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

Syed Mohammed Salman vs The State Of Telangana
2025 Latest Caselaw 335 Tel

Citation : 2025 Latest Caselaw 335 Tel
Judgement Date : 11 July, 2025

Telangana High Court

Syed Mohammed Salman vs The State Of Telangana on 11 July, 2025

        THE HONOURABLE SRI JUSTICE J. SREENIVAS RAO

     CRIMINAL PETITION Nos.6911, 6503, 6719 and 7718 of 2025

COMMON ORDER:

Criminal Petition Nos.6503 and 6719 are filed under Section

482 of the Bharatiya Nagarik Suraksha Sanhita, 2023 ('BNSS')

seeking anticipatory bail to accused Nos.11 and 12 respectively;

Criminal Petition No.6911 of 2025 is filed by accused Nos.9 and 10

and Criminal Petition No.7718 of 2025 is filed by accused No.5

under Section 480 and 483 of BNSS seeking bail; in connection

with Crime No.63 of 2025 of Rein Bazar Police Station, Hyderabad,

registered for the offences under Sections 191(2), 191(3), 103 read

with 3(5), 190 and 61(2) of the Bharatiya Nyaya Sanhita, 2023

(BNS) and Section 4 read with 27(1) of the Arms Act, 1959. Hence,

all the four criminal petitions are heard together and are being

disposed of by this common order.

Brief facts of case:

2. The case of the prosecution in brief is that on 14.04.2025 at

around 03:00 hours, a complaint was received from L.W.1-

Mohammed Mudassir Uddin, stating that approximately at about

01:17 hours, he received a call from his father informing that his

brother Masiuddin was being attacked near Deluxe Medical Shop,

Dabeerpura, Hyderabad. On reaching the spot, L.W.1 found his

brother dead with multiple stab injuries. He further alleged that

accused Nos.1 to 3 and other accused attacked and murdered his

brother with knives. He further stated that earlier on 23.03.2025,

during Ramadan, the same persons had physically assaulted his

brother. He also expressed suspicion that two other individuals,

namely, Junaid (accused No.11), who is the owner of Amjad

Sarees, Patel Market, and Shiraaj (accused No.10), who is the

owner of SK Footwear, conspired in the murder by engaging

accused No.1 to execute the crime. Based on the said complaint,

the present crime was registered for the aforementioned offences.

3. Heard Sri C.Sunil Anand, learned counsel for the petitioner

in Criminal Petition No.6503 of 2025, Sri B.Mayur Reddy, learned

Senior Counsel, representing Sri Syed Yousuf, learned counsel for

the petitioner in Criminal Petition No.6719 of 2025, Sri Mohd.

Muzaferullah Khan, learned counsel for the petitioners in Criminal

Petition Nos.6911 and 7718 of 2025 and Sri Syed Yasar Mamoon,

learned Additional Public Prosecutor appearing for respondent-

State.

Submissions of the learned counsel for the petitioners:

4. Learned Senior Counsel for the petitioner/accused No.12 in

Criminal Petition No.6503 of 2025 submitted that there are no

allegations against the petitioner to connect him with the present

crime. The prosecution has not attributed any role against the

petitioner either in the complaint or in the remand case diary. The

only allegation levelled against him is that he has supported the

other accused and the petitioner was not present at the scene of

offence. Hence, the ingredients under Section 103 of the BNS are

not attracted against the petitioner. He further submitted that the

deceased is a rowdy sheeter and a rowdy sheet was opened against

him in Falaknama Police Station and the same is continuing. The

petitioner is ready and willing to cooperate with the investigation

and also abide by the conditions, which are going to be imposed by

this Court. Hence, he prayed for grant of anticipatory bail to the

petitioner/accused No.12.

5. Learned counsel for the petitioner/accused No.11 in Criminal

Petition No.6503 of 2025 submitted that the petitioner has not

committed any offence and he was falsely implicated in the present

crime only basing upon the alleged confession statement given by

accused No.9. He further submitted that the only allegation

levelled against the petitioner is that he has given moral support to

accused Nos.1 to 10 that if they commit the offence, he will take

care of their respective families and bring them out on bail. There

is no piece of evidence to connect the petitioner in the present

crime. Hence, he prayed for grant of anticipatory bail to the

petitioner/accused No.11.

