Andhra Pradesh High Court - Amravati
Pinniboyina Prasad Ranga Babu, Krishna ... vs The State Of Ap., Rep Pp., on 19 November, 2024
Author: K Suresh Reddy
Bench: K Suresh Reddy
(ADVANCE COMMON ORDER)
IN THE HIGH COURT OF ANDHRA PRADESH :: AMARAVATI
TUESDAY .THE NINETEENTH DAY OF NOVEMBER
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE K SURESH REDDY
AND
THE HONOURABLE SRI JUSTICE K SREENIVASA REDDY
CRIMINAL APPEAL Nos. 795 OF 2015. 87 OF 2016.923 OF 2016.
163 OF 2017 AND 509 OF 2024
CRIMINAL APPEAL NO: 795 OF 2015
Appeal under Section 374(2) of Cr.P.C, aggrieved by the judgment in
SC.No.461 of 2012, dated 31.07.2015, on the file of the Special Sessions
Judge-cum-IV Addl. District & Sessions Judge, Guntur.
Between:
Parimi Nagaraju, S/o. Arjuna Rao, Abed about 28 years, R/o. Mustabad
village, Gannavaram Mandal, Krishna District.
...Appellant/Accused
AND
The State of A.P., Rep., by its Pubilc Prosecutor, High Court at Amaravathi
...Respondent/Complainant
Counsel for the Appellant: Dr Challa Srinivasa Reddy Counsel for the Respondent: Public Prosecutor % CRIMINAL APPEAL NO: 87 OF 2016 Appeal under Section 374(2) of Cr.P.C, aggrieved by the judgment dated 31-7-2015 in SC.No. 461 of 2012 on the file of the court of the Special Sessions Judge -cum- IV Additional District Judge, Guntur. Between:
Uyyuru Ali, S/o. Pedda Ranga Rao, Aged about 25 years, Mustabad, Gannavaram Mandal, Krishna District, presently confined in Central Prison, Rajahmundry.
...Appellant/Accused No.3 AND The State of AP., rep. by its Public Prosecutor, High Court at Amaravathi ...Respondent/Respondent Counsel for the Appellant: Dr Challa Srinivasa Reddy Counsel for the Respondent: Public Prosecutor CRIMINAL APPEAL NO: 923 OF 201 fi Appeal under Section 374(2) of Cr.P.C, against the Judgment and sentence passed in SC.No.461 of 2012, dated 31.07.2015 on the file of the Special Sessions Judge cum-IV Addl. District & Sessions Judge, Guntur. Between:
Ranimekala Venkanna, S/o.Venkateswara Rao, Aged about 27 years Sagara, Musthabad Village, Gannavaram Mandal Krishna District.
...Appellant/Accused No.05 AND n-.
1. The State of AP., Rep by the Public Prosecutor, High Court of Andhra Pradesh.
2. Pinhiboyina Prasad @ Rangababu, S/o.Koteswara Rao, R/o.
Madalavarigudem, Gannavaram Mandal, Krishna District
3. Manda Ravi, S/o. Semon, R/o. Uppuluru village, Kankipadu Mandal, Krishna District.
4. Uyyuru Ali, S/o.Peda Rangarao, R/o. Musthabad village, Gannavaram Mandal, Krishna District.
5. Parmi Nagaraju, S/o.Arjuna Rao, R/o. Musthabad village, Gannavaram Mandal, Krishana District.
...Respondents/Accused No.1 to 4Counsel for the Appellant: Dr Challa Srinivasa Reddy Counsel for the Respondents: Public Prosecutor CRIMINAL APPEAL No.163 of 2017 Appeal under Section 374(2) of Cr.P.C, praying that the High Court may be pleased to call for records and set aside the judgement and order passed S.C.No.461/2012 on the court of Special Sessions Judge-cum-IV Additional District Judge, Guntur, dated 31-07-2015. Between:
Pinniboyina Prasad @ Ranga Babu, S/o Koteswara Rao, aged 26 years, R/o Madalavarigudem, Gannavaram Mandal, Krishna District.
...Appellant AND The State of AP., rep. by its Public Prosecutor, High Court at Amaravathi Through Sub Inspector of Police, Mangalagiri Rural Police Station, Guntur District.
...Respondent Counsel for the Appellant : Sri Srinivasa Rao Narra Counsel for the Respondent : Public Prosecutor CRIMINAL APPEAL No.509 of 2024 Appeal under Section 415(2) of BNSS (under Section 374(2) of Cr.P.C), against the judgment and sentence dated 08-04-2024 in S.C.No.280 of 2015 passed by the Court of the Special Court for Trail of cases Under SC & ST (P&O) Act-Cum-IV Additional District and Sessions Judge, Guntur, Andhra Pradesh.
Between:
Manda Ravi, S/o. Seemon, Age 30 years, Occ: Agriculture, R/o. Uppuluru Village, Kankipadu Mandal, Krishna District, Andhra Pradesh ...Appellant/Accused-2 AND The State of Andhra Pradesh, Rep by its Public Prosecutor, High Court at Amaravathi.
...Respondent/Complainant Counsel for the Appellant : Dr Challa Srinivasa Reddy Counsel for the Respondent : Public Prosecutor The Court made the following: t ' APHC010682832015 IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI [3486] (Special Original Jurisdiction) TUESDAY ,THE NINETEENTH DAY OF NOVEMBER TWO THOUSAND AND TWENTY FOUR PRESENT THE HONOURABLE SRI JUSTICE K SURESH REDDY THE HONOURABLE SRI JUSTICE K SREENIVASA REDDY CRIMINAL APPEAL NO: 795/2015 Between;
1.PARIMI NAGARAJU, S/0. ARJUNA RAO, ABED ABOUT 28 YEARS, R/0. MUSTABAD VILLAGE, GANNAVARAM MANDAL, KRISHNA DISTRICT.
...APELLANT AND
1.THE STATE OF A P, Rep., by its Public Prosecutor, High Court at Hyderabad ...RESPODENT AND CRIMINAL APPEAL NO: 87/2016 Between:
1.UYYURU ALI, KRISHNA DT., S/0. PEDDA RANGA RAO, MUSTABAD, GANNAVARAM MANDAL, KRISHNA DISTRICT, PRESENTLY CONFINED IN CENTRAL PRISON, RAJAHMUNDRY.
...APELLANT AND
1.THE STATE OF AP REP PP, rep. by its Public Prosecutor, High Court at Hyderabad.
...RESPODENT AND 2 c Hr CRIMINAL APPEAL NO: 923/2016 Between:
1.RANIMEKALA VENKANNA, KRISHNA DT.
S/0. VEN KATES WARA RAO, SAGARA, MUSTHABAD VILLAGE, GANNAVARAM MANDAL, KRISHNA DISTRICT.
...APELLANT AND
1.THE STATE OF AP REP PP AND 4 OTRS, REP BY THE PUBLIC PROSECUTOR, HIGH COURT OF JUDICATURE AT HYDERABAD FOR THE STATE OF TELANGANA AND THE STATE OF ANDHRA PRADESH.
2.PINNIBOYINA PRASAD RANGABABU, S/O.KOTESWARA RAO, R/0. MADALAVARIGUDEM, GANNAVARAM MANDAL, KRISHNA DISTRICT
3.MANDA RAVI, S/0. SEMON, R/0. UPPULURU VILLAGE, KANKIPADU MANDAL, KRISHNA DISTRICT.
4.UYYURU ALI, S/O.PEDA RANGARAO R/0. MUSTHABAD VILLAGE, GANNAVARAM MANDAL, KRISHNA DISTRICT.
...RESPODENTS AND CRIMINAL APPEAL NO: 163/2017 Between:
1.PINNIBOYINA PRASAD @ RANGA BABU, KRISHNA DT.„ S/0 KOTESWARA RAO, AGED 26 YEARS, R/0 MADALAVARIGUDEM, GANNAVARAM MANDAL, KRISHNA DSITRICT.
