Citation : 2022 Latest Caselaw 3909 AP
Judgement Date : 12 July, 2022
HON'BLE SRI JUSTICE SUBBA REDDY SATTI
CRIMINAL PETITION NOs.4423 of 2022
ORDER:-
This Criminal Petition is filed under Section 438 of the Code
of Criminal Procedure, 1973 (for short "Cr.P.C.") to enlarge the
petitioner/accused on pre-arrest bail in the event of his arrest in
connection with crime No.127 of 2022 of Amalapuram Taluka
Police Station, East Godavari District, registered for the offences
punishable under Sections 307, 143, 144, 147, 148, 151, 152,
155, 452, 436, 353, 332, 427 and 188 read with 149 of IPC,
Sections 3 and 4 of PDPP Act and Sections 3(2)(v), 3(2)(va) of the
Scheduled Caste and Scheduled Tribe (Prevention of Atrocities)
Amendment Act, 2015 (for short SC&ST (POA) Act).
2. The above crime was registered basing on the report lodged
by one Illakoti Srinivasa Rao, who is working as watchman under
Transport Minister, P. Viswaropp, with regard to the incident that
took place on 24.05.2022 pursuant to the notification issued by
the Government by changing the name of Konaseema District as
Dr.B.R.Ambedkar Konaseema District.
The facts of the case in brief are:
3. On 24.05.2022 at about 4:00 P.M., on a call given by JAC of
Konaseema Sadhana Committee, huge number of people gathered
for submitting objections pursuant to issuance of Gazette
notification regarding change of name of Konaseema District by
2
violating the proceedings issued under Section 144 of Cr.P.C. and
Section 30 of the Police Act. The mob started rally at Kalasam
Centre, Amalapuram Town and proceeded to Clock Tower Centre
and in the meanwhile various groups of public came from four
corners to the clock tower centre and formed into a huge mob.
4. Thereafter the mob moved towards Collectorate and on the
way to Collectorate when Police were discharging their duties the
mob pelted stones on the Police and burnt BVC collage bus being
used as transport vehicle for the Police.
5. Further when Police tried to control the mob at Collectorate,
the mob pelted stones on Police personnel due to which some of
the Police sustained injuries, damaged the glasses of Collectorate
Office and Ambedkar Bhavan.
6. Thereafter, the mob proceeded to Red Bridge (Erra
Vanthena), intercepted two RTC buses, damaged them and set fire
to the buses.
7. The mob further moved towards the house of Hon‟ble
Minister. When the mob shouted and beat police persons, AR
constable fired rounds in air, but agitators attacked complainant
and his staff; attacked staff of Hon‟ble Minister, caused damage to
the furniture and set fire to the house and later proceeded towards
the house of local MLA.
8. Basing on the said complaint the present crime is registered
and petitioner is arrayed as one of the accused.
3
9. Heard Sri K.Chidambaram, learned Senior Counsel
representing Sri T. Sai Surya, learned counsel for the petitioner
and Sri Soora Venkata Sainath, learned Special Assistant Public
Prosecutor for the respondent-state. Learned Special Assistant
Public Prosecutor submitted that Section 15(A)(3) of SC & ST
(POA) Act is complied with.
10. Learned Senior Counsel for the petitioner submits that the
petitioner is innocent and he is no way connected with the alleged
offence. He submits that petitioner did not participate in the said
rally and in fact, petitioner was out of station. He submits that the
name of the petitioner does not reflect in the FIR. Basing on the
confession of other accused, petitioner is arrayed as accused. He
submits that petitioner is falsely implicated for extraneous
consideration and to harass him being the son of ward counsellor.
He also submits that the offences alleged would not attract against
the petitioner since he neither participated in agitation nor
conspired with any other person in commission of the offence. He
submits that except confession of co-accused, there is no material
to connect the petitioner with the alleged offence and as there are
no specific allegations against the petitioner, none of the alleged
Sections are attracted against the petitioner.
11. He further submits the ingredients of Section 3 of SC & ST
(POA) Act are not attracted against the petitioner. Learned Senior
Counsel relied on Prathvi Raj Chauhan v. Union of India and
4
others1 and submits that the bar under Section 18 and 18(A) of
the SC & ST (POA) is not applicable to the facts of this case and
hence, the petition under Section 438 is maintainable. Hence, he
prays to grant pre-arrest bail to the petitioner.