6. Learned counsel for the petitioner/accused No.5 in

Crl.P.No.7718 of 2025 submitted that the petitioner has not

committed any offence and he was falsely implicated in the present

crime. He further submitted that there are no specific allegations

levelled against the petitioner and his name was not mentioned in

the complaint. However, basing upon the confession statement

given by accused No.1 only, he was implicated as accused No.5.

The petitioner does not have any enmity with the deceased and he

was not present at the scene of offence. The petitioner was

arrested on 16.04.2025 and since more than 80 days, he is in

judicial custody and the entire investigation has been completed

except filing of the charge sheet. He also submitted that the

Investigation Officer has taken the petitioner into police custody

and conducted investigation and further custodial interrogation is

not required and he is not having any criminal antecedents. He

further submitted that the petitioner is eking out his livelihood by

doing small business and his entire family depending upon his

income only and he is having small children and old aged parents

and his physical presence is very much required to look after their

welfare. Hence, the petitioner may be enlarged on bail.

7. Learned counsel for the petitioners/accused Nos.9 and 10 in

Criminal Petition Nos.6911 of 2025 submitted that the petitioners

have not committed any offence and they were falsely implicated in

the present crime. The alleged incident has took place on the

intervening night of 13/14.04.2025 at 03.00 a.m. whereas the de

facto complainant lodged the complaint on 14.04.2025 at 01.17

p.m. and the de facto complainant has not given any reason for the

said delay. He further submitted that initially the crime was

registered against accused five persons only and subsequently

implicated the petitioners only basing upon the confession

statement given by accused No.5. He also submitted that either in

the complaint or in the Remand Case Diary-I, there are no

allegations levelled against the petitioners and they were not

arrayed as accused. He further submitted that the witnesses, who

were examined by the prosecution, have not stated anything

against the petitioners and the petitioners were not present at the

scene of offence. The petitioners were arrested on 28.04.2025 and

since more than 70 days they were in judicial custody. The

Investigation Officer has taken the petitioners to police custody and

conducted investigation, which shows that entire investigation has

been completed except filing of charge sheet. He further submitted

that no further custodial interrogation is required. The deceased is

a rowdy sheeter and he was accused in several other cases. The

petitioners are doing small business and their entire family

members are depending upon their income and they are also

having small children and old aged parents. The petitioners are

ready and willing to cooperate with the investigation if any and also

abide by the conditions which are going to be imposed by this

Court. Hence, he prayed for grant of bail to the

petitioners/accused Nos.9 and 10.

8. In support of his contention, he relied upon the decision of

the Hon'ble Apex Court in P.Krishna Mohan Reddy v. The State

of Andhra Pradesh 1.

Submissions of the learned Additional Public Prosecutor:

9. Per contra, learned Additional Public Prosecutor submitted

that the petitioners have committed the grave offence. In the

Remand Case Diary-I and II, the role of each petitioner was

specifically mentioned and also there are specific overt acts against

the petitioners to connect them with the present crime. He further

submitted that during the course of investigation, accused Nos.1 to

8 specifically stated in their statements that accused Nos.9 and 10

have burnt the bloodstained clothes with an intention to disappear

2025 SCC OnLine SC 1157

the evidence and to prevent the sniffer dogs to discover the

evidence He further submitted that according to the statement of

accused No.9, who is collecting rent on behalf of accused No.11,

the deceased was harassing accused No.11 and interfering in his

business and therefore, accused No.11 requested accused No.9 to

stop the activities of the deceased. Basing on the request of

accused No.11, accused No.9 contacted accused No.10 and they

both came to know that there was enmity between the deceased

and accused Nos.1 and 2. Accused Nos.9 and 10 have introduced

accused No.1 to accused No.11, who has encouraged accused No.1

to eliminate the deceased. He further submitted that accused

No.12 gave assurance that he will provide two of his henchmen to

carry out for commission of crime. There are specific allegations

levelled against accused No.5 that he along with accused Nos.1 to

4, 6 to 8 have committed the murder of the deceased and accused

No.5 was present at the scene of offence.

10. He also submitted that this is a case of criminal conspiracy

that the petitioners along with other accused have committed the

offence and during the course of investigation, the Investigation

Officers have obtained call data records of the petitioners, which

clearly establishes that there was a conversation between the

petitioners and other accused persons prior to the commission of

offence, during the occurrence of offence and after the offence. The

said call data clearly indicates the involvement of the petitioners

and other accused and coordination among them in commission of

offence. The investigation is under progress and at this stage, if

the petitioners are granted bail, they will interfere with the

investigation, tamper with the evidence and will influence the

witnesses. Hence, he prayed to dismiss all the bail petitions.

