Citation : 2022 Latest Caselaw 2511 AP
Judgement Date : 13 June, 2022
HIGH COURT OF ANDHRA PRADESH :: AMARAVATI
MAIN CASE No:CRL.P.No.3671 of 2022
PROCEEDING SHEET
SL. DATE ORDER OFFICE
NO. NOTE
13.06.2022 DR, J
Notice to the respondent(s).
Learned counsel for the petitioner(s) is permitted to take out personal notice to the unofficial respondent(s) by Registered post with acknowledgment due and file proof of service into the Registry.
Heard learned counsel for the petitioners and learned Assistant Public Prosecutor.
Learned counsel for the petitioners submitted that taking the complaint into cognizance, by the court below is contrary to the observations made by the Apex Court in catena of judgments.
Considering the submissions made by both the counsel and on perusal of material placed on record, there shall be a direction not to insist for the appearance of the petitioners before the court below.
____________
D.RAMESH,J PA.
SL. DATE ORDER OFFICE NO. NOTE
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!