12. Learned Special Assistant Public Prosecutor submits that as
per confessional statement of co-accused, who were arrested on
11.06.2022 and 14.06.2022, it surfaced that petitioner played
crucial role and conspired, hatched up a plan and abetted the
public to commit alleged offences. He submits that one of the
accused Sk. Ahmad Vali @ Vali confessed that he was follower of
the petitioner and that petitioner created whats app group in the
name of „Subhash Yuvasena‟. He further submits that the
mediators‟ report also shows that petitioner, as a leader motivated
other people for committing alleged offence.
13. He further submits that in view of bar under Section 18 of
SC & ST (POA), this petition under Section 438 of Cr.P.C. is not
maintainable. He submits that investigation is pending and if the
petitioner is granted bail, there is every possibility that he will
influence the witnesses. He further submits that it will be difficult
for the prosecution to identify the remaining accused who were
participated in the chain of offences. Hence, he prays to dismiss
the petition.
14. I have given my anxious consideration to the submissions
made on either side and perused the record.
1
2020 (4) SCC 727
5
15. The record reveals that pursuant to notification issued by
the Government about change of name of Konaseema District as
Dr.B.R. Ambedkar Konaseema District a call was given by JAC
Konaseema District Sadhana Samithi for submission of
representations. In pursuance of the same thousands of people
gathered at Clock Tower Centre and proceeded to Collectorate
Office. When Police tried to prevent them from entering the
premises, the mob pelted stones on the Police and caused injuries
to them. Further the mob also damaged Collectorate Office as well
as Ambedkar Building and also lit fire to buses.
16. As can be seen from the entire record prosecution identified
accused basing on CC TV footage, social media videos and photos.
Name of the petitioner was not even mentioned in the complaint.
17. Learned Special Assistant Public Prosecutor raised an
objection regarding maintainability of this petition under Section
438 of Cr.P.C. in view of bar under Sections 18 and 18(A) of the SC
& ST (POA) Act.
18. As observed supra, a perusal of the complaint indicates that
more than 1000 people went to Collectorate office and later went
to the house of Hon‟ble Minister. It also indicates that Hon‟ble
Minister was not in the house and the mob, when restrained, beat
the Police as well as guards at the house and poured petrol on the
flexies and trespassed into the house, damaged computers, sofa
sets, other furniture and set fire to the house. The complaint does
6
not indicate that since the Minister belongs to SC community the
mob intentionally went to the house of the Minister and committed
act as alleged. It also does not show that the alleged attack on
watchman of Hon‟ble Minister was made because he belonged to
SC or ST Caste.
19. In Khuman Singh v. State of Madhya Pradesh 2, the
Hon‟ble Apex Court held that unless an offence is committed "only
on the ground" that the victim was member of SC community, an
offence under Section 3(2)(v) and 3(2)(va) is not made out.
20. In Prathvi Raj Chauhan v. Union of India (referred supra),
the Hon‟ble Apex Court held as under:
11. Concerning the applicability of provisions of section 438
Cr.PC, it shall not apply to the cases under Act of 1989. However,
if the complaint does not make out a prima facie case for
applicability of the provisions of the 1989 Act, the bar created by
section 18 and 18-A(i) shall not apply. We have clarified this
aspect while deciding the review petitions.
12. The court can, in exceptional cases, exercise power under
section 482 Cr.PC for quashing the cases to prevent misuse of
provisions on settled parameters, as already observed while
deciding the review petitions. The legal position is clear, and no
argument to the contrary has been raised.
.....
32. As far as the provision of Section 18-A and anticipatory bail is concerned, the judgment of Mishra, J. has stated that in cases where no prima facie materials exist warranting arrest in a
AIR 2019 SC 4030 = 2020 (18) SCC 763
complaint, the court has the inherent power to direct a pre-arrest bail.
33. I would only add a caveat with the observation and emphasize that while considering any application seeking pre- arrest bail, the High Court has to balance the two interests: i.e. that the power is not so used as to convert the jurisdiction into that under Section 438 of the Criminal Procedure Code, but that it is used sparingly and such orders made in very exceptional cases where no prima facie offence is made out as shown in the FIR, and further also that if such orders are not made in those classes of cases, the result would inevitably be a miscarriage of justice or abuse of process of law. I consider such stringent terms, otherwise contrary to the philosophy of bail, absolutely essential, because a liberal use of the power to grant pre-arrest bail would defeat the intention of Parliament."
