under Sections 420, 467, 468, 471, 507 IPC, P.S. Brahmpuri, District Meerut, pending in the court of Special Chief Judicial Magistrate Meerut.
3. 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 applicant in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.
4. 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).
5. With the above observations, this application u/s 482 is disposed of finally.
Order Date :- 23.5.2023/A.
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!