Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Syed Waseem Rizvi Alias Jitendra ... vs State Of U.P. Thru. The Prin. Secy. Home ...
2024 Latest Caselaw 38025 ALL

Citation : 2024 Latest Caselaw 38025 ALL
Judgement Date : 19 November, 2024

Allahabad High Court

Syed Waseem Rizvi Alias Jitendra ... vs State Of U.P. Thru. The Prin. Secy. Home ... on 19 November, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:76366
 
Court No. - 15
 

 
Case :- APPLICATION U/S 482 No. - 10123 of 2024
 

 
Applicant :- Syed Waseem Rizvi Alias Jitendra Narayan Tyagi
 
Opposite Party :- State Of U.P. Thru. The Prin. Secy. Home Lko. And Another
 
Counsel for Applicant :- Abhinav Singh,Shruti Kumar
 
Counsel for Opposite Party :- G.A.
 
Hon'ble Shree Prakash Singh,J. 
 

Heard learned counsel for the applicant, learned AGA for the State and perused the record.

Instant application under Section 482 Cr.P.C has been filed with the prayer to set aside the entire criminal proceedings of Criminal Case No. 26956 of 2023 (State Vs. Syed Waseem Rizvi @ Jitendra Narayan Tyagi), under Sections 323, 504, 506 IPC, pending in the court of learned Additional Chief Judicial Magistrate III, Lucknow, arising out of Case Crime No. 130 of 2021, under Sections 376, 392, 323, 504, 506 IPC, Police Station Sadatganj, District Lucknow and bailable warrant dated 20.09.2024 as well as summoning order dated 21.03.2023.

Learned counsel appearing for the applicant submits that the applicant is innocent and were never involved in committing the offence as has been mentioned in the First Information Report. He added that due to enmity, his name has been planted in the First Information Report and thereafter he has been chargesheeted. He next added that due to unavoidable circumstances, he could not appear before the court below.

At this stage, learned counsel for the applicant 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 AGA has no objection to the prayer made by learned counsel for the applicant.

On due consideration to the submissions of learned counsel for the parties', it is provided that in case, the applicant appears before the trial court within two weeks from today and files bail application, the same shall be decided expeditiously in view of law laid down in the case of Satender Kumar Antil (supra).

Further, the applicant will have an opportunity at the appropriate stage to move an application for discharge taking therein all the pleas factual and legal which may be available to him, in accordance with law. In case, such an application is moved before the learned trial court, the learned trial court shall dispose of the same by a speaking and reasoned order strictly, in accordance with law.

The application is disposed of accordingly.

Order Date :- 19.11.2024

kkv/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter