Andhra Pradesh High Court - Amravati
Maguluri Yogi Naraiah, vs The State Of Andhra Pradesh, on 24 February, 2021
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI WEDNESDAY, THE TWENTY FOURTH DAY OF FEBRUARY TWO THOUSAND AND TWENTY ONE :-PRESENT: THE HONOURABLE SMT JUSTICE LALITHA KANNEGANTI CRIMINAL PETITION NO: 980 OF 2021 Between: Maguluri Yogi Naraiah, S/o. Butchaih, Aged about 56 Years, Ryo. Jamgamaheswarapadu Village, Durgi Mandal, Guntur District.(A31) ...Petitioner/Accused The State of Andhra Pradesh, (SHO. Durg} Police Station) Rep. by its Public Prosecutor, High Court of Andhra Pradesh at Amaravati. ...Respondent/Complainant Petition under Sections 437 & 439 of Cr.P.C, praying that in the circumstances stated in the memorandum of grounds filed in Criminal Petition, the High Court may be pleased to enlarge the petitioner / Accused No.31 bail in connection with Crime No. 01/2021 Durgi Police Station, Guntur District. The petition coming on for hearing, upon perusing the Petition and the memorandum of grounds filed in support thereof and upon hearing the arguments of Sri Venkateswarlu Posani, Advocate for the Petitioner and of Public Prosecutor for the Respondent, the Court made the following. ORDER
HONOURABLE SMT. JUSTICE LALITHA KANNEGANTI Criminal Petition No.980 of 2021 ORDER:
This Criminal Petition is filed under Section 437 and 439 of the Code of Criminal Procedure, 1973 (for short "the Cr.P.C.") seeking regular bail to the petitioner/A.31 in connection with Crime No.1 of 2021 of Durgi Police Station, Guntur District, registered for the offences punishable under Sections 307, 147, 148 read with 149 of the Indian Penal Code, 1860 (for short "TPC") .
2. A complaint is lodged on 01.01.2021, stating that in the month of December, 2014, there were clashes occurred in between the group of LW.1 and the group of A.1. During the incident, the group of A.1 killed the brother-in-law of LW.1 namely Gudipati Venkata Ramaiah, which was the subject matter of Crime No.201 of 2014 registered for the offences under Section 147, 148, 322 506 read with 149 IPC of Durgi Police Station. Since then, they are continuing enmity ensued in between them. While SO, on the intervening night of 31/01.01.2021 at 00.30 hours, A.1 to A.30 formed into unlawful assembly with the common object, having deadly weapons like axes and stout sticks with a view to execute their plan to clear their hurdle by keeping in mind _ their previous enmity, approached LWs.2 to 4, while they were celebrating New Year festival along with children by firing crackers, attacked them with deadly weapons. On coming to know the Same, LW.1 rushed to Boddurai centre where the incident took place, 2 LK, J CRLP.No.980 of 2021 intervened to pacify the matter, but A.1 uttered the words "Neevu Endira Madhylo Vachi Matledi Neevu Maku Cheepedi Endi, Ee Naa kodukuni Narakandira". A.2 and A.3 inflicted injuries on the de facto complainant and A.4 caused injuries to LW.5 with axe on his left foot palm, left side of the head and right elbow. A.15 thrashed with sticks on LW.16 on her right side ear and left side thigh and inflicted injuries. The other accused assaulted them with hands and kicked with legs. All the injured persons were shifted to Government Hospital for treatment. Basing on the said complaint, the present crime is registered. The petitioner/A.31 was arrested on 13.01.2021 and remanded to judicial custody.
3. Heard Sri Posani Venkateswarlu, learned counsel for the petitioners and the learned Public Prosecutor for the respondent-State.
4. Learned counsel for the petitioner submits that the petitioner has not committed any offence, much less the alleged offences. He submits that even if the allegations in the complaint are taken on its face value, they do not attract the offences as alleged. He further submits that even as per the complaint, there are specific overt acts only against A.1, A.2, A.4 and A.16 and no specific overt acts are attributed to the petitioner. It is submitted that in view of panchayat elections and due to political rivalry, the present case is foisted against the petitioner and he was sent to jail. He further submits that the father of the de '=> complainant was unanimously PEESISEEES 3 , LK, J CRLP.No.980 of 2024 declared as Sarpanch of the village, more so, the de facto complainant is a rowdy sheeter, which Clearly shows that the grant of bail.
5. On the other hand, learned Public Prosecutor submits + 2 DTNOORWON = = "
4 LK, J INN CRLP.No.980 of 2021 the petitioner/A.31 and in view of the fact that the petitioner is languishing in jail since 13.01.2021, this court deems it appropriate to grant bail to the petitioner/A.31
8. Accordingly, the Criminal Petition is allowed. The petitioner/A.31 shall be enlarged on bail on his executing personal bond for Rs.20,000/- (Rupees twenty thousand only) with two sureties for a like sum each to the satisfaction of the Junior Civil Judge /Judicial Magistrate of First Class, Macherla. Sd/-E.KameswaraRao ASSISTANT REGISTRAR /ITRUE COPY// SECTIONWFFICER The X Addl. Sessions Judge, Gurazala, Guntur District. The Junior Civil Judge/Judicial Magistrate of First Class, Macherla, Guntur District. The Superintendent, Sub-Jail, Gurazala, Guntur District. The Station House Officer, Durgi Police Station, Guntur District. One CC to Sri. Venkateswarlu Posani, Advocate [OPUC] Two CCs to Public Prosecutor, High Court of AP [OUT] One spare copy.
Ws.
HIGH COURT LK,J DATED: 24/02/2021 ORDER CRLP.No.980 of 2021 DIRECTION