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 7, Cited by 0]

Andhra Pradesh High Court - Amravati

Yerukali Venkatesh vs The State Of Ap. on 7 January, 2022

Author: C.Praveen Kumar

Bench: C.Praveen Kumar

              HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

MAIN CASE No.: Crl.A.No.1055 of 2016

                                           PROCEEDING SHEET

Sl.                                                                                                           OFFICE
                                                             ORDER
No           DATE                                                                                              NOTE
                           CPK, J & Dr. KMR, J
05.      07.01.2022
                                                     I.A.No.1 of 2021

                                     The       petitioner,        who      is        sole    accused    in

Cr.No.28/2012 of Yemmiganur Town Police Station filed the present application under Section 389(1) of the Code of Criminal Procedure,1973 (Cr.P.C.), seeking bail, pending disposal of the Criminal Appeal.

The petitioner/accused was tried in Sessions Case No.315 of 2012 on the file of the learned II Additional District and Sessions Judge, Kurnool at Adoni for the offences punishable under Sections 498-A and 302 of Indian Penal Code, 1860 (I.P.C.).

Vide judgment, dated 02.03.2016, the learned Sessions Judge while acquitting the accused for the offence punishable under Section 498-A I.P.C., convicted him for the offence punishable under Section 302 I.P.C. and accordingly, sentenced him to undergo imprisonment for life and to pay a fine of Rs.5,000/-, in default of payment of fine, to undergo Simple Imprisonment for five months for the offence punishable under Section 302 I.P.C.

The only ground on which the present application seeking bail came to be filed is that the petitioner has completed 5 years of actual sentence after conviction by the trial Court and in view of the Judgment in Batchu Rangarao & others v. State of A.P.1, he would be entitled for bail.

The fact that the petitioner has completed 5 years of actual sentence after his conviction is not in dispute. The Division Bench of this Court in Batchu Rangarao & others supra, held as under:

"On considering their valuable suggestions and after a thorough evaluation of the relevant factors, we are inclined to indicate broad criteria 1 2016 (3) ALT (Crl.) 505 (DB) (A.P).
on which the applications for grant of bail pending the Criminal Appeals filed against the conviction for the offences, including the one under Section-302 IPC, and sentencing of the appellants to life among other allied sentences, are to be considered. Accordingly, we evolve the following criteria:
(1) A person who is convicted for life and whose appeal is pending before this Court is entitled to apply for bail after he has undergone a minimum of five years imprisonment following his conviction;
(2) Grant of bail in favour of persons falling in (1) supra shall be subject to his good conduct in the jail, as reported by the respective Jail Superintendents;
(3) In the following categories of cases, the convicts will not be entitled to be released on bail, despite their satisfying the criteria in (1) and (2) supra:
The offences relating to rape coupled with murder of minor children, dacoity, murder for gain, kidnapping for ransom, killing of the public servants, the offences falling under the National Security Act and the offences pertaining to narcotic drugs.
(4) While granting bail, the two following conditions apart from usual conditions have to be imposed, viz., (1) the appellants on bail must be present before the Court at the time of hearing of the Criminal Appeals; and (2) they must report in the respective Police Stations once in a month during the bail period.

This broad criteria cannot be understood as invariable principles and the Bench hearing the bail applications may exercise its discretion either for granting or rejecting the bail based on the facts of each case. Needless to observe that grant of bail based on these principles shall, however, be subject to the provisions of Section- 389 of the Code of Criminal Procedure."

Learned Public Prosecutor states that the case of the petitioner does not fall within any of the exceptions laid down in the said judgment and the conduct of the petitioner in the jail is satisfactory.

It is not a case where the petitioner is alleged to have committed offences relating to rape coupled with murder of minor children, dacoity, murder for gain, kidnapping for ransom etc. Since the case of the petitioner falls within the parameters laid down in the above said judgment and as the judgment of the Division Bench attained finality, the petitioner shall be released on bail on certain terms and conditions.

Accordingly, the Interlocutory Application is allowed and the petitioner/accused shall be enlarged on bail on his executing a personal bond for a sum of Rs.25,000/- (Rupees Twenty five thousand only) each with two local sureties for a like sum each to the satisfaction of the learned Judicial Magistrate of First Class, Yemmiganur. However, the petitioner/accused shall report before the concerned Police Station once in a fortnight of every alternative Sunday between 10:00 A.M. and 5:00 P.M. till disposal of the appeal and he shall be present before the Court at the time of hearing of this appeal.

It is needless to mention that if the petitioner failed to appear before the Court at the time of hearing the appeal or violated the conditions imposed supra, liberty is given to the learned Public Prosecutor to take steps accordingly.

________________ CPK, J ________________ Dr. KMR, J Ivd