Citation : 2024 Latest Caselaw 17558 ALL
Judgement Date : 16 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:88632 Court No. - 74 Case :- APPLICATION U/S 482 No. - 9043 of 2024 Applicant :- Saroja Devi And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Bhaiya Lal Yadav,Raj Bihari Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
1. Heard learned counsel for the applicants, 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 charge sheet No. A111 of 2022, dated 5.8.2022 as well as cognizance and summoning order dated 24.8.2022 in Case No. 380 of 2022, (State Vs. Saroja Devi and others), under Sections 147, 323, 504, 506, 427 IPC, arising out of Case Crime No. 116 of 2022, P.S. Barsathi, District Jaunpur, pending in the Court of A.C.J.M.-4, Jaunpur.
3. During arguments, learned counsel for the applicants 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 applicants 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 :- 16.5.2024/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!