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 3, Cited by 0]

Allahabad High Court

Nazim Driver vs State Of Up And Another on 19 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. - 37766 of 2019
 

 
Applicant :- Nazim Driver
 
Opposite Party :- State Of UP And Another
 
Counsel for Applicant :- Ashish Kumar Gupta
 
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 23.06.2018 and cognizance order dated 16.07.2018 as well as entire proceedings ofCase No. 1967 of 2018 (State Vs. Nazim Driver), arising out of Case Crime No. 49 of 2018, under Section 406 I.P.C., Police Station- Adampur, District Varanasi, pending in the court of Additional Chief Judicial Magistrate, Court No.7, Varanasi.

Heard Sri Haider Ali holding brief of counsel for the applicant 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. Submission is that applicant wants to appear before the court below and get himself 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, 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 :- 19.10.2019 P.S.Parihar