Citation : 2023 Latest Caselaw 66 AP
Judgement Date : 3 January, 2023
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE No. Crl.P.No.10214 of 2022
PROCEEDING SHEET
Sl. Office
ORDER
No DATE Note 03 03.01.2023 RRR, J
I.A.No.1 of 2022
Dispense with petition is ordered.
________ RRR, J
Crl.P.No.10214 of 2022
The learned Public Prosecutor has taken notice for the respondent and seeks time to obtain instructions.
In view of the judgment of the erstwhile High Court of Telangana and Andhra Pradesh in 2015 (3) ALT (Cri)171, holding that investigation in matters relating to the A.P. Protection of Depositors of Financial Establishments Act, 1999, can be conducted only by the designated officer not below the rank of Deputy Superintendent of Police, whereas investigation in the present case had been carried out by the Circle Inspector, there shall be a stay of all further proceedings in C.C.No.3 of 2017 in the Court of Principal District & Sessions Judge,
Kurnool District, as far as the petitioner is concerned.
Post the matter in usual course.
________ RRR, J BSM
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!