Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Korra Bhaskara Rao vs The State Of Andhra Pradesh
2021 Latest Caselaw 2526 AP

Citation : 2021 Latest Caselaw 2526 AP
Judgement Date : 22 July, 2021

Andhra Pradesh High Court - Amravati
Korra Bhaskara Rao vs The State Of Andhra Pradesh on 22 July, 2021
      THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI

               CRIMINAL PETITION NO.3933 of 2021

ORDER:-

         This petition is filed under Sections 437 and 439 of Code

of the Criminal Procedure, 1973 (for short 'Cr.P.C.') seeking

regular bail to the petitioner/ A-2 in connection with Crime

No.38 of 2020 of Mothugudem Police Station, East Godavari

District for the offence punishable under Section Section

20(b)(ii)(C)   r/w   Section8    (c)    of    the   Narcotic   Drugs   and

Psychotropic Substances Act, 1985 (for brevity "NDPS Act").


2.       The case of prosecution is that on 03.09.2020 on credible

information about illegal transportation of ganja, the respondent

Police rushed to Daralamma Temple, outskirts of Polluru village

of Chinturu Mandal and while conducting vehicle check at

about 11.00 AM, they found a Bolero pick-up van bearing

registration No.AP 24 TB 1550 coming from Donkarai

proceeding towards Lakkavaram Junction. On seeing the police,

the inmates of the said Bolero van tried to escape from the spot,

but the police apprehended them and on search, they found 300

KGs of ganja. The police seized the contraband, registered the

crime, arrested the petitioner and remanded him to judicial

custody on the same day.

3. Heard Sri G.Venkata Reddy, learned counsel for the

petitioner and the learned Public Prosecutor for the respondent-

State.

4. Learned counsel for the petitioner/A-2 submits that the

petitioner has nothing to do with the alleged offence and in fact,

the petitioner was engaged by A-1 on payment of Rs.15,000/-

who accompanied him. Further the officer who acted as a

gazetted officer while conducting the search and seizure is a

veterinary doctor and the said doctor is not a competent person

to act as a gazetted officer under Sections 42, 43 and 50 of the

NDPS Act. Learned counsel for the petitioner further submits

that the entire investigation is completed and the petitioner is

languishing in jail from 03.09.2020.

5. On the other hand, the learned Additional Public

Prosecutor submits that on 13.10.2020 charge sheet was filed.

6. Taking into consideration the fact that the entire

investigation is completed and charge sheet is filed and further

the petitioner is languishing in jail from 03.09.2020, this Court

deems it appropriate to grant bail to the petitioner. However, on

certain conditions.

7. Accordingly, the petitioner/ A-2 shall be enlarged on bail

on execution of self bond for Rs.2,00,000/- (Rupees two lakhs

only) with two sureties for a like sum each to the satisfaction of

the Court of the Additional Judicial First Class Magistrate,

Rampachodavaram. On such release, the petitioner shall appear

before the Station House Officer, Mothugudem Police Station,

East Godavari District, once in a month till completion of trial.

8. This Court having criminal roster from the last couple of

months has noticed that in spite of best efforts by the Registry,

there is significant delay in issuing the certified copies of the

orders. This Court is conscious of the large number of cases

pending before the Court, due to dearth of staff, it is difficult to

issue the order copies within a short span of time. In cases,

where the accused are entitled for statutory bail as they are

languishing in jail for more than 60, 90 and 180 days, when

default bail is granted, it was brought to the notice of the Court

that there was considerable delay in dispatching the copy of

orders. Hence, this Court feels that an alternative mechanism

shall be evolved to address the plight of these undertrial

prisoners/accused. Recently, the Hon'ble Apex Court has also

taken a serious note of this issue.

9. Protection of personal liberty of an individual is

undeniably a constitutional duty of this Court. Our criminal

justice system always gives paramount consideration to the

protection of the rights of the accused. Article 21 of the

Constitution of India mandates that the personal liberty of an

accused can be curtailed only after strict compliance with the

procedure established by law. Sections 438 and 439 of Cr.P.C.

ensures that the accused is not deprived of his personal liberty

arbitrarily. The Hon'ble Apex Court in catena of cases has held

that speedy adjudication process is one of the main facets that

constitute the essence of access to justice and without it, access

to justice as a constitutional value will be a mere illusion.

Denial of this right undermines public confidence in the justice

delivery system. It is also settled law that the right of an

accused to have his bail application heard by the Court within a

reasonable time has been entrenched as a constitutional

liberty. At the same time, disposal of bail application without

furnishing the order copy within a reasonable time will not place

the accused in a better position. Mere emphasizing that an

accused has an indefeasible fundamental right to bail itself is

not sufficient without furnishing the copy of the order.

10. This is high time the Courts shall address these issues

with a progressive approach by adopting the innovative

methods. Recently Andhra Pradesh High Court implemented a

procedure whereby the concerned Court Masters are uploading

the daily proceedings / orders / judgments on the same day.

This Court deems it appropriate to issue the following

guidelines.

(a) Parties/Advocates shall download the order copy from the High Court's Website along with case details which are available in the case status information.

(b) While filing the memo on behalf of accused for furnishing sureties, the Advocate shall State in the memo that he/she has downloaded the order copy from the High Court's Website. The concerned Administrative Officer / Chief Ministerial Officer of the Court shall verify the order from the High Court's Website and make an

endorsement to that effect and then shall place the same before the Court.

(c) The Public Prosecutor shall also obtain necessary instructions in this regard and assist the Court.

(d) The Presiding Officer on the same day shall dispose of the same and dispatch the release order to the concerned jail authorities forthwith through email or any other electronic mode.

(e) In cases of anticipatory bail, the burden to verify the authenticity of the copy is on the concerned Station House Officer and if necessary, he should obtain necessary instructions from the Public Prosecutor's Office and complete the process on the same day expeditiously as per law.

(f) Registrar (Judicial) shall communicate copy of this order to (1) The Principal Secretary for Home Affairs, Andhra Pradesh; (2) The Director General of Police, Andhra Pradesh; (3) The Director of Prosecution, who in turn shall sensitize the Police Officers / Station House Officers / Public Prosecutors and ensure implementation of this order.

(g) Registrar (Judicial) shall communicate copy of this order to all the Principal District Judges in the State, who in turn shall sensitize all the Presiding Officers and ensure implementation of this order.

(h) Registrar (Judicial) is further directed to circulate the copy of this order to all the Bar Associations in the State through the Principal District Judges, so that they can effectively address their clients' cause.

(i) Registrar (Judicial) shall also issue a separate notification in this regard and the same shall be displayed in the High Court's Website.

11. This order shall come into force from 26.07.2021.

12. The Judicial Officers in the State shall bring to the notice

of the Registrar (Judicial), the issues / hitches, if any, in

implementing the directions of this Court. In case of

anticipatory bails, the Police Officials shall bring to the notice of

the Public Prosecutor, High Court about their difficulties in

implementing the orders of this Court and the Registrar

(Judicial) and learned Public Prosecutor shall place the same

before this Court by the next date of hearing i.e. 31.08.2021.

13. These directions will be in force until further orders or

suitable Rules are framed in this regard. It is needless to

mention, if any clarification or modification is required for

effective implementation, they will be examined accordingly on

the next date of hearing.

14. In spite of all odds, determined efforts are required for

achieving the goal. Ways and means have to be found out by

constant thinking and monitoring. It is the responsibility of all

the stakeholders to uphold the public confidence in the justice

delivery system by giving timely justice which includes

furnishing the copies of orders/judgments.

15. Post on 31.08.2021.

___________________________ LALITHA KANNEGANTI, J

22nd July, 2021

PVD

THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI

CRIMINAL PETITION No.3933 of 2021

22nd July, 2021

PVD

 
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