11. In support of his contentions, he relied upon the judgment of

Hon'ble Apex Court in Jagjeet Singh and others vs. Ashish

Mishra @ Monu and another 2.

Reply Submissions:

12. Sri Krishna Prakash, learned counsel, representing

Sri C.Sunil Anand, learned counsel for the petitioner/accused

No.11 in Criminal Petition No.6503 of 2025, submitted that in

Remand Case Diary-I, there are no specific allegations against

accused No.11, however, basing on the alleged confession

statement given by accused No.9, he was implicated in this case.

He further submitted that on perusal of the call date produced by

the prosecution, it was revealed that accused No.9 received three

calls from accused No.11 and those calls were also prior to the

2022 LiveLaw (SC) 376

alleged incident and there is no telephonic conversation from the

date of the alleged offence. He further submitted that in respect of

criminal antecedents as alleged in the counter affidavit, those

crimes are pertaining to 2013, 2015 and 2024 and the said crimes

are nothing to do with the present crime, especially as per Section

49 of the Bharatiya Sakshya Adhiniyam, 2023 (BSA). The

pendency of other cases is not a ground to deny for grant of bail.

He further submitted that accused No.11 was implicated in the

present crime only basing on the alleged confession statement

given by the other accused and the same is not permissible under

law. Hence, prayed for grant of bail to the petitioner/accused

No.11.

13. In support of his contention, he relied upon the judgment of

the Prabhakar Tewari v. State of U.P. 3.

14. Learned counsel for the petitioners in Criminal Petition

Nos.6911 and 7718 of 2025 by way of reply submitted that the

judgment which is relied upon by the learned Additional Public

Prosecutor in Jagjeet Singh supra is not applicable to the facts

and circumstances of the case. He further submitted that the

Investigation Officer has not examined any shop owners and there

(2020) 11 SCC 648

is no prima facie evidence to connect the petitioners/accused Nos.9

and 10 with the present crime. He also submitted that accused

Nos.9 and 10 were implicated in the present case basing upon the

confession statement given by the other accused through Remand

Case Diary-II only and the same is not permissible under law.

Even according to the call data, three calls were received by

accused No.9 from accused No.11 prior to the alleged incident. He

further submitted that in respect of accused No.10 is concerned,

two outgoing calls and one incoming call was received from

accused No.1 and those calls are prior to the incident only. Hence,

he prayed for grant of bail to the petitioners/accused Nos.5, 9 and

10.

15. Sri B.Mayur Reddy, learned Senior Counsel, representing Sri

Syed Yousuf, learned counsel for the petitioner/accused No.12 in

Criminal Petition No.6719 of 2025 vehemently contended that the

petitioner was implicated in the present crime as accused No.12

basing on the confession statement given by the other accused and

there are no allegations against him either in the complaint or in

the Remand Case Diary-I and the prosecution made allegations

against the petitioner in Remand Case Diary-II only. The petitioner

is not present at the scene of offence and his involvement is

remote. Even according to the call data relied upon the

prosecution, the petitioner has received three calls from accused

Nos.9 to 11 and there are no specific overt acts against him to

connect with the present crime. Insofar as the allegation made by

the prosecution in the counter affidavit in respect of criminal

antecedents against the petitioner is concerned, in S.C.No.645 of

2010 on the file of the I Additional Metropolitan Sessions Judge,

Hyderabad, and C.C.No.333 of 2008 on the file of the IV Additional

Chief Metropolitan Magistrate, Hyderabad, accused No.11 was

acquitted and in respect of C.C.No.1136 of 2008 on the file of the

XVI Additional Chief Metropolitan Magistrate, Hyderabad, is

concerned, the said case was ended pursuant to the Lok Adalat

Award dated 07.01.2010. The petitioner is ready and willing to

cooperate with the investigation and also abide by the conditions,

which are going to be imposed by this Court. Hence, prayed for

grant of anticipatory bail.

