Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 1]

Allahabad High Court

Suneel Kumar @ Garun Kumar vs State Of U.P. And Another on 9 February, 2023





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 52
 

 
Case :- APPLICATION U/S 482 No. - 4849 of 2023
 

 
Applicant :- Suneel Kumar @ Garun Kumar
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Ajay Singh Yadav,Mohammad Khalid
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shiv Shanker Prasad,J.
 

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

This application under Section 482 Cr.P.C. has been filed by the applicant to quash impugned order dated 9.12.2022 passed by Juvenile Justice Board, Kasganj in Case No. 52 of 2021 (State Vs. Suneel Kumar @ Garun Kumar), arising out of Case Crime No. 226 of 2021, under Sections 452, 354, 323, 504, 506 I.P.C., Police Station Soron, District Kasganj.

At the very outset learned counsel for the applicant gave up his challenge to the aforesaid impugned order against the applicant and confined his submission requesting to grant some protection to the applicant to surrender before the concerned court below. The learned counsel for the applicant further stated at the Bar that he is not pressing any other prayer made in this application on merits and prayed that a direction may be issued to the concerned courts below to consider and decide the bail application of the applicant, expeditiously.

Learned A.G.A. for the State of U.P. submits that in case the applicant is not pressing the relief as sought for by them on merits and want to surrender before the concerned court below, he has no objection in granting protection to them for a short period.

In view of above, considering the aforesaid alternative prayer made by learned counsel for the applicant, it is directed that the applicant shall surrender before the concerned court below within six weeks from today and in case apply for bail, the bail application of the applicant shall be disposed of expeditiously by the courts below in accordance with law and keeping in view the guidelines as laid down by the Apex Court in the case of Satender Kumar Antil vs. Central Bureau of Investigation and Another, reported in (2021) 10 SCC 773.

For the period of six weeks from today or till the time of surrender of the applicant before the concerned court below, whichever is earlier, he shall not be arrested in the above case.

With the above observations and directions, this application under Section 482 Cr.P.C. is disposed of.

Order Date :- 9.2.2023 Abhishek Singh