Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yerragunta Prabhudasu, Krishna ... vs Sho, Mylavaram Circle, Krishna ...
2021 Latest Caselaw 2948 AP

Citation : 2021 Latest Caselaw 2948 AP
Judgement Date : 9 August, 2021

Andhra Pradesh High Court - Amravati
Yerragunta Prabhudasu, Krishna ... vs Sho, Mylavaram Circle, Krishna ... on 9 August, 2021
Bench: C.Praveen Kumar, B Krishna Mohan
                    HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

MAIN CASE No.: Crl.A.No.534 of 2015

                                          PROCEEDING SHEET

    Sl.
                                                         ORDER
    No          DATE

            09.08.2021       CPK, J & BKM, J

                                                     I.A.No.1 of 2021

                                      Heard    Sri   Venkateswarlu      Sanisetty,   learned

counsel for the petitioner, and Sri S. Dushyant Reddy, learned Additional Public Prosecutor appearing for the respondent-State. Perused the record.

The petitioner, along with other accused, was tried in Sessions Case No.45 of 2009 on the file of the learned XV Additional District & Sessions Judge, Nuzvid, for the offence punishable under Section 302 read with 34 IPC.

By the judgment dated 21.04.2015, the learned Additional Sessions Judge, having found the petitioner, along with others, guilty for the offence under Section 302 read with 34 IPC, convicted the petitioner, along with others, for the said offence and sentenced him to undergo imprisonment for life and also to pay fine of Rs.1,000/-, in default, to undergo simple imprisonment for three months.

It is stated that the petitioner has been in jail since 21.04.2015. It also appears that the paper book is not yet made ready for hearing of the appeal.

Learned Additional Public Prosecutor submits that the conduct of the petitioner in jail is satisfactory and that the case of the petitioner does not fall within the exceptions carved out in Batchu Rangarao & others v. State of A.P.1.

The fact that the petitioner has completed 5 years of actual sentence after his conviction is not in dispute. The Division Bench of this court in Batchu Rangarao &

2016 (3) ALT (Crl.) 505 (DB) (A.P).

others (supra), held as under:

"On considering their valuable suggestions and after a thorough evaluation of the relevant factors, we are inclined to indicate broad criteria on which the applications for grant of bail pending the Criminal Appeals filed against the conviction for the offences, including the one under Section-302 IPC, and sentencing of the appellants to life among other allied sentences, are to be considered. Accordingly, we evolve the following criteria:

(1) A person who is convicted for life and whose appeal is pending before this Court is entitled to apply for bail after he has undergone a minimum of five years imprisonment following his conviction; (2) Grant of bail in favour of persons falling in (1) supra shall be subject to his good conduct in the jail, as reported by the respective Jail Superintendents; (3) In the following categories of cases, the convicts will not be entitled to be released on bail, despite their satisfying the criteria in (1) and (2) supra:

The offences relating to rape coupled with murder of minor children, dacoity, murder for gain, kidnapping for ransom, killing of the public servants, the offences falling under the National Security Act and the offences pertaining to narcotic drugs.

(4) While granting bail, the two following conditions apart from usual conditions have to be imposed, viz., (1) the appellants on bail must be present before the Court at the time of hearing of the Criminal Appeals; and (2) they must report in the respective Police Stations once in a month during the bail period.

This broad criteria cannot be understood as invariable principles and the Bench hearing the bail applications may exercise its discretion either for granting or rejecting the bail based on the facts of each case. Needless to observe that grant of bail based on these principles shall, however, be subject to the provisions of Section-389 of the Code of Criminal Procedure."

It is not a case where the petitioner is alleged to have committed offence relating to rape coupled with murder of minor children, dacoity, murder for gain, kidnapping for ransom etc.

Since the case of the petitioner falls within the parameters laid down in Batchu Rangarao & others case and as the judgment of the Division Bench attained finality, the petitioner shall be released on bail on certain terms and conditions.

Accordingly, the Interlocutory Application is allowed and the petitioner/accused shall be enlarged on bail on his executing a personal bond for a sum of Rs.20,000/- (Rupees Twenty thousand only) with two local sureties for a like sum each to the satisfaction of the learned I Metropolitan Magistrate, Vijayawada. However, the petitioner/accused shall report before the concerned Police Station once in a month i.e., on last Sunday of every month between 10:00 AM and 05:00 PM till disposal of the appeal and he shall be present before the Court or appear virtually at the time of hearing of this appeal.

It is needless to mention that if the petitioner failed to appear before the Court at the time of hearing the appeal or violated the conditions imposed supra, liberty is given to the learned Public Prosecutor to take steps accordingly.

___________ CPK, J

___________ BKM, J Vjl

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter