Citation : 2021 Latest Caselaw 4653 AP
Judgement Date : 15 November, 2021
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE No.: Crl.R.C. No.723 of 2021
PROCEEDING SHEET
Sl.No DATE Office
ORDER
Note
1. 15.11.2021 DR, J
I.A.No.1 of 2021 Dispensed with for the present.
______ DR, J Crl.R.C. No.723 of 2021 Learned Additional Public Prosecutor takes notice for respondent/State and requests time to get instructions.
Post after two (2) weeks.
______ DR, J I.A.No.1 of 2021 Heard.
The sentence of imprisonment imposed against the petitioner in judgment dated 08-11-2021 in Criminal Appeal No.591 of 2017 on the file of learned IV Additional Metropolitan Sessions Judge, Visakhapatnam at Gajuwaka, which was imposed in judgment dated 16.11.2017 in C.C.No.508 of 2010 on the file of learned III Additional Chief Metropolitan Magistrate, Visakhapatnam at Gajuwaka, alone is suspended pending the main Criminal Revision Case on condition of petitioner surrendering before the Court of III Additional Chief Metropolitan Magistrate, Visakhapatnam at Gajuwaka and on such surrender, the petitioner shall be released on bail on the same day on his executing a bond for a sum of Rs.20,000/- (Rupees twenty thousand only) with two sureties each for a like sum to the satisfaction of the learned III Additional Chief Metropolitan Magistrate, Visakhapatnam at Gajuwaka.
______ DR, J ARR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!