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

M/S. J.J.Hospital vs State Of Telangana
2021 Latest Caselaw 2461 Tel

Citation : 2021 Latest Caselaw 2461 Tel
Judgement Date : 24 August, 2021

Telangana High Court
M/S. J.J.Hospital vs State Of Telangana on 24 August, 2021
Bench: K.Lakshman
              HON'BLE SRI JUSTICE K. LAKSHMAN

              CRIMINAL PETITION No.2632 OF 2019
ORDER:

This Criminal Petition is filed under Section - 482 of the Code of

Criminal Procedure, 1973 (for short 'Cr.P.C.') to quash the order dated

10.04.2019 passed in Crl.R.P.No.35 of 2019 by the learned I

Additional Metropolitan Sessions Judge at Hyderabad( for short, 'the

Revisional Court') wherein the order dated 27.02.2019 passed in

Crl.M.P.No.47 of 2019 in C.C.No.1542 of 2018 by learned III

Additional Chief Metropolitan Magistrate, Hyderabad (for short, 'trial

Court'), were confirmed, and also to drop the proceedings against the

petitioners in C.C.No.1542 of 2018. The petitioners herein are A.1 and

A.2 in the above said Calendar Case. The offences alleged against the

petitioners herein are under Rules 9 and 10 of the Pre-conception and

Pre Natal Diagnostic Techniques (Prohibition of Sex Selection) Rules,

1996 (for short 'the Rules') and Section 18 and 23 of Pre-conception

and Pre Natal Diagnostic Techniques (Prohibition of Sex Selection)

Act, 1994( for short, 'the Act').

2. Heard Sri T.Bala Mohan Reddy, learned counsel for the

petitioners and learned Asst. Public Prosecutor for State and perused

the record.

3. Despite service of notice, none appeared for 2nd respondent.

4. FACTS OF THE CASE:

i) The 2nd respondent herein/the District Medical and Health

Officer, Hyderabad had visited 1st respondent Hospital on 24.07.2017

between 2.00 P.M., to 5.00P.M., along with doctor Rajeshwari,

Medical Officer, Sri Ram Nagar, Hyderabad(L.W.2) and N.Satish

Kumar(L.W.3). During the Inspection, 2nd respondent has observed

that A.2 is not maintaining proper records i.e. Form-F and PC & KL,J CRL.P.NO.2632 OF 2019

PNDT Register which is mandatory to maintain properly as per the

Rules and also A.2 giving the treatment for IUI for infertile patient

without obtaining permission and license from 2nd respondent herein.

Accordingly, 2nd respondent along with his team of members seized

the Form-F and PC and PNDT Register under the provisions of the

Rules and also seized ultra sound scan machine Make GE Model

Voluson S6.Sl.No.164984SU7.

ii) A.2 with mala fide intention and without license giving

treatment to the patients and also not maintaining proper records

which are mandatory to maintain under the Act. Therefore, the A.1

and A.2 have committed the above said offences.

iii) With the said allegations, 2nd respondent has filed a

complaint under Section 28 of the Act read with Section 200 of the

Cr.P.C. before the trial Court.

5) A perusal of the record would reveal that 2nd respondent who

inspected A.1's hospital on 24.07.2017, issued notice on 24.07.2017

itself. The petitioners herein have submitted their explanation on

31.07.2017. 2nd respondent has filed the present complaint on

16.10.2017 and the same was taken on file as C.C.No.1542 of 2018.

6) The petitioners herein have filed a petition under Section

245 of the Cr.P.C. vide Crl.M.P.No.47 of 2019 in C.C.No.1542 of 2018

seeking to discharge them in C.C.No.1542 of 2018 on the following

grounds:-

i) 2nd respondent- District Appropriate Authority filed the

complaint against them contrary to the provisions of the Act more

particularly Section 17 of the Act.

ii) The 2nd respondent is not competent authority to file

complaint under the provisions of the Act.

KL,J CRL.P.NO.2632 OF 2019

iii) 2nd respondent has not conducted any enquiry as required

under Section 17(4) of the Act.

iv) The contents of the charges lacks ingredients of the offences

alleged against the petitioners herein.

v) 2nd respondent has filed the said complaint only statistical

purpose, without following the procedure laid down under law and

therefore, it is an abuse of process of law.

vi) With the said contentions, the petitioners herein sought to

discharge them from the said C.C.No.1542 of 2018.

7)) Vide order dated 27.02.2019, the trial Court dismissed the

said petition holding that 2nd respondent is the appropriate authority,

as per the provisions of the Act, to file the present complaint. 2nd

respondent has also followed the procedure laid down under the Act.

There are serious allegations against the petitioners herein. The

petitioners are giving treatment for IUI (Intra Uterine Insemination) for

infertile patients. The material available on record is sufficient to

frame charges against them. There are several triable issues.

Therefore, the petitioners are not entitled for discharge.

8) Feeling aggrieved by the said order, the petitioners herein

have filed a revision vide Crl.R.P.No.35 of 2019, wherein the

Revisional Court vide order dated 10.04.2019, dismissed the said

revision confirming the order passed by the trial Court. The Revisional

Court gave a finding that there are several triable issues and

therefore, the Court below has rightly dismissed the discharge petition

filed by the petitioners herein.

9) Feeling aggrieved by the said order of the Revisional Court,

the petitioners herein have preferred the present Criminal Petition

seeking to quash the said order and to discharge the petitioners

herein in C.C.No.1542 of 2018.

KL,J CRL.P.NO.2632 OF 2019

10) CONTENTIONS OF THE LEARNED COUNSEL FOR THE PETITIONERS:

i) 2nd respondent is not an Appropriate Authority in accordance

with the provisions of the Act, more particularly Section 17 of the Act.

ii) 2nd respondent has not followed the procedure laid down

under the said Act. It is mandatory on the part of 2nd respondent to

conduct an enquiry under Section 17(4) of the Act and in the present

case, 2nd respondent has not conducted any such enquiry.

iii) The allegations leveled against the petitioners are false.

iv) The evidence produced by 2nd respondent is not sufficient to

frame the charges against the petitioners herein for the offences

under the provisions of the Act.

v) He has also placed reliance on the order dated 06.05.2020 in

Crl.P.Nos.239 and 266 of 2020 between Smt.Dr.Kiran Kumar and two

others Vs. State of Telangana, and also the judgments of the Madhya

Pradesh High Court at Jabalpur in M.Cr.C.No.11773 of 2013 between

Dr.Swaroop Charan Sahu and another Vs.State of Madhya Pradesh,

M.Cr.C.No.3067 of 2015 between Dr.Harshal Dafal Vs. Chief Medical

and Health Officer, District Bhopal, in M.Cr.C.No.9854 of 2015

between Dr.Krishna Kumar Choukse Vs. Chief Medical and Health

Officer, District Bhopal, and M.Cr.C.No.18265 of 2015 between Dr.Lal

Kumar Kishnani Vs. Chief Medical and Health officer, Bhopal.

vi) both the trial Court as well as the Revisional Court did not

consider the said contentions of the petitioners herein and dismissed

the discharge application filed by the petitioners and also revision

petition erroneously.

vii) With the said submissions, learned counsel for the

petitioners sought to quash the said orders and to discharge the

petitioners herein in C.C.Nop.1542 of 2018.

KL,J CRL.P.NO.2632 OF 2019

11) CONTENTIONS OF LEARNED PUBLIC PROSECUTOR:

i) There are serious allegations against the petitioners herein.

ii) There are specific allegations of non-maintenance of

documents and 2nd respondent seized the 38 forms. The petitioners

are conducting test illegally disclosing the status of the fetus of the

diagnosis which is in violation of the procedure laid down under the

Act. Thus the petitioners herein have committed the above said

offences alleged against them. 2nd respondent is the competent

authority in accordance with the provisions of the Act. There are

several triable issues and the petitioners herein, instead of facing

trial, filed the present petition.

iii) With the said submissions, learned Public Prosecutor sought

to dismiss the present petition.

12. The above said rival contentions would reveal that the

petitioners herein filed the above said discharge petition on the

following grounds:-

i) 2nd respondent is not a competent authority in terms of the

provisions of the Act, more particularly Section 17 of the Act.

ii) 2nd respondent has not conducted an enquiry in terms of the

section 17(4) of the Act.

iii) The contents of the complaint lacks the ingredients of the

offences alleged against the petitioners herein.

ANALYSIS AND FINDINGS OF THE COURT:

13) In view of the said submissions, it is relevant to refer

certain provisions of the Act and Rules.

i) Section 2(a) of the Act deals with the definition of 'Appropriate

Authority' means the Appropriate Authority appointed under Section

17 of the Act. Therefore, it is apt to extract section 17 of the Act:-

"Section 17: Appropriate Authority and Advisory Committee.--

KL,J CRL.P.NO.2632 OF 2019

(1) The Central Government shall appoint, by notification in the Official Gazette, one or more Appropriate Authorities for each of the Union territories for the purposes of this Act.

