Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bura Venkateshwarlu vs The State Of Telangana
2023 Latest Caselaw 2222 Tel

Citation : 2023 Latest Caselaw 2222 Tel
Judgement Date : 11 September, 2023

Telangana High Court
Bura Venkateshwarlu vs The State Of Telangana on 11 September, 2023
Bench: G.Anupama Chakravarthy
HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY

           CRIMINAL PETITION No.8717 OF 2023

O R D E R:

This Criminal Petition is filed under Section 482 of

the Code of Criminal Procedure, 1973 (for short 'Cr.P.C.')

by the petitioners/accused Nos.2 and 3 to quash the

proceedings against them in C.C.No.543 of 2023 pending

on the file of learned Additional Judicial First Class

Magistrate, Kodad, Suryapet District, registered for the

offences under Sections 498-A, 494 read with Section 109

of the Indian Penal Code (for short 'IPC') and Sections 3

and 4 of the Dowry Prohibition Act (for short 'the Act').

02. Heard learned counsel for the petitioners and

Sri S.Ganesh, learned Assistant Public Prosecutor for

respondent No.1-State. Perused the record.

03. It is contended by the learned counsel for the

petitioners that the petitioners are innocent and a false

complaint has been foisted against them by respondent

No.2/de-facto complainant. Therefore, prayed to quash the

proceedings against them.

04. On the other hand, learned Assistant Public

Prosecutor for the State-respondent No.1 contended that it

is not a fit case to quash the proceedings against the

petitioners at this juncture and the matter has to be

decided after conducting trial by the Court below.

05. On a perusal of the charge sheet, this Court is

of the view that truth or otherwise of the allegations made

against the petitioners can be decided only after

conducting trial. Hence, this Court is not inclined to

interfere with the proceedings against the petitioners.

06. Taking into consideration the fact that bald and

general allegations are leveled against the petitioners /

accused Nos.2 and 3 who are parents of accused No.1, the

appearance/attendance of the petitioners/accused Nos.2

and 3 before the learned Additional Judicial First Class

Magistrate, Kodad, Suryapet District, in C.C.No.543 of

2023 is dispensed with, unless their presence is required

by the trial Court for a specific purpose, or at the time of

recording their examination under Section 313 Cr.P.C.,

and on the date of pronouncement of Judgment. However,

the petitioners/accused Nos.2 and 3 are at liberty to file

discharge petition and on such petition being filed, the trial

Court shall dispose of the same on merits, within three (3)

weeks from the date of filing of the said petition,

uninfluenced by any of the observations made in this

Order.

07. Accordingly, this Criminal Petition is disposed

of. There shall be no order as to costs.

Pending miscellaneous applications, if any, shall

stand closed.

__________________________________ G. ANUPAMA CHAKRAVARTHY, J Date: 11-SEP-2023 KHRM

HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY

CRIMINAL PETITION No.8717 OF 2023 Date: 11-SEP-2023 KHRM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Media

 
 
Latestlaws Newsletter