Citation : 2023 Latest Caselaw 1696 Tel
Judgement Date : 19 April, 2023
THE HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL REVISION CASE Nos.190 AND 191 OF 2020
COMMON JUDGMENT:
These Criminal Revision Cases are filed under Sections 379 and 401
of the Code of Criminal Procedure, 1973 (for short 'Cr.P.C.') by the
petitioner-accused to set aside the judgments dated 24.06.2019 passed
in Criminal Appeal Nos.524 of 2018 and 525 of 2018 passed by the
learned II Additional Metropolitan Sessions Judge, Hyderabad.
2. Since the petitioner in both the criminal revision cases is one and
the same, they are heard together and disposed of by way of this
common judgment.
3. Heard the learned counsel for the petitioner and learned Additional
Public Prosecutor for the State - respondent. Perused the record.
4. Learned counsel appearing for the petitioner would submit that the
petitioner has undergone the sentence of imprisonment as inflicted by the
trial Court and confirmed by the learned Sessions Judge. Further, the
learned counsel has produced a certificate issued by the Superintendent,
Central Prison, Hyderabad, in which it is mentioned that the petitioner
has undergone sentence in C.C.Nos.293 of 2017 and 308 of 2016 and
that after expiry of sentence, the petitioner was released from the prison
on 09.04.2022.
5. Since the petitioner has undergone the sentence, this Court deems
it appropriate to dispose of these criminal revision cases and the 2nd
respondent - complainants are at liberty to proceed for recovery of the
cheque amounts in accordance with law.
6. Accordingly, both the criminal revision cases are disposed off.
Miscellaneous Petitions, pending if any, shall stand closed.
_____________ K.SURENDER, J Date: 19.04.2023 rev
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!