Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SABA/2/2021
2021 Latest Caselaw 4962 UK

Citation : 2021 Latest Caselaw 4962 UK
Judgement Date : 7 December, 2021

Uttarakhand High Court
SABA/2/2021 on 7 December, 2021
                Office Notes,
             reports, orders or
SL.           proceedings or                  COURT'S OR JUDGES'S ORDERS
      Date
No             directions and
             Registrar's order
              with Signatures
                                  SABA No.2 of 2021
                                  Hon'ble R.C. Khulbe, J.

Mr. Karan Anand, learned counsel for the applicant.

Mr. Pankaj Joshi, learned B.H. for the State. After some length of arguments, learned counsel confined his prayer that he may be permitted to move an application seeking bail and the Court below may be directed to decide the same expeditiously in view of the judgment rendered by the Hon'ble Apex Court in the case of 'Satender Kumar Antil v. Central Bureau of Investigation and another', Special Leave Petition (Crl.) No.5191 of 2021 decided on 7.10.2021.

Accordingly, this application is disposed of with a direction that in case the applicant puts his presence before the Court below and moves an application seeking bail within 15 days, the said Court will decide the same expeditiously in view of the afore-mentioned judgment rendered by the Hon'ble Apex Court in Satender Kumar Antil (Supra).

Pending application, if any, stands disposed of.

(R.C. Khulbe, J.) 07.12.2021 R.Bisht

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter