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 2, Cited by 0]

Telangana High Court

Kashi Sridhar vs The State Of Telangana on 12 March, 2025

 THE HON'BLE SHRI JUSTICE ANIL KUMAR JUKANTI

          CRIMINAL PETITION No.15320 OF 2024

O R D E R:

This Criminal Petition is filed under Section 528 of the Bharatiya Nagarik Suraksha Sanhita (for short 'BNSS') by petitioner/accused No.1 to quash the proceedings against him in S.C.No.292 of 2022 on the file of the Principal District and Sessions Court, Siddipet.

2. Heard Ms. Padmaja Gadiraju, learned counsel representing Mr. K.Raghavacharyulu, learned counsel for the petitioner, and Mr. Surepalli Prashanth, learned Assistant Public Prosecutor for the respondent - State. Perused the material on record.

3. Crl.M.P.No.63 of 2023 is filed in Crime No.130 of 2022 under Section 91 of Cr.P.C, seeking the following prayer:

"Therefore prayed that this Hon'ble Court to direct respondent No.1 to provide call data records along with tower location, latitude and longitude details of service provider JIO of the deceased Mobile No.7671089102 from marriage to death and pass such other orders as this Hon'ble Court deems fit and proper in the 2 JAK, J CRLP_15320_2024 circumstances of the case and in the interest of justice."

4. On 20.03.2023, by Dis.No.570 of 2023, Principal District and Sessions Judge, Siddipet, issued the following proceedings:

"Adverting to the subject cited, petitioner/A1 namely Kashi Sridhar S/o Srinivas Rao, R/o Secunderabad filed a petition to call for the Data of the Mobile bearing No.7671089102 pertaining the deceased Thummari Susmitha in S.C.No.292 of 2022 in Crl.M.P.No.63 of 2022 of PS Siddipet I town for the period from 27.11.2021 to April, 2022.

Therefore you are hereby directed to submit the call data along with Tower Location, Latitude and Longitude details of service provider JIO of the Mobile bearing No.7671089102 pertaining to the deceased Thummari Susmitha in S.C.No.292 of 2022 in Crl.M.P.No.63 of 2022 of PS Siddipet I town for the period from 27.11.2021 to April, 2022 on or before 21.04.2023."

5. An application was filed in the Court of Principal District and Sessions Judge, Siddipet, on 12.06.2023, seeking certified copy of JIO Call Data vide CA No.1912/2023. The data was called from JIO Mobile Company vide proceedings dated 20.03.2023 in Dis.No.570 of 2023. On 19.06.2023, the said application was returned with an endorsement.

3

JAK, J CRLP_15320_2024

6. For a fair trial, petitioner/accused No.1 is entitled to receive the copies of unmarked documents by way of an application (i.e., application for certified copy under Rule 128 of Civil Rules of Practice). Copy application is filed on 12.06.2023 seeking certified copy of JIO Call Data called from JIO Mobile Company and the same was returned on 19.06.2023 with an endorsement ""the said documents are unmarked documents, hence, copy application liable to be return." Criminal Petition is filed on 11.12.2024, there is a delay of approximately 500 days in preferring the present petition. But, no proper explanation is offered.

7. Learned counsel for petitioner relied on the judgment of the Hon'ble Apex Court in V.K. Sasikala v. State represented by Superintendent of Police 1 and contended that the petitioner/accused No.1 is entitled for the documents. Denial of access to documents, which are in the custody of Court, may cause prejudice to accused and thus result in denial of fair trial. 1 (2012) 9 SCC 771 4 JAK, J CRLP_15320_2024

8. Be that as it may, on considering the entire factual matrix of the case and the law laid down in V.K. Sasikala (supra) and in the interest of justice and to ensure a fair trial, this Court is inclined to condone the delay by imposing costs of Rs.10,000/- on petitioner/accused No.1. Petitioner/accused No.1 shall present an application under Rule 128 of Civil Rules of Practice for receiving certified copies of unmarked documents in the Court of Principal District and Sessions Judge at Siddipet. The said application shall be received and proceeded only after the payment of an amount of Rs.5,000/- by petitioner herein to the complainant by way of Demand Draft or Bankers Cheque and the balance amount of Rs.5,000/- to District Legal Services Authority, Siddipet, and obtain receipts. It is only after the said receipts are annexed along with the copy application for certified copies, such application shall be proceeded with and the certified copies of unmarked documents, as sought for, shall be provided. The said amount shall be paid by petitioner/accused No.1 within a period of two (02) weeks from the date of receipt of a copy of this order.

5

JAK, J CRLP_15320_2024

9. With the above observations, this Criminal Petition is disposed of.

Miscellaneous applications pending, if any, shall stand closed.

____________________________ ANIL KUMAR JUKANTI, J Date: 12.03.2025 Note: Issue C.C. by 15.03.2025.

(B/o) plp