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 3, Cited by 0]

Andhra Pradesh High Court - Amravati

Station vs 41A Cr.P.C. Stating That The Offences ... on 30 March, 2022

Author: D.Ramesh

Bench: D. Ramesh

                       THE HON'BLE SRI JUSTICE D. RAMESH
                       CRIMINAL PETITION NO.2308 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 the proceedings in FIR.No.279 of 2021 on the file of Coringa Police Station, East Godavari District.

2. At the time of admission, the counsel appearing on behalf of the petitioners has confined his request only to order notice under Section 41A Cr.P.C. stating that the offences registered against the petitioners are punishable with less than seven years period of imprisonment.

3. In view of the aforesaid request, without going into the merits of the case, the Criminal Petition is disposed of directing the respondents 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 another 1case.

As a sequel thereto, miscellaneous applications, if any pending shall stand closed.

__________ D.RAMESH,J Date: 30 .03.2022 PA.

1

(2014) 8 SCC 273 HON'BLE SRI JUSTICE D.RAMESH CRIMINAL PETITION NO. 2308 of 2022 DATED: 30.03.2022 PA.

HIGH COURT OF ANDHRA PRADESH :: AMARAVATI MAIN CASE No:CRL.P.No.2308 of 2022 PROCEEDING SHEET SL. DATE ORDER OFFICE NOTE NO.

01. 30.03.2022 DR, J I.A.NO.01/2022 Dispense with petition is ordered.

_______ DR,J CRL.P.No.23085 of 2022 Criminal Petition is disposed of. (VSO) _______ DR,J PA.

SL. DATE ORDER OFFICE NOTE NO.

SL. DATE ORDER OFFICE NOTE NO.