(2) The State Government shall appoint, by notification in the Official Gazette, one or more Appropriate Authorities for the whole or part of the State for the purposes of this Act having regard to the intensity of the problem of pre-natal sex determination leading to female foeticide.

(3) The officers appointed as Appropriate Authorities under sub- section (1) or sub-section (2) shall be,--

(a) when appointed for the whole of the State or the Union territory, consisting of the following three members:--

(i) an officer of or above the rank of the Joint Director of Health and Family Welfare--Chairperson;

(ii) an eminent woman representing women's organization; and

(iii) an officer of Law Department of the State or the Union territory concerned: Provided that it shall be the duty of the State or the Union territory concerned to constitute multi- member State or Union territory level Appropriate Authority within three months of the coming into force of the Pre-natal Diagnostic Techniques (Regulation and Prevention of Misuse) Amendment Act, 2002:

Provided further that any vacancy occurring therein shall be filled within three months of the occurrence;]

(b) when appointed for any part of the State or the Union territory, of such other rank as the State Government or the Central Government, as the case may be, may deem fit.

(4) the Appropriate Authority shall have the following functions, namely:--

(a) to grant, suspend or cancel registration of a Genetic Counseling Centre, Genetic Laboratory or Genetic Clinic;

(b) to enforce standards prescribed for the Genetic Counseling Centre, Genetic Laboratory and Genetic Clinic;

(c) to investigate complaints of breach of the provisions of this Act or the rules made thereunder and take immediate action;

(d) to seek and consider the advice of the Advisory Committee, constituted under sub-section (5), on application for registration and on complaints for suspension or cancellation of registration;

(e) to take appropriate legal action against the use of any sex selection technique by any person at any place, suo motu or brought to its notice and also to initiate independent investigations in such matter;

(f) to create public awareness against the practice of sex selection or pre-natal determination of sex;

(g) to supervise the implementation of the provisions of the Act and rules;

KL,J CRL.P.NO.2632 OF 2019

(h) to recommend to the Board and State Boards modifications required in the rules in accordance with changes in technology or social conditions;

(i) to take action on the recommendations of the Advisory Committee made after investigation of complaint for suspension or cancellation of registration.]

(5) The Central Government or the State Government, as the case may be, shall constitute an Advisory Committee for each Appropriate Authority to aid and advise the Appropriate Authority in the discharge of its functions, and shall appoint one of the members of the Advisory Committee to be its Chairman.

(6) The Advisory Committee shall consist of--

(a) three medical experts from amongst gynecologists, obstetricians, pediatricians and medical geneticists;

(b) one legal expert;

(c) one officer to represent the department dealing with information and publicity of the State Government or the Union Territory, as the case may be;

(d) three eminent social workers of whom not less than one shall be from amongst representatives of women's organizations.

[(7) No person who has been associated with the use or promotion of pre-natal diagnostic techniques for determination of sex or sex selection shall be appointed as a member of the Advisory Committee.]

(8) The Advisory Committee may meet as and when it thinks fit or on the request of the Appropriate Authority for consideration of any application for registration or any complaint for suspension or cancellation of registration and to give advice thereon:

Provided that the period intervening between any two meetings shall not exceed the prescribed period.

(9) The terms and conditions subject to which a person may be appointed to the Advisory Committee and the procedure to be followed by such Committee in the discharge of its functions shall be such as may be prescribed."

ii) It is also apt to refer Section 2(bc), 2(i), 2(j) and 2(k) and 2(o)

of the Act which deals with fetus, pre-natal diagnostic procedures,

pre-natal diagnostic techniques, pre-natal diagnostic test and sex

selection etc, which reads as follows:-

2(bc):- "foetus" means a human organism during the period of its development beginning on the fifty-seventh day following fertilization or creation (excluding any time in which its development has been suspended) and ending at the birth;] 2(i):- "pre-natal diagnostic procedures" means all gynecological or obstetrical or medical procedures such as ultrasonography, foetoscopy, taking or removing samples of amniotic fluid, chorionic villi, embryo, blood or any other tissue or fluid of a man, or of a woman before or after conception, for being sent to a Genetic Laboratory or Genetic Clinic for conducting any type of analysis or KL,J CRL.P.NO.2632 OF 2019

pre-natal diagnostic tests for selection of sex before or after conception;]

2(j):- "pre-natal diagnostic techniques" includes all pre-natal diagnostic procedures and pre-natal diagnostic tests;

"pre-natal diagnostic test" means ultrasonography or any test or 2(k):-

analysis of amniotic fluid, chorionic villi, blood or any tissue or fluid of a pregnant woman or conceptus conducted to detect genetic or metabolic disorders or chromosomal abnormalities or congenital anomalies or haemoglobinopathies or sex-linked diseases;]

"sex selection" includes any procedure, technique, test or 2(o):-

administration or prescription or provision of anything for the purpose of ensuring or increasing the probability that an embryo will be of a particular sex;

iii) It is also apt to refer Section Sections 3, 3(A), 4, 5 and 6 of

the Act which read as follows:-

Section 3:-Regulation of Genetic Counseling Centers, Genetic Laboratories and Genetic Clinics.--On and from the commencement of this Act,--

(1) no Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic unless registered under this Act, shall conduct or associate with, or help in, conducting activities relating to pre-natal diagnostic techniques;

[(2) no Genetic Counselling Centre or Genetic Laboratory or Genetic Clinic shall employ or cause to be employed or take services of any person, whether on honorary basis or on payment who does not possess the qualifications as may be prescribed;]

(3) no medical geneticist, gynecologist pediatrician registered medical practitioner or any other person shall conduct or cause to be conducted or aid in conducting by himself or through any other person, any pre-natal diagnostic techniques at a place other than a place registered under this Act.

Section 3A:- Prohibition of sex-selection.--No person, including a specialist or a team of specialists in the field of infertility, shall conduct or cause to be conducted or aid in conducting by himself or by any other person, sex selection on a woman or a man or on both or on any tissue, embryo, conceptus, fluid or gametes derived from either or both of them.]

Section 4:- Regulation of pre-natal diagnostic techniques.--On and from the commencement of this Act,--

(1) no place including a registered Genetic Counselling Centre or Genetic Laboratory or Genetic Clinic shall be used or caused to be used by any person for conducting pre-natal diagnostic techniques except for the purposes specified in clause (2) and after satisfying any of the conditions specified in clause (3);

(2) no pre-natal diagnostic techniques shall be conducted except for the purposes of detection of any of the following abnormalities, namely:--

(i) chromosomal abnormalities;

KL,J CRL.P.NO.2632 OF 2019

(ii) genetic metabolic diseases;

(iii) haemoglobinopathies;

(iv) sex-linked genetic diseases;

(v) congenital anomalies;

(vi) any other abnormalities or diseases as may be specified by the Central Supervisory Board*;

[(3) no pre-natal diagnostic techniques shall be used or conducted unless the person qualified to do so is satisfied for reasons to be recorded in writing that any of the following conditions are fulfilled, namely:--

(i) age of the pregnant woman is above thirty-five years;

(ii) the pregnant woman has undergone two or more spontaneous abortions or foetal loss;

(iii) the pregnant woman had been exposed to potentially teratogenic agents such as drugs, radiation, infection or chemicals;

(iv) the pregnant woman or her spouse has a family history of mental retardation or physical deformities such as, spasticity or any other genetic disease;

(v) any other condition as may be specified by the Board: Provided that the person conducting ultrasonography on a pregnant woman shall keep complete record thereof in the clinic in such manner, as may be prescribed, and any deficiency or inaccuracy found therein shall amount to contravention of the provisions of section 5 or section 6 unless contrary is proved by the person conducting such ultrasonography;

(4) no person including a relative or husband of the pregnant woman shall seek or encourage the conduct of any pre-natal diagnostic techniques on her except for the purposes specified in clause (2);

(5) no person including a relative or husband of a woman shall seek or encourage the conduct of any sex-selection technique on her or him or both.]

Section 5:- Written consent of pregnant woman and prohibition of communicating the sex of foetus.--

(1) No person referred to in clause (2) of section 3 shall conduct the pre-natal diagnostic procedures unless--

(a) he has explained all known side and after effects of such procedures to the pregnant woman concerned;

(b) he has obtained in the prescribed form her written consent to undergo such procedures in the language which she understands; and

(c) a copy of her written consent obtained under clause (b) is given to the pregnant woman.

[(2) No person including the person conducting pre-natal diagnostic procedures shall communicate to the pregnant woman KL,J CRL.P.NO.2632 OF 2019

concerned or her relatives or any other person the sex of the foetus by words, signs, or in any other manner.]

Section 6:-Determination of sex prohibited.--On and from the commencement of this Act,--

(a) no Genetic Counselling Centre or Genetic Laboratory or Genetic Clinic shall conduct or cause to be conducted in its Centre, Laboratory or Clinic, pre-natal diagnostic techniques including ultrasonography, for the purpose of determining the sex of a foetus;

(b) no person shall conduct or cause to be conducted any pre- natal diagnostic techniques including ultrasonography for the purpose of determining the sex of a foetus.

[(c) no person shall, by whatever means, cause or allow to be caused selection of sex before or after conception.]

iv) As per Section 17(2) of the Act, the State Government shall

appoint, by notification in the Official Gazette, one or more

Appropriate Authorities for the whole or part of the State for the

purposes of this Act having regard to the intensity of the problem of

pre-natal sex determination leading to female foeticide.

v) In exercise of the said powers, the State of Telangana has

issued G.O.Ms.No.2, dated 02.01.2015, Health, Medical and Family

Welfare (D1) Department, reconstituting the following District Level

Appropriate Authority to each District in Telangana State for the

purpose of the said Act, which is as follows:-

"DISTRICT LEVEL APPROPRIATE AUTHORITY (A) STRUCTURE:

        (I)         The     Collector    &          CHAIRPERSON/
                    District Magistrate,            CHAIRMAN
       (II)         The District Medical            MEMBER-
                    & Health Officer                SECRETARY
                                                    CONVENER
       (III)        The District Judge              MEMBER

       (IV)         The Superintendent              MEMBER
                    of Police
       (V)          Eminent NGO to be               MEMBER
                    nominated by the
                    Collector & District
                    Magistrate


5. The authority shall carry out its functions as per the provision of the Act and Rules there under.

6. The Commissioner of Health and Family Welfare, Telangana, Hyderabad shall take necessary action in the matter."

KL,J CRL.P.NO.2632 OF 2019

vii) As per the said G.O., the above said authority shall carry

out its provisions as per the provisions of the Act and Rules there

under.

viii) As per Section 17(4)(e) of the Act, the appropriate authority

has power to take appropriate legal action against the use of any sex

selection technique by any person at any place, suo motu or brought

to its notice and also to initiate independent investigations in such

matter;

ix) As per Section 17(4)(c) of the Act, the appropriate authority is

having power to investigate complaints of breach of the provisions of

this Act or the rules made thereunder and take immediate action.

x) Section 17(A) of the Act deals with the powers of the Appropriate Authority which reads as follows:-

Section 17(A):- Appropriate Authorities.--The Appropriate Authority shall have the powers in respect of the following matters, namely:--

(a) summoning of any person who is in possession of any information relating to violation of the provisions of this Act or the rules made thereunder;

(b) production of any document or material object relating to clause (a);

(c) issuing search warrant for any place suspected to be indulging in sex selection techniques or pre-natal sex determination; and

(d) any other matter which may be prescribed.]

xi) Therefore, as per G.O.Ms.No.2, dated 02.01.2015, 2nd

respondent herein, the District Medical & Health Officer, Member

Secretary Convener, is having power to file a complaint under Section

28 of the Act, in the capacity of Appropriate Authority. Therefore, the

contention of the learned counsel for the petitioners that 2nd

respondent is not an Appropriate Authority as per the provisions of

the Act and 2nd respondent is not having power or authority to file

the said complaint under Section 28 of the Act, is not sustainable.

KL,J CRL.P.NO.2632 OF 2019

14) A perusal of the record would reveal that G.O.Ms.No.2,

dated 02.01.2015, was not brought to the notice of the trial Court as

well as Revisional Court. But the fact remains that the Government

of Telangana has issued the said G.O. in exercise of powers conferred

under Section 17(2) of the Act appointing the above said Committee

including the District Medical and Health officer as a Member

Secretary Convener who is having power to lodge a complaint under

section 28 of the Act.

15) The above said discussion would also reveal that as per

Section17(4)(e) of the Act, the Appropriate Authority is having power

to take appropriate legal action against the use of any sex selection

technique by any person at any place, suo motu, or brought to its

notice and also to initiate independent investigations in such matter.

