Allahabad High Court
Mukesh Kumar Upadhyay Alias Mukesh vs State Of U.P. And Another on 8 August, 2019
Author: Karuna Nand Bajpayee
Bench: Karuna Nand Bajpayee
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 64 Case :- APPLICATION U/S 482 No. - 30665 of 2019 Applicant :- Mukesh Kumar Upadhyay Alias Mukesh Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Arun Kumar 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 22.05.2018 as well as the entire proceedings of Criminal Case No. 5405 of 2018 (State Vs. Mukesh and Another) arising out of Case Crime No. 63 of 2018, under Sections 323, 504, 506, 324 and 452 I.P.C., Police Station- Islam Nagar, District- Badaun, pending in the court of learned Additional Chief Judicial Magistrate /Fast Track Court , Badaun.
Heard learned counsel for the applicant.
At the very outset learned counsel for the applicant says that he does not want to press the prayer with regard to quashing of the charge-sheet as well as entire proceedings. 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.
Heard learned A.G.A. and perused the record.
In the light of the submissions made by the counsel this application so far as it seeks quashing of the charge-sheet as well as 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 two 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 :- 8.8.2019 P.S.Parihar