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 4, Cited by 1]

Allahabad High Court

Prem Agrahari And Another vs State Of Up And Another on 14 October, 2019

Author: Karuna Nand Bajpayee

Bench: Karuna Nand Bajpayee





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 64
 

 
Case :- APPLICATION U/S 482 No. - 36974 of 2019
 
Applicant :- Prem Agrahari And Another
 
Opposite Party :- State Of UP And Another
 
Counsel for Applicant :- Jitendra Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karuna Nand Bajpayee,J.
 

This application u/s 482 Cr.P.C. has been filed seeking the quashing of charge sheet dated 13.08.2017 and cognizance order dated 09.05.2019 as well as the entire proceedings of Case No. 2434 of 2019 (State Vs. Prem Agrahari and Another), arising out of Case Crime No. 1496 of 2017, under Sections 406 and 506 I.P.C., Police Station- Khalilabad, District- Santkabir Nagar, pending in the court of Chief Judicial Magistrate, Santkabir Nagar.

Heard Sri Sumit Goyal holding brief of counsel for the applicants as well as learned A.G.A. for the State and perused the record. .

At the very outset learned counsel for the applicants states that he does not want to press the prayer with regard to quashing of the charge-sheet and cognizance order as well as the entire proceedings. Submission is that applicants want to appear before the court below and get themselves bailed out and in that regard some protective direction may be given.

In the light of the submissions made by the counsel this application so far as it seeks quashing of the charge-sheet and cognizance order as well as the entire proceedings, stands dismissed.

However, in view of the peculiar facts and circumstances of the case, it is directed that in case after surrendering in the court below an application for bail is moved on behalf of the accused within three weeks from today, the same shall be considered and decided in accordance with law.

In the aforesaid period or till the date of appearance of the accused in the court below, whichever is earlier, no coercive measures shall be taken or given effect to.

It is further clarified that this order has been passed only with regard to the accused on behalf of whom application has been moved in this Court.

With the aforesaid observations this application is finally disposed off.

Order Date :- 14.10.2019 P.S.Parihar