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 15, Cited by 0]

Andhra Pradesh High Court - Amravati

Suripogu Jyothi vs The State Of Andhra Pradesh on 25 January, 2021

 

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVAY
fi

   

MONDAY, THE TWENTY FIFTH DAY OF JANUARY,
TWO THOUSAND AND TWENTY ONE 1

:PRESENT:
THE HONOURABLE SMT JUSTICE LALITHA KANNEGANTI
CRIMINAL PETITION NO: 51 OF 2021

Between:
1. Suripogu Jyothi, W/o Ramesh @ Ramakrishna, Aged about 39 years, R/o D.No
16-8-226, 1* Cross Road, Ramalingapuram, Nellore.
2. Nune Kondala Rao, S/o Chenchu Papaiah, Aged about 27 years, R/o Somasila
Village, Anathasagaram Mandal, SPSR Nellore District.
..-Petitioners/Accused No 2 and
AND

The State of Andhra Pradesh, Rep. by its Public Prosecutor High Court of Andhra
Pradesh, Amaravathi
...-Respondents
Petition under Section 437 & 439 of Cr.P.C, praying that in the circumstances
stated in the memorandum of grounds of Criminal Petition, the High Court may be
pleased to release the Petitioners who are arrayed as Accused no 2 and 3 on bail in
connection with Crime no. 578 of 2020 on the file of Balaji Nagar Police Station, Nellore,

SPSR Nellore District.

The petition coming on for hearing, upon perusing the Petition and the
memorandum of grounds of criminal petition and upon hearjng the arguments of Sri
V.Sivaprasad Reddy, Advocate for the Petitioner and , Public Prosecutor for the

Respondent, the Court made the following.

ORDER:

THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI CRIMINAL PETITION NO.51 of 2021 ORDER:-

This petition is filed under Sections 437 and 439 of Code of the Criminal Procedure, 1973 (for short 'Cr.P.C.') seeking regular bail to the petitioners/ A-2 and A-3 in connection with Crime No.578 of 2020 of Nellore VI Town Police Station, Nellore, SPSR Nellore District for the offences punishable under Sections 370(A)(2) r/w 34 of Indian Penal Code, 1860 and Sections 3, 4 and 5 of Prevention of Immoral Traffic Act, 1956.

2. The case of the prosecution is that on 24.11.2020, on receipt of credible information about running of brothel house, the police conducted raid in the house at D.No.16-8-226, 1st cross Road Ramalingapuram, Nellore and arrested the petitioners/A-2 and A-3. It is alleged that the 1st petitioner along with the Accused No.1 is running a brothel house by carrying out prostitution by procuring the victims. Petitioner No.2 and accused No.4 have participated in sexual exploitation of the victims. On further search, the police found Rs.18,000/-, cell phones 4 in number, Scotty bearing No.AP 26 CH 1618 and condoms 6 in number from the possession of the accused. Basing on the same, the police registered the crime, arrested the accused and remanded them to judicial custody.

3. Heard Sri V.Siva Prasad Reddy, learned counsel for the petitioners and the learned Additional Public Prosecutor for the respondent-State.

4. Learned counsel for the petitioners submits that the petitioners are innocents of the offence alleged and even as per the averments, ae Sty ney the offences punishable under Sections 370(A)(2) r/w 34 IPC and Sections 3, 4 and 5 of IT (Prevention) Act are not attracted. He further submits that the petitioners are falsely implicated in this case and the petitioners are languishing in jail from more than 60 days i.e. from 24.11.2020 and so far the police have not filed the | charge sheet as such, they are entitled for statutory bail.

5. same. However, he submits that only four (4) witnesses were Learned Additional Public Prosecutor also does not dispute the examined and investigation is still pending.

6. Section 167 (2)of Cr.P.C reads thus:

"(2) The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time, authorize the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days in the whole; and if he has no jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction: .

