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 16]

Allahabad High Court

Kallu Alias Vinay And 2 Ors vs State Of U.P. And Anr on 16 September, 2019

Author: Karuna Nand Bajpayee

Bench: Karuna Nand Bajpayee





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 64
 

 
Case :- APPLICATION U/S 482 No. - 33488 of 2019
 

 
Applicant :- Kallu Alias Vinay And 2 Ors
 
Opposite Party :- State Of U.P. And Anr
 
Counsel for Applicant :- Maohammd Nadeem
 
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 the charge sheet dated 2.4.2018, the cognizance order dated 17.7.2018 passed by the court below as well as the entire proceedings of Case No. 5256 of 2018, State versus Pankaj and others, arising out of Case Crime No. 461 of 2017, u/ss 323, 504, 506, 326 and 120-B IPC, P.S. Bilhaur, District Kanpur Nagar pending in the Court of Chief Judicial Magistrate, Kanpur Dehat.

Heard applicants' counsel and learned AGA.

Entire record has been perused.

At the very out-set, learned counsel for the applicants states that he does not want to press the prayer seeking the quashing of the charge sheet, the cognizance order and the entire proceedings and has submitted that the applicants want to appear before the court below and get themselves bailed out and in that regard some protective direction may be given.

In view of the statement made by the applicants' counsel, the prayer for quashing of the charge sheet, the cognizance order and 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 for the present this order has been passed only with regard to the accused on behalf of whom this application u/s 482 Cr.P.C. has been moved in this Court.

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

Order Date :- 16.9.2019 CPP/-