Citation : 2024 Latest Caselaw 17877 ALL
Judgement Date : 17 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:89536 Court No. - 86 Case :- APPLICATION U/S 482 No. - 9537 of 2024 Applicant :- Faiyyaz And 2 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Deepak Singh,Ghanendra Singh Chauhan Counsel for Opposite Party :- G.A. Hon'ble Vivek Varma,J.
1. Heard learned counsel for the applicants as well as Sri V.P. Tripathi, learned A.G.A. for the State- opposite party no. 1, and perused the record.
2. This application under Section 482 Cr.P.C. has been filed by the applicants challenging the charge-sheet no. 014 of 2023 dated 18.01.2023 and the cognizance order dated 16.09.2023 passed in Case No. 436 of 2023, State v. Faiyyaz and others, arising out of Case Crime No. 0307 of 2022, under Sections 323, 504 I.P.C., Police Station Azim Nagar, District Rampur pending in the Court of the Additional Civil Judge (Junior Division), IInd, Rampur as well as entire proceedings of the said case.
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 their bail applications 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 In view of the above, the instant application is disposed of as withdrawn with liberty to the applicants to appear before court concerned and file appropriate application for bail, which shall be decided in the light of the judgment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.
Order Date :- 17.5.2024
SKT/-
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!