Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Telangana vs Md.Muqthar
2025 Latest Caselaw 2096 Tel

Citation : 2025 Latest Caselaw 2096 Tel
Judgement Date : 13 February, 2025

Telangana High Court

The State Of Telangana vs Md.Muqthar on 13 February, 2025

         THE HONOURABLE SMT. JUSTICE K. SUJANA


     CRIMINAL PETITION Nos.4748, 4749, 4756 & 4769 of 2024


COMMON ORDER:

These Criminal Petitions are filed by the Public

Prosecutor to cancel the anticipatory bail to the

respondents/accused, dated 22.02.2024 in Crl.M.P.No.13 of

2024 in Crime No.35 of 2024, Crl.M.P.No.12 of 2024 in Crime

No.34 of 2024, Crl.M.P.No.11 of 2024 in Crime No.33 of 2024

and Crl.M.P.No.10 of 2024 in Crime No.32 of 2024,

respectively, by the learned V Additional Sessions Judge,

Bodhan.

2. Heard Sri Syed Yasar Mamoon, learned Additional

Public Prosecutor appearing on behalf of the petitioner-State

as well as Sri Somavarapu Satyanarayana, learned counsel

appearing on behalf of the respondents/accused in all the

cases.

3. Learned Additional Public Prosecutor submitted that the

accused approached the trial Court and obtained anticipatory

bail on 22.02.2024. He further submitted that the Station

House Officer challenged this order, but it was dismissed on

SKS,J Crl.P.Nos.4748 of 2024 and batch

19.03.2024. He contended that the anticipatory bail should

not have been granted as the investigation is ongoing and the

presence of the accused is necessary for further investigation,

especially since they are suspected of misappropriating over

Rs.5 crores of public funds. Therefore, he prayed the Court to

cancel the anticipatory bail granted by this Court by allowing

this Criminal Petitions.

4. In support of his submissions, he relied upon the

judgment of the Hon'ble Supreme Court in Deepak Yadav v.

State of U.P. and Anr 1, wherein in paragraph Nos.31, 32 and

33, it is held as follows

C. Cancellation of bail

31. This Court has reiterated in several instances that bail once granted, should not be cancelled in a mechanical manner without considering whether any supervening circumstances have rendered it no longer conducive to a fair trial to allow the accused to retain his freedom by enjoying the concession of bail during trial. Having said that, in case of cancellation of bail, very cogent and overwhelming circumstances are necessary for an order directing cancellation of bail (which was already granted).

32. A two-Judge Bench of this Court in Dolat Ram v. State of Haryana [Dolat Ram v. State of Haryana,

2022 LiveLaw (SC) 562

SKS,J Crl.P.Nos.4748 of 2024 and batch

(1995) 1 SCC 349 : 1995 SCC (Cri) 237] laid down the grounds for cancellation of bail which are:

(i) interference or attempt to interfere with the due course of administration of justice;

(ii) evasion or attempt to evade the due course of justice;

(iii) abuse of the concession granted to the accused in any manner;

(iv) possibility of the accused absconding;

(v) likelihood of/actual misuse of bail;

(vi) likelihood of the accused tampering with the evidence or threatening witnesses.

33. It is no doubt true that cancellation of bail cannot be limited to the occurrence of supervening circumstances. This Court certainly has the inherent powers and discretion to cancel the bail of an accused even in the absence of supervening circumstances. Following are the illustrative circumstances where the bail can be cancelled:

33.1. Where the court granting bail takes into account irrelevant material of substantial nature and not trivial nature while ignoring relevant material on record.

33.2. Where the court granting bail overlooks the influential position of the accused in comparison to the victim of abuse or the witnesses especially when there is prima facie misuse of position and power over the victim.

SKS,J Crl.P.Nos.4748 of 2024 and batch

33.3. Where the past criminal record and conduct of the accused is completely ignored while granting bail.

33.4. Where bail has been granted on untenable grounds.

33.5. Where serious discrepancies are found in the order granting bail thereby causing prejudice to justice.

33.7. When the order granting bail is apparently whimsical, capricious and perverse in the facts of the given case.

33.6. Where the grant of bail was not appropriate in the first place given the very serious nature of the charges against the accused which disentitles him for bail and thus cannot be justified.:"

5. On the other hand, learned counsel for the respondent

submitted that there are no grounds to cancel the bail granted

by the trial Court and there are no allegations against the

accused to show that they violated the conditions imposed by

the trial Court. He further submitted that the accused are co-

operating with the Investigating Officer, furthermore, the

cases were registered basing on the false allegations.

Therefore, he prayed the Court to dismiss the criminal

petitions.

SKS,J Crl.P.Nos.4748 of 2024 and batch

6. In the light of the submissions made by both the

learned counsel and a perusal of the material available on

record, it is evident that the petitions fail to demonstrate that

the accused breached the conditions set by the trial court. The

Additional Public Prosecutor relied on the judgment of the

Hon'ble Supreme Court in Deepak Yadav (supra), which

emphasizes that bail can be revoked if the granting Court

considers irrelevant material or ignores relevant information.

However, this ground is not applicable in the present cases, as

the trial court carefully evaluated the petitions and the

submissions of the Public Prosecutor. Furthermore, there is

no evidence that the accused has intimidated witnesses, who

are primarily official witnesses, or has a prior criminal record.

Therefore, these criminal petitions lack merit and the same

are liable to be dismissed.

7. Accordingly, these criminal petitions are dismissed.

Miscellaneous applications, if any pending, shall stand

closed.

_______________ K. SUJANA, J Date: 13.02.2025 SAI

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter