Citation : 2024 Latest Caselaw 6618 AP
Judgement Date : 1 August, 2024
HIGH COURT OF ANDHRA PRADESH :: AMARAVATHI
MAIN CASE NO: Crl.P.No.4338 of 2024
PROCEEDING SHEET
SL. DATE ORDER OFFICE
NO. NOTE
05. 01.08.2024 Dr.VRKS, J
I.A.No. 2 of 2024
The victim-cum-de facto complainant
seeks impleadment in this bail hearing. The
learned Senior Counsel appearing for the victim-
cum-de facto complainant cites 2022 LiveLaw
(SC) 376, a Judgment of the Full Bench of the
Hon'ble Supreme Court of India, which
specifically addressed the victim's right to
participate in a bail hearing. After analysis, the
Lordships affirmatively held that the victim is
entitled to participate in the bail hearing. It is
also noted that the victim is entitled to appeal
against acquittal and that permitting the victim to
participate in the bail hearing serves the ends of
justice.
Considering that there is a learned Public
Prosecutor representing the respondent-state in
this prosecution initiated by this Court, this Court is of the opinion that allowing the victim to participate would ensure equality of hearing. Therefore, the petition is allowed.
The Registry is directed to carry out the
SL. DATE ORDER OFFICE NO. NOTE necessary amendments to the criminal petition.
List the matter on 07.08.2024.
Interim Order granted earlier shall stand extended till then.
__________
Dr.VRKS, J
SDP
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!