Citation : 2025 Latest Caselaw 8592 ALL
Judgement Date : 4 April, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:47469 Court No. - 72 Case :- APPLICATION U/S 528 BNSS No. - 10143 of 2025 Applicant :- Rajesh And 9 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Mohammad Mustafa Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Sri Mohammad Mustafa Khan, learned counsel for the applicants, learned A.G.A. for the State, Shri Vijay Prakash Chaturvedi, Advocate holding brief of Shri Sanjay Kumar Pandey, learned counsel for the opposite party No. 2 and perused the material on record.
The present application under Section 528 of Bhartiya Nagrik Suraksha Sanhita, 2023 has been filed by the applicants to quash the entire proceedings of Criminal Case No. 145 of 2025 (State Vs. Rajesh and others) arising out of Case Crime No. 95 of 2024, under Sections 190, 191(2), 191(3), 115(2), 352, 351(3), 110 of B.N.S. (Sections 147, 148, 149, 323, 504, 506, 308 of I.P.C.), Police Station- Chilhiya, District- Siddharth Nagar as well as cognizance/summoning order dated 15.1.2025, pending in the Court of Civil Judge (Senior Division)/F.T.C./Additional Chief Judicial Magistrate, Siddharth Nagar.
Learned counsel for the applicants submits that applicants were not arrested during the course of investigation and the charge-sheet have been submitted against them. It is further submitted that the offence is punishable up to 7 years imprisonment.
Upon considering the facts and circumstances of the case, the prayer made by learned counsel for the applicants is, hereby, refused.
After some arguments, learned counsel for the applicants wants to withdraw the application with liberty to file a regular bail application before the court of competent jurisdiction.
In case bail application is filed by the learned counsel for the applicants, the same shall be decided in the light of the observations made in the judgments rendered by the Supreme Court in Satender Kumar Antil Vs. Central Bureau of Investigation & Another, (2022) 10 SCC 51, wherein the Supreme Court considering the category(A) as mentioned in the paragraph no. 2, bail applications of such accused against which charge-sheet has been submitted on appearance may be decided without the accused being taken in physical custody or by granting interim bail till the bail application is decided. It has been observed that at the cost of repetition, we wish to state that, in category A, one would except a better exercise of discretion on the part of the court in favour of the accused.
The application stands disposed of with the aforesaid liberty.
Order Date :- 4.4.2025
T. Sinha
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!