Provided that-

(a) ' the Magistrate may authorize the detention of the accused person, otherwise than in the custody of the police, beyond the period of fifteen days, if he is satisfied that adequate grounds exist for doing so, but no Magistrate shall authorize the detention of the accused person in custody under this paragraph for a total period exceeding,-
(i) ninety days, where the investigation relates to an offence punishable with death, imprisonment for life or imprisonment for a term of not less than ten years;
(ii) sixty days, where the investigation relates to any other offence, and, on the expiry of the said period of ninety days, or sixty days, as the case may be, the accused person shall be released on bail if he is prepared to and does furnish bail, and every person released on bail under this sub- section shall be deemed to be so released under the provisions of Chapter XXXIII for the purposes of that Chapter;]
(b) no Magistrate shall authorize detention in any custody under this section unless the accused is produced before him;
(c) no Magistrate of the second class, not specially empowered in this behalf by the High Court, shall authorize detention in the custody of the police. ! Explanation [.- For the avoidance of doubts, it is hereby declared that, notwithstanding the expiry of the period specified in paragraph (a), the accused shall be detained in custody so long as he does not furnish bail;].?

Explanation IL.- If any question arises whether an accused person was produced before the Magistrate as required under paragraph (b), the production of the accused person may be proved by his signature on the order authorizing detention."

7. The Hon'ble Apex Court in the case of Uday Mohanlal Acharya v.State of Maharashtra' has observed that personal liberty is one of cherished objects of the Indian Constitution and deprivation of the same can only be in accordance with law and in conformity with the provisions thereof, as stipulated under Article 21 of the Constitution. When the law provides that the Magistrate could authorize the detention of the accused in custody up to a maximum period as indicated in the proviso to sub Section (2) of Section 167 of Cr.P.C, any further detention beyond the period without filing of a challan by the investigating agency would be a subterfuge and would not be in accordance with law and inconformity with the provisions of the Criminal Procedure Code, and as such, it could be violative of Article 21 of the Constitution of India and the Hon'ble Apex Court in recent judgment in S.Kasi v. State? wherein it was observed that the indefeasible right to default bail under Section 167 (2) Cr.P.C. is an integral part of the right to personal liberty under Article 21 of the Constitution, and the said right to bail cannot be suspended even during a pandemic situation as is prevailing currently. It was emphasized that the right of the accused to be set at liberty takes precedence over the right of the State to carry on the investigation and submit a charge sheet. Additionally, it is well settled that in case of any ambiguity in the construction of a penal statute, the Courts 1 (2001)5 SCC 453 2 9020 SCC OnLine SC 529 To, wONn= On & MM must favour the interpretation which leans towards prptecting the rights of the accused, given the ubiquitous power disparity between the individual accused and the State machinery. This is applicable not only in the case of substantive penal statutes but also in the case of procedure providing for the curtailment of the liberty of the accused.

8. In view of the foregoing reasons, as the charge sheet is not filed within the statutory period of sixty days as contemplated under Section 167 (2) of Cr.P.C., the petitioners are entitled for statutory bail, which is an indefeasible right of the accused as laid down by the Hon'ble Apex Court in catena of cases.

9. Accordingly, this Criminal Petition is allowed. The petitioners/A-2 and A-3 shall be enlarged on bail on his executing personal bond for Rs.50,000/- (Rupees fifty thousand only) each with two sureties for a like sum each to the satisfaction of the Court of the V Additional Judicial Magistrate of I Class, Nellore. On such release, the petitioners shall appear before the Station House Officer, Nellore VI Town Police Station, Nellore, SPSR Nellore District, once in a week i.e. on every Monday between 10.00 A.M. and 12.00 P.M. till charge sheet is filed.

Consequently, miscellaneous applications pending, if any, shall stand closed.

Sd/-K.TataRao ASSISTANT REGISTRAR ITTRUE COPY!/ __ SECTION OFFICER --

F The V Additional Judicial Magistrate of First Class, Nellore.

The Superintendent, Central jail, Nellore.

The Station House Officer, Balaj'Nagar Police Station, Nellore, SPSR Nellore District One CC to Sri. V.Sivaprasad Reddy, Advocate [OPUC] Two CCs to Public Prosecutor, High Court of AP [OUT] One spare copy / / HIGH COURT LKJ DATED:25/01/2021 ORDER CRLP.No.51 of 2021 ALLOWED 127 JAN ON?