Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Anus Laboratories Limited vs M/S Bhagyanagar Chollorides Private ...
2024 Latest Caselaw 104 Tel

Citation : 2024 Latest Caselaw 104 Tel
Judgement Date : 5 January, 2024

Telangana High Court

M/S Anus Laboratories Limited vs M/S Bhagyanagar Chollorides Private ... on 5 January, 2024

            THE HONOURABLE SRI JUSTICE K. SURENDER

              CRIMINAL REVISION CASE No.14 OF 2024
                ALONG WITH I.A.Nos.3 and 4 OF 2024

COMMON ORDER:

This Criminal Revision Case is filed under Sections 397 and

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

the petitioners/accused aggrieved by the confirmation of conviction

vide judgement dated 22.08.2019 in Criminal Appeal No.523 of 2016

by the III Addl. Metropolitan Sessions Judge, Hyderabad passed by

the I Special Magistrate, Hyderabad in C.C.No.131 of 2014.

2. Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the respondent - State. Perused the

record.

3. The complainant is before this Court having filed applications

vide I.A.Nos.3 and 4 of 2024 seeking indulgence of this Court to

compound the offence on the ground of compromise.

4. On behalf of complainant, M/s. Bhagyanagar Chollorides

Private Limited, the authorized signatory Sri Bheema Raju is present

in Court.

5. The parties herein have filed a joint memo of compromise dated

12.12.2023 stating that they have settled the disputes between them

amicably and 2nd respondent has no objection to quash the

proceedings against the petitioners/A1 to A3 herein in the above

Case. The said joint memo of compromise is placed on record.

6. Since issues have been settled and the complainant had been

compensated to their satisfaction, this Court deems it appropriate to

allow the I.A.Nos.3 and 4 of 2024 and consequently, the Criminal

Revision Case on the ground of compromise. Accordingly, the

judgment dated 22.08.2019 in Criminal Appeal No.523 of 2016

passed by the III Addl. Metropolitan Sessions Judge, Hyderabad, is

hereby set aside. Petitioners have paid of an amount of Rs.10,000/-

(Rupees Ten Thousand Only) to the Telangana High Court Advocates'

Association, Hyderabad and filed proof of the same before the Court.

Since the petitioner Nos.2 and 3 are in jail, they shall be set at liberty

forthwith, if they are not required in any other cases.

Miscellaneous applications, if any pending, shall stand closed.

_________________ K.SURENDER, J Date: 05.01.2024 mmr

Note: Registry is directed to dispatch the order forthwith

 
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 : MAIMS

 
 
Latestlaws Newsletter