Citation : 2023 Latest Caselaw 25499 ALL
Judgement Date : 19 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:180526 Court No. - 91 Case :- APPLICATION U/S 482 No. - 30836 of 2023 Applicant :- Smt. Meera And 2 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Vijay Kumar Tiwari,Jyoti Pandey Counsel for Opposite Party :- G.A. Hon'ble Gajendra Kumar,J.
1. Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.
2. This application under Section 482 Cr.P.C. has been filed by the applicants to quash the summoning order dated 14.03.2023 and to stay/ quash the entire proceedings of Complaint No. 418 of 2021 CNR UPGB120010682021, (Kalu Vs. Anekpal Singh and others), under Section 323 I.P.C., pending in the court of Civil Judge (J.D.)/J.M., Jevar Gautambudh Nagar.
3. After arguing the matter at some length, learned counsel for the applicants prays for withdrawal of this application with liberty to the applicants 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 In view of the above, the instant application is disposed of as withdrawn with liberty to the applicants to appear before court concerned and file appropriate application for bail within three weeks, which shall be decided in the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 one month, no coercive action shall be taken against the applicants.
Order Date :- 19.9.2023
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!