Citation : 2023 Latest Caselaw 25871 ALL
Judgement Date : 21 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:60912 Court No. - 28 Case :- APPLICATION U/S 482 No. - 8827 of 2023 Applicant :- Khusboo @ Sonam And Another Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Civil Sectt. Lko. And Another Counsel for Applicant :- Vinod Kumar Pandey,Arvind Kumar Pathak Counsel for Opposite Party :- G.A.,Gyanoday Shukla Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicants, Sri Gyanoday Shukla, learned counsel for the opposite party no. 2 and learned A.G.A. for the State as well as perused the record.
Instant application under Section 482 Cr.P.C has been filed with prayer to quash the entire proceedings of Charge Sheet No.-01/2023 U/s-323/504/506/308 IPC dated 14.04.2023 arising out of Crime No.-91/2023 U/s-323/504/506 IPC P.S. Badosarayan District Barabanki and to quash the summoning order dated 14.07.2023 passed by Civil Judge (J.D.) F.T.C./ Judicial Magistrate Court No-39, Barabanki.
Learned counsel for the applicants submits that the applicants are innocent and they have falsely been implicated in the present case with false and frivolous allegations. He further added that the applicants were not involved in committing the alleged offence as has been mentioned in the first information report.
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 off accordingly.
Order Date :- 21.9.2023
Anurag
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!