Citation : 2024 Latest Caselaw 9862 AP
Judgement Date : 4 November, 2024
HIGH COURT OF ANDHRA PRADESH
MAIN CASE:Crl.P.No.7726 OF 2024
PROCEEDING SHEET
Sl. OFFICE
ORDER
No DATE NOTE
01. 04.11.2024 BVLNC, J
I.A.No.1 of 2024
Heard. Dispensed with for the time being.
__________ BVLNC, J
Crl.P.No.7726 of 2024
Heard learned counsel for the petitioners and learned Assistant Public Prosecutor representing the State.
Issue notice to the respondent No.2.
Learned counsel for the petitioners is permitted to take out personal notice to the respondent No.2 through Registered Post with Acknowledgment Due and file proof of service into the Registry by next date of hearing.
Admittedly, the offence punishable under Sections 153a, 143, 147, 149, 506 r/w 34 IPC, 3(1)(i), 3(1)(r) SC, ST POA Act are punishable with less than seven (07) years of imprisonment.
(Contd..) //2//
As per judgment of this Court in the case of Konidhana Ananda Sharma Vs State of Andhra Pradesh rep by its Public Prosecutor1, section 41-A of Code of Criminal Procedure 1973, which is equivalent to Section 35(3) of the Bharatiya Nagarik Suraksha Sanhita 2023, is applicable to the offence U/s.3(1)(x) of SC & ST (POA) Act, 1989 also.
In that view of the matter, the Respondent/ police are directed to follow the procedure as contemplated under Section 35(3) of the Bharatiya Nagarik Suraksha Sanhita, 2023 corresponding to Section 41-A Cr.P.C., scrupulously, as per the guidelines enunciated in Arnesh Kumar Vs. State of Bihar and another2.
List the matter after four (04) weeks.
__________ BVLNC, J Pmk
2017 LawSuit(Hyd) 305
(2014) 8 SCC 273
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!