Citation : 2025 Latest Caselaw 1230 ALL
Judgement Date : 2 June, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:94513 Court No. - 50 Case :- APPLICATION U/S 528 BNSS No. - 14487 of 2025 Applicant :- Ajay Pratap Singh Opposite Party :- State of U.P. and Another Counsel for Applicant :- Pandey Balkrishna Counsel for Opposite Party :- G.A.,Pallavi Rani Hon'ble Sanjay Kumar Pachori,J.
1. Heard Sri Pawan Dev Pandey, Advocate holding brief of Sri Pandey Balkrishna, learned counsel for the applicant, Ms. Pallavi Rani, learned counsel for the private opposite party no. 2 and Sri S.P. Maurya, learned brief holder for the State and perused the material on record.
2. The present application under Section 528 of Bharatiya Nagarik Suraksha Sanhita, has been filed to quash the entire proceedings of Complaint Case No.107 of 2024 (Harshit vs. Ajay Pratap Singh) as well as summoning order dated 23.08.2024 passed by Judicial Magistrate, Amroha by which learned Magistrate has taken cognizance under Section 420 I.P.C. and order dated 21.03.2025 whereby Non Bailable Warrant has been issued against the applicant.
3. Learned counsel for the applicant submits that the offence is punishable up to 7 years imprisonment.
4. Upon considering the facts and circumstances of the case, the prayer made by learned counsel for the applicant is, hereby, refused.
5. After some arguments, learned counsel for the applicant wants to withdraw the application with liberty to file a regular bail application before the court of competent jurisdiction.
6. 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 judgment 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 expect a better exercise of discretion on the part of the court in favour of the accused.
7. The application stands disposed of with the aforesaid liberty.
Order Date :- 2.6.2025
Manoj
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!