Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khushi Mohammad And 7 Others vs State Of U.P. And Another
2025 Latest Caselaw 11883 ALL

Citation : 2025 Latest Caselaw 11883 ALL
Judgement Date : 29 October, 2025

Allahabad High Court

Khushi Mohammad And 7 Others vs State Of U.P. And Another on 29 October, 2025

Author: Sanjay Kumar Pachori
Bench: Sanjay Kumar Pachori




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:189348
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 528 BNSS No. - 36945 of 2025   
 
   Khushi Mohammad And 7 Others    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P. and Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Sudhir Kumar Malviya, Syed Fahim Ahmed, Yash Malviya   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A., Pankaj Bharti   
 
     
 
 Court No. - 75
 
   
 
 HON'BLE SANJAY KUMAR PACHORI, J.     

Sri Sudhir Kumar Malviya, learned counsel for the applicants, Shri Puspraj Singh, learned brief holder for the State, Shri Pankaj Bharti, 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 Case No. 7781 of 2025, arising out of Case Crime No. 167 of 2025, under Sections 191(2), 115(2), 74, 333, 351(2), 324(1), 110 of BNS against applicant Nos. 1 & 2 and under Sections 191(2), 115(2), 333, 351(2), 324(1), 110 of BNS against applicant Nos. 3 to 8, Police Station- Jhinjhana, District- Shamli as well as cognizance/summoning order dated 4.8.2025, pending in the Court of Civil Judge (Junior Division)/F.T.C., Shamli.

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 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.

The application stands disposed of with the aforesaid liberty.

(Sanjay Kumar Pachori,J.)

October 29, 2025

T. Sinha

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter