Citation : 2023 Latest Caselaw 1998 AP
Judgement Date : 17 April, 2023
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE No.: Criminal Petition No.4022 of 2014
PROCEEDING SHEET
SL. OFFICE DATE ORDER No. NOTE
HCJ
10. & 17.04.2023 RSR, J DUPPALA VENKATA RAMANA, J:
Learned counsel for the petitioners is present.
At the time of hearing, learned Assistant Public Prosecutor stated that due to the stay granted by this Court earlier, the investigation is stalled.
In view of the judgment of the Hon'ble Supreme Court of India in Asian Resurfacing of Road Agency Private Limited and Another v. Central Bureau of Investigation (2018) 16 SCC 299, stay is not in force. The concerned SHO is directed to proceed with the investigation in accordance with law.
Post the matter on 18.04.2023, for arguments.
_________________________________ DUPPALA VENKATA RAMANA, J PSA SL. OFFICE DATE ORDER 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!