...APELLANT AND
1.THE STATE OF AP REP PP, rep. by its Public Prosecutor, High Court at Hyderabad Through Sub Inspector of Police, Mangalagiri Rural Police Station, Guntur District.
...RESPODENT AND 3 CRIMINAL APPEAL NO: 509/2024 Between;
1.MANDA RAVI, S/0. SEEMON AGE-30 YEARS. OCC. AGRICULTURE, R/0. UPPULURU VILLAGE, KANKIPADU MNADAL, KRISHNA DISTRICT, ANDHRA PRADESH ...APELLANT AND
1.THE STATE OF ANDHRA PRADESH, Rep by its Public Prosecutor, High Court at Amaravathi.
...RESPODENT Counsel for the Appellant:
1. Dr CHALLA SRINIVASA REDDY Counsel for the Respondent:
1 .PUBLIC PROSECUTOR (AP) The Court made the following:
ADVANCE COMMON ORDER : (Per Hon'ble Sri Justice K.Sreenivasa Reddy) In the result. Criminal Appeal Nos.795 of 2015, 87 of 2016 and 923 of 2016 filed by the Appellants/Accused Nos.4, 3 and 5 respectively are allowed setting aside the conviction and sentence imposed by the learned Special Sessions Judge-cum-IV Additional District Judge, Guntur in S.C.No.461 of 2012 on 31-07-2015 and they are found not guilty for the offence under Sections.364-A IPC read with 34 and 506 read with 34 IPC and accordingly they are acquitted.
Further, Appellants/Accused Nos.4, 3 and 5 are set at liberty, if they are not required in any other cases or crimes.
2. So far as Criminal Appeal Nos.163 of 2017 and 509 of 2024 filed by the Appellants/Accused Nos.1 and 2 are concerned, they are 4 partly allowed while setting aside the conviction and sentence imposed by the trial court for the offence under Section.364-A and 506 read with 34 IPC, instead they are found guilty for the offence punishable under Section 363 IPC and sentenced each of them to undergo imprisonment for a period of seven (7) years. Since the Appellants/Accused Nos.1 and 2 have already been undergone nearly nine (9) years of imprisonment, they are set at liberty forthwith if they are not required in any other cases or crimes.
Consequently, miscellaneous petitions, if any, pending shall stand closed.
(Detailed Common Judgment follows )
SOI- E KAMESWARA RAO
JOINT. REGISTRAR
\ //TRUE COPY//
SECTION OFFICER
To
1. The Special Sessions Judge-cum-IV Additional District Judge, Guntur, Guntur District.
2. The Special Court for Trail of cases Under SC & ST (P&O) Act-Cum-IV Additional District and Sessions Judge, Guntur, Guntur District.
3. The Additional Civil Judge (Junior Division), Mangalagiri, Guntur District.
4. The Additional Judicial Magistrate of First Class, Mangalagiri, Guntur District
5. The Superintendent, Central Prison, Rajahmundry, East Godavari District (By Speed Post)
6. The Sub Inspector of Police, Mangalagiri Rural Police Station, Guntur District.
7. Two CCs to the Public Prosecutor, High Court of Andhra Pradesh, Amaravathi [OUT]
9. One CC to Sri Srinivasa Rao Narra, Advocate [OPUC]
10. One CC to Dr Challa Srinivasa Reddy, Advocate [OPUC]
11. The Section Officer, Criminal Section, High Court of Andhra Pradesh at Amaravathi.
12. Three CD Copies StuJK sree e HIGH COURT DATED; 19/11/2024 Note: After the dispatch of the order, send the entire bundle to Court Masters Section for drafting detailed order.
COMMON ADVANCE ORDER CRLA.Nos.795 of 2015, 87 of 2016, 923 of 2016 163 of 2017 and 509 of 2024 ' 5 Q 1 9 NOV § ^ . Current Section ALLOWING THE CRIMINAL APPEALS