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 6, Cited by 0]

Allahabad High Court

Mukhtiyar Ahmad And Anr vs State Of U.P. And Anr on 4 March, 2020

Author: Rajul Bhargava

Bench: Rajul Bhargava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 66
 

 
Case :- APPLICATION U/S 482 No. - 45965 of 2019
 

 
Applicant :- Mukhtiyar Ahmad And Anr
 
Opposite Party :- State Of U.P. And Anr
 
Counsel for Applicant :- Mukhtar Alam,Keshari Nath Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajul Bhargava,J.
 

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

The present application under Section 482 Cr.P.C. has been filed for quashing the Charge-sheet No.1 of 2018 dated 26.12.2018 and the order of cognizance dated 14.2.2019 as well as the entire proceedings of Criminal Case No. 696 of 2019 (State Vs. Mukhtiyar Ahmad & another), arising out of Case Crime No. 292 of 2018, under Section 447 I.P.C. and Section 2/3 Prevention of Damage to Public Property Act, 1984, P.S. Amriya, District- Pilibhit, pending in the court of Chief Judicial Magistrate, Pilibhit.

At the very out-set learned counsel appearing on behalf of the applicants submits that he does not want to press the principal prayers seeking quashing of the charge sheet, cognizance order and the entire proceedings as have been made in the application nor is inclined to press the prayer seeking stay of the proceedings. He is ready to submit to the jurisdiction of the court, seek bail and accept all the conditions which this Court may deem fit to impose upon him. The only prayer made by the learned counsel for the applicants is that the hearing of the bail application may be done on the same day.

In view of the submission made by the learned counsel for the applicants, the application so far as it relates to seeking quashing of the charge sheet, cognizance order and the entire proceeding and so far as it relates to seeking stay of the proceeding, stands dismissed.

However, it is directed that if the applicants appear and surrender before the court below within 30 days from today and apply for bail, their prayer for bail shall be considered and decided in view of the settled law laid by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. For a period of 30 days from today, no coercive action shall be taken against the applicants. However, in case, the applicants do not appear before the Court below within the aforesaid period, coercive action shall be taken against them.

With the aforesaid observations, this application is finally disposed of.

Order Date :- 4.3.2020 Vikas