Citation : 2023 Latest Caselaw 25221 ALL
Judgement Date : 18 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:180181 Court No. - 91 Case :- APPLICATION U/S 482 No. - 34367 of 2023 Applicant :- Pradeep Mishra Opposite Party :- State Of U.P.And 3 Others Counsel for Applicant :- Ashutosh Mishra Counsel for Opposite Party :- G.A. Hon'ble Gajendra Kumar,J.
1. Heard learned counsel for the applicant, learned A.G.A. for the State- opposite party and perused the record.
2. This application under Section 482 Cr.P.C. has been filed by the applicant with the prayer to quash the charge sheet dated 09.04.2020 and summoning order dated 17.03.2021 as well as entire proceedings of Session Case No. 203 of 23021 (State vs. Monu @ Kuldeep and others), arising out of Case Crime No. 32 of 2020, under Sections 354?, 354?, 504, 506 IPC & 3(1)?, ? SC/ST Act & 7/8 POCSO Act, Police Station Munderwa, District Basti, pending in the court of Special Judge (POCSO Act), Basti.
3. After arguing the matter at some length, learned counsel for the applicant prays for withdrawal of this application with liberty to the applicant to file bail application before the court of competent jurisdiction.
4. Learned A.G.A. has no objection to such request.
5. In view of the above, the instant application is disposed of as withdrawn with liberty to the applicant to appear before court concerned and file appropriate application for bail within three weeks, which shall be decided in the light of the judgment of the Hon'ble Supreme Court in Satender Kumar Antil v. Central Bureau of Investigation and another, Special Leave to Appeal (Crl.) No (s) 5191 of 2021, decided on 07.10.2021.
6. For a period of three weeks, no coercive action shall be taken against the applicant.
Order Date :- 18.9.2023
Shiv
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!