21. A perusal of the above expressions of the Hon‟ble Apex Court
would indicate that sine qua non for application of 3(2)(v), 3(2)(va)
of SC & ST (POA) is that an offence must be committed against a
person on the ground that such person is member of Schedule
Caste or Schedule Tribe. In the case on hand, as narrated supra,
mob initially went to the Collectorate office and later went to the
Minister‟s house. Further setting fire to the flexi of Hon‟ble
Minister or to the furniture in his house does not attract the
offence under 3(2)(v) and 3(2)(va) of SC & ST (POA) Act. Mob,
going by the complaint, damaged furniture set fire since the house
belonged to Hon‟ble Minister and in fact, going by complaint, mob
also damaged house of local MLA. Hence, in the absence of
necessary ingredients to attract the offences under Sec 3(2)(v) and
3(2)(va) of SC & ST (POA) Act, the bar under Section 18 and 18(A)
does not apply to the facts of the case. Thus, the petition under
Sec 438 Cr.P.C. is maintainable.
22. Whether the petitioner is entitled to Anticipatory Bail?
The Hon‟ble Apex Court in Siddharam Satlingappa Mhetre Vs.
State of Maharashtra and Ors3 laid following factors which are
to be taken into consideration while granting pre-arrest bail.
i. The nature and gravity of the accusation and the exact role of the accused must be properly comprehended before arrest is made;
ii. The antecedents of the applicant including the fact as to whether the accused has previously undergone imprisonment on conviction by a Court in respect of any cognizable offence;
iii. The possibility of the applicant to flee from justice;
iv. The possibility of the accused's likelihood to repeat similar or the other offences.
v. Where the accusations have been made only with the object of injuring or humiliating the applicant by arresting him or her.
vi. Impact of grant of anticipatory bail particularly in cases of large magnitude affecting a very large number of people.
vii. The courts must evaluate the entire available material against the accused very carefully. The court must also clearly comprehend the exact role of the accused in the case. The cases in which accused is implicated with the help of Sections 34 and 149 of the Indian Penal Code, the court should consider with even greater care and caution because over implication in the cases is a matter of common knowledge and concern;
viii. While considering the prayer for grant of anticipatory bail, a balance has to be struck between two factors namely, no prejudice should be caused to the free, fair and full investigation and there
AIR 2011 SC 312 = MANU/SC/1021/2010
should be prevention of harassment, humiliation and unjustified detention of the accused;
ix. The court to consider reasonable apprehension of tampering of the witness or apprehension of threat to the complainant;
x. Frivolity in prosecution should always be considered and it is only the element of genuineness that shall have to be considered in the matter of grant of bail and in the event of there being some doubt as to the genuineness of the prosecution, in the normal course of events, the accused is entitled to an order of bail."
23. As pointed out by learned senior counsel for the petitioner,
to attract Sections 147 and 148 of IPC, there should be unlawful
assembly and common object. For better appreciation it is
appropriate to extract Sections 141, 146, 147 and 148 of IPC.
141. Unlawful assembly.--An assembly of five or more persons is designated an "unlawful assembly", if the common object of the persons composing that assembly is--
(First) -- To overawe by criminal force, or show of criminal force, 1[the Central or any State Government or Parliament or the Legislature of any State], or any public servant in the exercise of the lawful power of such public servant; or
(Second) -- To resist the execution of any law, or of any legal process; or
(Third) -- To commit any mischief or criminal trespass, or other offence; or
(Fourth) -- By means of criminal force, or show of criminal force, to any person, to take or obtain possession of any property, or to deprive any person of the enjoyment of a right of way, or of the use of water or other incorporeal right of which he is in possession or enjoyment, or to enforce any right or supposed right; or
(Fifth) -- By means of criminal force, or show of criminal force, to compel any person to do what he is not legally bound to do, or to omit to do what he is legally entitled to do.
Explanation.--An assembly which was not unlawful when it assembled, may subsequently become an unlawful assembly.
146. Rioting.--Whenever force or violence is used by an unlawful assembly, or by any member thereof, in prosecution of the common object of such assembly, every member of such assembly is guilty of the offence of rioting.
147. Punishment for rioting.--Whoever is guilty of rioting, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.
148. Whoever is guilty of rioting, being armed with a deadly weapon or with anything which, used as a weapon of offence, is likely to cause death, shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
24. Thus, there must be unlawful assembly as defined under
Section 141 of IPC for attracting offences under Sections 147 and
148 of IPC. In the present case, as can be seen from the complaint,
prima facie, nothing is forthcoming from the record to show that
all the people in the mob had a common intention of committing
an offence.
25. The other contention raised by learned Special Assistant
Public Prosecutor is regarding applicability of Section 307 of IPC.
Section 307 of IPC reads thus:
307. Attempt to murder.--Whoever does any act with such intention or knowledge, and under such circumstances that, if he by that act caused death, he would be guilty of murder,
shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine; and if hurt is caused to any person by such act, the offender shall be liable either to 1[imprisonment for life], or to such punishment as is hereinbefore mentioned. Attempts by life convicts.--
2[When any person offending under this section is under sentence of 1[imprisonment for life], he may, if hurt is caused, be punished with death.]
26. In the present case, admittedly the mob consists of more
than 1000 people. The complaint doesn‟t indicate the common
intention or common object of committing an offence punishable
under Section 307 of IPC. Specific overt acts were not attributed
against the petitioner. In fact, petitioner was not even in town on
the day of incident. Thus, the alleged offence, prima facie, may not
attract against the petitioner.
27. Going by the complaint, the name of the petitioner is not
reflecting in the FIR. According to the prosecution, basing on the
confession made by co-accused, petitioner is arrayed as one of the
accused in the present crime.
28. In Bullu Das Vs. State of Bihar4, while dealing with the
confessional statements made by the accused persons before a police
officer, the Supreme Court held as under:
"7. The confessional statement, Ex.5, stated to have been made by the appellant was before the police officer in charge of the Godda Town Police Station where the offence was registered in respect of the murder of Kusum Devi. The FIR was registered
(1998) 8 SCC 130
at the police station on 8-8-1995 at about 12.30 p.m. On 9-8- 1995, it was after the appellant was arrested and brought before Rakesh Kumar that he recorded the confessional statement of the appellant. Surprisingly, no objection was taken by the defence for admitting it in evidence. The trial court also did not consider whether such a confessional statement is admissible in evidence or not. The High Court has also not considered this aspect. The confessional statement was clearly inadmissible as it was made by an accused before a police officer after the investigation had started."
29. In State By Narcotics Control Bureau vs Pallulabid Ahamad
Arimutta 5, the Hon‟ble Apex Court held that :
"It has been held in clear terms in Tofan Singh Vs. State of Tamil Nadu 2021 (4) SCC 1, that a confessional statement recorded under Section 67 of the NDPS Act will remain inadmissible in the trial of an offence under the NDPS Act. In the teeth of the aforesaid decision, the arrests made by the petitioner-NCB, on the basis of the confession/voluntary statements of the respondents or the co-accused under Section 67 of the NDPS Act, cannot form the basis for overturning the impugned orders releasing them on bail. ..."
30. In view of the expressions of the Hon‟ble Apex Court qua
confession, extra judicial confession is weak piece of evidence and
that since petitioner is not in station on the day of incident, he is
entitled to pre-arrest bail.
31. Accordingly, this criminal petition is allowed.
Petitioner/accused shall be enlarged on bail in the event of his
arrest in connection with Crime No.127 of 2022 of Amalapuram
Taluka Police Station, East Godavari District, on furnishing self
2022 LawSuit (SC)68
bond for Rs.20,000/- (Rupees Twenty Thousand only) with two
sureties for a like sum each, to the satisfaction of the Station
House Officer, Amalapuram Taluka Police Station, East Godavari
District. The petitioner shall appear before the Station House
Officer, Amalapuram Taluka Police Station, East Godavari District
two days in a week i.e. on every Tuesday and Friday between 9:00
am to 6:00 pm for a period of three months or till the date of filing
of charge sheet, whichever is earlier.
Petitioner shall cooperate with the police in investigation of the above crime.
Petitioner shall not leave the limits of Amalapuram, without intimating to the concerned police till filing of charge sheet.
Petitioner shall neither influence the witnesses nor tamper the evidence.
It is made clear that this order does not, in any manner, limit or restrict the rights of the Police or the investigating agency from further investigation as per law and the findings in this order be construed as expression of opinion only for the limited purpose of considering bail in the above crime and shall not have any bearing in any other proceedings.
_________________________________ JUSTICE SUBBA REDDY SATTI Date : 12.07.2022 IKN
HON'BLE SRI JUSTICE SUBBA REDDY SATTI
CRIMINAL PETITION NO. 4423 of 2022
Date : 12.07.2022
IKN
A perusal of the complaint would indicate that a group consisting
of nearly 1500 people gathered together pursuant to the
investigation issued by the Government of Andhra Pradesh by
changing the name of Konaseema District as Dr.B.R.Ambedkar
Konaseema District by fixing 30 days time to submit objections. In
fact, JAC of Konaseema Sadhana Committee gave a call to the
public for submitting representations to the District Collector by
way of going to the Collectorate office by way of rally.
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!