Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Puppala Venkateshwarlu vs The State Of Telangana
2023 Latest Caselaw 2695 Tel

Citation : 2023 Latest Caselaw 2695 Tel
Judgement Date : 25 September, 2023

Telangana High Court
Puppala Venkateshwarlu vs The State Of Telangana on 25 September, 2023
Bench: G.Anupama Chakravarthy
         HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY

                  CRIMINAL PETITION NO.9367 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 to 5 to quash the proceedings against them in

C.C.No.167 of 2017 pending on the file of Junior Civil Judge at

Huzurnagar. The offences alleged against the petitioners are under

Sections 323, 509 and 420 read with Section 34 of the Indian Penal

Code (for short 'IPC').

2. Heard learned counsel for the petitioners and Sri S.Ganesh,

learned Assistant Public Prosecutor for respondent No.1 - State and

perused the record.

3. It is contended by learned counsel for the petitioners that the

petitioners are innocent and a false complaint has been foisted

against them by the de-facto complainant with bald and general

allegations. Learned counsel further contended that the police

without due investigation filed charge sheet against the petitioners.

Therefore, prayed to quash the proceedings against the petitioners.

4. On the other hand, learned Assistant Public Prosecutor

contended that the police have filed charge sheet against the GAC,J Crl.P.No.9367_2023

petitioners only after due investigation and that it is not a fit case to

quash the proceedings against the petitioners at this juncture as the

matter has to be decided only after conducting trial by the Trial Court.

5. 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.

6. Taking into consideration the fact that the petitioners - accused

Nos.2 to 5 are the family members of accused No.1; and only general

allegations are leveled against them, this Court is of the considered

opinion that the appearance/attendance of the petitioners -

accused Nos.2 to 5 before the trial Court shall be dispensed with.

7. Accordingly, the appearance/attendance of the petitioners -

accused Nos.2 to 5 before the Court of Junior Civil Judge at

Huzurnagar in C.C.No.167 of 2017 is dispensed with, unless their

presence is required by the trial Court for a specific purpose or at the

time of recording examination under Section 313 Cr.P.C. and on the

date of pronouncement of judgment. Further, the petitioners are at

liberty to move an application before the trial Court seeking to

discharge them from the case. On such application being filed and if

any prima facie case is not made out against them, the trial Court GAC,J Crl.P.No.9367_2023

shall consider the same and pass appropriate orders within a period of

three (03) weeks from the date of filing of the said discharge petition

without being influenced by any of the observations made by this

Court in this order.

8. Subject to the above directions, the Criminal Petition is disposed

of.

Miscellaneous applications pending, if any, shall stand closed.

_______________________________ G.ANUPAMA CHAKRAVARTHY, J Date: 25.09.2023 ns

 
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