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 1]

Andhra Pradesh High Court - Amravati

H. Sabarish, vs S. Ponni, on 20 January, 2022

Author: Cheekati Manavendranath Roy

Bench: Cheekati Manavendranath Roy

THE HON'BLE SRI JUSTICE CHEEKATI MANAVENDRANATH ROY

                   CRIMINAL PETITION No.100 of 2022

ORDER:

-

This Criminal Petition under Section 482 of the Code of Criminal Procedure, 1973 (for short "Cr.P.C.") is filed seeking quash of F.I.R. in Crime No.85 of 2021 of Women Police Station, Chittoor, Chittoor District, registered for the offences punishable under Sections 498A r/w 34 of the Indian Penal Code, 1860 and under Sections 3 and 4 of the Dowry Prohibition Act, 1961, against the petitioners herein.

2. Heard learned counsel for the petitioners and the learned Additional Public Prosecutor for the State.

3. At the time of hearing, learned counsel for the petitioners has confined his request only to order notice under Section 41A Cr.P.C. stating that the aforesaid offences registered against the petitioners are punishable with less than seven years period of imprisonment.

4. Therefore, in view of the aforesaid request, this Criminal Petition is disposed of, with a direction to the Investigation Officer to follow the procedure contemplated under Section 41A Cr.P.C. and the guidelines prescribed by the Hon'ble Apex Court in Arnesh Kumar v. State of Bihar and another1 case.

Miscellaneous petitions, if any pending, in the Criminal Petition, shall stand closed.

______________________________________________ JUSTICE CHEEKATI MANAVENDRANATH ROY Date: 20-01-2022 ARR 1 (2014) 8 SCC 273 2 THE HON'BLE SRI JUSTICE CHEEKATI MANAVENDRANATH ROY CRIMINAL PETITION No.100 of 2022 Date: 20-01-2022 ARR