Analysis:

16. Having considered the rival submissions made by the

respective parties and on perusal of the material available on

record, it reveals that the de facto complainant, who is none other

than the own brother of the deceased, lodged a complaint on

14.04.2025. In the said complaint, he specifically mentioned that

accused Nos.1 to 3 and others attacked his brother and stabbed

him with knives and committed murder. It is further stated in the

complaint that he suspects accused Nos.10 and 11 and as a result

of their conspiracy, the other accused committed the brutal murder

of his brother. Basing on the said complaint, Rein Bazar Police

Station, registered Crime No.63 of 2025 for the offences under

Sections 191(2), 191(3), 103 read with 3(5), 190 and 61(2) of the

BNS and Section 4 read with 27(1) of the Arms Act, 1959. The

police arrested accused Nos.1 to 4 and 6 to 8 on 15.04.2025 and

accused No.5 was arrested on 16.04.2025 and they were produced

before the concerned Court and remanded to judicial custody. In

the Remand Case Diary-I and II, the role of each accused was

specifically mentioned. The Investigating Officer after taking

custodial interrogation of accused Nos.1 to 8, arrested accused

No.9 and 10 on 28.04.29025 and they were produced before the

concerned Court for judicial custody. In the Remand Case Diary-II,

the role of accused No.9 to 12 has been specifically mentioned.

The allegation levelled against accused Nos.1 to 8 is that they have

murdered the deceased on the intervening night of 13/14.04.2025.

In the statement of accused No.5, the role of accused Nos.9 and 10

has been elicited. Similarly, accused Nos.9 and 10 stated in their

statements the role of accused Nos.11 and 12. The record further

reveals that there are specific allegations against the petitioners

that they conspired together and eliminated the deceased and each

of them has played their role in committing the murder. The

specific allegation against accused No.5 is that he is having rivalry

with the deceased and to take revenge against him, he joined with

accused No.1. Likewise, accused Nos.2 and 5 have joined with

accused No.3 for murdering the deceased and accused Nos.3, 4

and 6 arranged the knives to accused Nos.1 to 4.

17. The record further reveals that accused Nos.1 to 10

maintained a close watch on the deceased movements. On

13.04.2025 at 11.00 p.m., all the accused persons formed an

unlawful assembly at Dabeerpura fly over, armed with knives and

thereafter, went to the house of accused No.4 at Farhath Nagar and

waited for the deceased to come towards Dabeerpura bridge till

11.30 p.m., however, the deceased did not turn up. At that stage,

the accused persons went to the house of accused No.3 situated

near Dabeerpura to have dinner. At that time, accused No.2 made

a phone call to accused No.3, who is none other than his brother,

informed that the deceased was available beside Delux medical

shop and accused Nos.1 to 8 have committed the offence at the

intervening night of 13/14.04.2025 at 03.00 hours.

18. The Investigating Officer specifically mentioned about the role

of accused Nos.9 and 10 and other accused in the Remand Case

Diary I and II. The specific allegation levelled against the

petitioners is that there is conspiracy between the petitioners and

other accused and there is call conversations among the accused

persons prior to the commission of the offence, at the time of the

offence and after the offence.

19. Insofar as the contention raised by the learned Senior

Counsel as well as learned counsel for the petitioners that the

petitioners/accused Nos.9 to 12 were implicated in the present

crime, only basing on the confession statement given by the other

accused, which cannot be taken into consideration strongly relying

upon the judgment passed by the Hon'ble Apex Court in

P. Krishna Mohan Reddy supra is concerned, the Hon'ble Apex

Court in the said judgment held that a confession made by an

accused, particularly before the police, is inadmissible in evidence

due to the bar under Sections 24 and 25 of the Evidence Act, and

thus cannot be relied upon even at the stage of anticipatory or

regular bail. For a confession to be considered under Section 30, it

must be relevant, admissible, duly proved against the maker, and

both the maker and co-accused must be jointly tried for the same

offence. Such a confession can only be used, at most, as a rule of

prudence to support other independent evidence during trial and

not at the bail stage. Furthermore, any statement made by an

accused implicating another co-accused, whether confessional or

merely an admission, cannot be used against the co-accused due

to the principle that admissions are only admissible against their

maker, and no exception under the Evidence Act allows their use

against a co-accused, is not applicable to the facts and

circumstances of the case, since the judgment relied upon by the

learned counsel for the petitioners pertains to Prevention of

Corruption Act, 1988 and the case on hand pertains to heinous

crime committed against the deceased as well as the society,

especially the specific case of the prosecution is that the

petitioners/accused Nos.9 to 12 were not implicated as accused

and basing upon the statements of other accused, the role of the

petitioners and specific overt acts against the petitioners were

elicited in the Remand Case Diary-I and II, and further the call

data records between the accused persons prior to the commission

of the offence and after the offence reveals that there is conspiracy

between the petitioners/accused Nos.9 to 12 and other accused, as

a result of their conspiracy, accused Nos.1 to 8 have committed the

brutal murder of the deceased.

20. Similarly, the judgment which was relied upon by the learned

counsel for the petitioners/accused No.9 and 10 in Crl.R.C.No.58

of 2021 passed by this Court dated 03.09.2021 is also not

applicable to the facts and circumstances of the case, since

accused No.4 questioning the dismissal of Crl.M.P.No.55 of 2020

seeking to discharge him for the alleged offences on the file of II

Additional Sessions Judge, Warangal, he filed Crl.R.C.No.58 of

2021 and the same was allowed and accused No.4 has discharged.

21. Insofar as the contention of the learned counsel for the

petitioner in Crl.P.No.6503 of 2025 that the name of accused No.11

was not mentioned either in the complaint or in the Remand Case

Diary-I and his name was included in the Remand Case Diary-II

basing upon the confessional statement given by accused No.9 and

the same is not permissible under law and relying upon the

judgment of the Hon'ble Apex Court in Prabhakar Tewari supra is

concerned, the Hon'ble Apex Court upheld the High Court's

decision to grant bail to the accused, Vikram Singh, despite the

seriousness of the offence under Section 302 read with other IPC

provisions and the fact that multiple criminal cases were pending

against him and the Court noted that the main prosecution

statement, recorded after 50 days, was contested as unreliable,

and the accused was not named in the initial FIR or early witness

statements, however, subsequent statements under Section 161

Cr.P.C. mentioned his involvement and the Court found no

illegality, arbitrariness, or non-application of mind in the High

Court's order and concluded that mere gravity of offence or past

cases cannot be sole grounds for denying bail, hence, the appeal

challenging the bail was dismissed, and the same is not applicable

to the facts and circumstances of the case at hand, since the name

of accused No.11 was mentioned in the complaint given by the de

facto complainant/LW.1 and prima facie, accused No.11 has

modus operandi, as he was harassed by the deceased, who was

interfering with his business activities, and hence, he contacted

accused No.9, who in turn, introduced accused No.1 to accused

No.11 in order to eliminate the deceased and also there is specific

allegation levelled against accused No.11 in the commission of the

offence.

22. Insofar as the contention of the learned Senior Counsel and

learned counsel for the petitioners that mere conversation among

the accused persons is not a ground to implicate the accused Nos.9

to 12, especially the prosecution has not placed any evidence that

telephonic conversation is in respect of the alleged offence.

Whether the conversation between the petitioners and other

accused is in connection with the crime or not, is a triable issue

and the same will come into light during the course of investigation

or trial and this Court is of the considered view that such stage is

not yet reached.

23. It is already stated supra, there are specific allegations

levelled against accused Nos.10 and 11 in the complaint lodged by

the de facto complainant. Similarly, there are specific allegations

levelled against accused Nos.9 and 12 in respect of their role and

conspiracy among the accused persons and the record discloses

that there is a clear link among the accused persons prior to the

date of incident.

24. Insofar as the submission made by the learned counsel for

the petitioners that the deceased was a rowdy sheeter and a rowdy

sheet was opened against him at Falaknama Police Station and the

deceased harassed the shop owners in Patel Market and collected

the amounts by threatening them and the petitioners have not

committed the offence, however, the petitioners were falsely

implicated in the present crime is concerned, whether the

petitioners were falsely implicated or not will come into light upon

completion of investigation and the charge sheet has also not been

filed.

25. Learned counsel for the petitioner/accused No.11 in

Crl.P.No.6503 of 2025 submitted that accused No.11 is the owner

of five (5) shops only, however, the prosecution alleged that he is

owner of 150 shops and the same is not true and correct and he

was falsely implicated in the present crime solely basing upon the

confessional statement of the petitioner/accused No.9. It is

already stated supra, there is a specific allegation against accused

Nos.1 to 8 that they committed the murder and they were present

at the scene of offence, whereas accused Nos.9 and 10 has burnt

the blood stained clothes of accused Nos.1 to 8 in order to destroy

the evidence and the specific allegations levelled against accused

No.11 is that he had initiated the said offence due to the enmity

between the deceased and him on collection of rent amounts from

shop owners.

