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 9, Cited by 0]

Andhra Pradesh High Court - Amravati

K. Karuna Kumar, vs The State Of Andhra Pradesh, on 24 January, 2020

Author: J. Uma Devi

Bench: J. Uma Devi

                THE HON"BLE Ms.JUSTICE J.UMA DEVI

                   CRIMINAL PETITION NO.337 OF 2020

ORDER:

This petition is filed under section 482 of Cr.P.C., to quash the proceedings in F.I.R No.316 of 2019 of II Town Police Station, Kurnool District registered for the offences punishable under Sections 379, 411, 468, 471 and 420 r/w 34 of I.P.C against the petitioner/A-5, on various grounds.

Learned counsel for the petitioner, after arguing the matter for sometime, requested this Court to direct the police concerned to follow the procedure under Section 41-A of Cr.P.C.

Acceding to the request of the counsel for petitioner, without touching the merits of the matter, the Criminal Petition is disposed of directing the police concerned to follow the procedure under Section 41-A Cr.P.C, and the guidelines issued by the Apex Court in Arnesh Kumar v. State of Bihar1.

Consequently, miscellaneous petitions pending, if any, shall also stand disposed of.

________________ J. UMA DEVI, J Dated 24.01.2020 KA 1 (2014) 8 SCC 273 2