26. It is relevant to mention that in State of U.P. through CBI v.

Amarmani Tripathi 4, the Hon'ble Supreme Court elaborated on

the well-settled principles governing the grant or refusal of bail.

The Court emphasized that bail decisions must consider several

factors, such as the prima facie involvement of the accused, nature

and gravity of the offence, likelihood of absconding or tampering

with evidence, and the accused's conduct and background. Vague

(2005) 8 SCC 21

apprehensions are not sufficient to deny bail, but credible material

showing the accused's intent to obstruct justice can justify refusal.

Applying these principles, the Court held that the High Court erred

in granting bail to Amarmani Tripathi, as there was substantial

material indicating his involvement in tampering with evidence,

threatening witnesses, and interfering with the investigation. The

Court noted that he tried to mislead the probe by fabricating

evidence and bribing key witnesses. As for Madhumani, although

she lacked a criminal history and had not overtly interfered with

the investigation, her abscondence and the risk of her continuing

her husband's acts of manipulation justified cancellation of her

bail as well. The Court clarified that references to "evidence"

pertained only to the material collected during the investigation

and would not influence the trial Court.

27. Similarly, in Anil Kumar Yadav v. State (NCT of Delhi) and

another 5, the Hon'ble Apex Court reiterated the well-established

principles governing the grant of bail, emphasizing that each case

must be evaluated on its own merits with a judicious exercise of

discretion. The Court observed that relevant considerations include

the nature and seriousness of the offence, the character of the

evidence, peculiar circumstances relating to the accused, the

(2018) 12 SCC 129

likelihood of the accused fleeing from justice, potential tampering

with evidence or witnesses, and the overall impact on society.

Significantly, the Court relied on and reaffirmed the principles laid

down in State of U.P. v. Amarmani Tripathi, thereby reiterating the

legal position that vague or isolated grounds cannot justify bail

where there is sufficient material to show possible interference with

the investigation or trial. In the present case, although the

Sessions Court had granted bail to Anil Kumar Yadav citing

discrepancies in CCTV footage and lack of direct role attribution,

the Supreme Court noted that this ignored the weight of evidence,

including statements of multiple eyewitnesses and the recovery of

incriminating material. The judgment makes clear that bail cannot

be granted by overlooking credible material and that courts must

record reasoned findings even at the pre-trial stage, guided by the

holistic principles already laid down in earlier precedents such as

Amarmani Tripathi.

28. It is already stated supra, the petitioners were implicated as

accused basing upon the confessional statement given by the other

accused, the role of the each petitioner was elicited in the Remand

Case Diary-I and II, and there are specific overt acts against them.

Further, as per the call data records between the accused persons

prior to the commission of the offence and after the offence reveal

that there is conspiracy between the petitioners/accused Nos.9 to

12 and other accused, as a result of their conspiracy, accused

Nos.1 to 8 have committed the brutal murder of the deceased,

basing upon this, the petitioners were implicated as accused in the

present crime.

29. In the case on hand, the prosecution specifically pleaded in

their counter affidavit that due to fear of the accused persons, the

eye witnesses and other witnesses are not coming forward to give

statements under Section 183 of the BNSS and also for Test

Identification Parade. Even according to the prosecution, accused

Nos.5, 10, 11 and 12 are having criminal antecedents. At this

stage, if the petitioners are enlarged on bail, there is a serious

threat on the de facto complainant as well as other witnesses. The

record reveals that there is specific role attributed against each of

the petitioners and they share a common intention to eliminate the

deceased as they all have rivalry with the deceased. Even

according to the prosecution, the investigation is under progress

and the charge sheet has not been filed.

30. Taking into consideration the facts and circumstances of the

case, serious allegations levelled against the petitioners and the

gravity of the offence, especially when the investigation is under

progress as well as the principle laid down by the Hon'ble Apex

Court as mentioned supra, this Court is not inclined to grant

regular bail in favour of accused Nos.5, 9 and 10 and anticipatory

bail in favour of accused Nos.11 and 12.

31. Accordingly, all the criminal petitions are dismissed.

Miscellaneous applications, pending if any, shall stand

closed.




                                               _______________________
                                               J. SREENIVAS RAO, J
Date:      11.07.2025

mar/pgp
 

 
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