Thus, 2nd respondent is having power to file said application under

Section 28 of the Act. 2nd respondent has visited 1st petitioner/A.1

hospital on 24.07.2017 in between 2.00P.M. to 5.00P.M., along with

Dr.Rajeshwari, Medical Officer, and N.Satish Kumar and during the

Inspection, they have pointed out certain lapses i.e. non-maintenance

of certain records i.e. Form-F and PC & PNDT Register which is

mandatory under the provisions of the Act and also the Rules 9 and

10 of the Rules. They have also noticed that the petitioners herein are

giving treatment for IUI for infertile patient without obtaining

permission and license from 2nd respondent. 2nd respondent along

with his team of members seized the Form-F and PC and PNDT

Registers under the provisions of the Rules and also seized ultra

sound scan machine Make GE Model Voluson S6.Sl.No.164984SU7.

In the complaint, it is also specifically mentioned that A.2 with mala

fide intention, without license giving treatment to the patients and

also not maintaining the proper records which are mandatory to KL,J CRL.P.NO.2632 OF 2019

maintain under the Act. Thus, they have committed the above said

offences.

16) A perusal of the record would reveal that 2nd respondent

has issued a notice dated 24.07.2017 to the petitioners herein asking

them to submit their explanation for not maintaining proper records

and treating the patients without having necessary permission and

license, for which the petitioners herein have submitted their

explanation on 31.07.2017. In the said explanation, the petitioners

have admitted that they did not know about obtaining separate

registration for IUI facility under PC and PNDT Act. and as they have

already registered for IUI facility under ALLOPATHIC establishment

from same authority. Now they have applied for IUI facility under PC

and PNDT Act, at JJ Hospital. They have assured that they will follow

the said procedure strictly in future and they sought excuse. With

regard to the other allegations i.e. not taking signatures of the

patients on declaration and incomplete form F and the same was

happened due to oversight and negligence of the lower level staff. The

petitioners had also meeting with staff and sinologist started

implementing procedures strictly. They have assured 2nd respondent

that they will not repeat the same in future.

17) As discussed supra, the petitioners have admitted the

allegations levelled against them in the complaint. Prima facie, there

are, serious allegations against the petitioners herein and the same

are triable issues. Therefore, the petitioners cannot contend that 2nd

respondent has not followed the procedure laid down under the Act

and not conducted investigation as mandatory under section 17(4) of

the Act, and the contents of the complaint lack the ingredients of the

offences alleged against them. The petitioners have to face trial and

prove their innocence. Instead of doing so, the petitioners have filed KL,J CRL.P.NO.2632 OF 2019

the present Criminal Petition to discharge them from the said

Calendar Case. Therefore, this Court is not inclined to discharge the

petitioners herein from the said case.

18) With regard to the principle laid down in the above said

judgments relied upon by the petitioners herein, in the said case,

there is no mention about the constitution of the committee/

appointment of Appropriate Authority as per Section 17(2) of the Act.

In the present case, the Appropriate Authority was appointed vide

GO.Ms.No.2, dated 02.01.2015. Therefore, the principle laid down in

the said judgments is not applicable to the facts of the present case.

19) It is relevant to note that the Hon'ble Apex Court vide order

dated 08.11.2016 in Writ Petition (C) Nos.349 of 2006 and 575 of

2014 between Police Officer, Voluntary Health Organization of Punjab

Vs. Union of India and others, directed the States and Union

Territories to implement the Rules and Provisions of the Act forthwith

considering that the training provided therein is imperative for

realising the objects and purpose of this Act. Therefore, in compliance

of the said directions, the Government of Telangana had issued

another G.O. vide G.O.Ms.No.2, dated 03.01.2018, Health, Medical

and Family Welfare Department, constituting State Level High

Powered Expert Committee (Governing Council) on permanent basis

for six months training programme.

20) It is also relevant to note that in view of the directions

issued by the Hon'ble Apex Court in the above said judgment, the

Registrar General of this Court had issued proceedings vide

ROC.No.3779/S0/2016, dated 30.12.2016 requesting all the Unit

Heads in the States of Telangana and Andhra Pradesh, for effective

implementation of the Rules and the Act and also to instruct all the

Judicial Officers who are dealing with the complaints under the above KL,J CRL.P.NO.2632 OF 2019

Act and the Rules, to deal with the matters in promptitude and to

submit quarterly reports to the High Court through Principal District

and Sessions Judge. It is further requested to instruct all the judicial

officers who are dealing with the complaints under the said Act and

Rules, to dispose of expeditiously and they shall be Fast Tracked.

21) In view of the above discussion and also directions issued

by the Hon'ble Apex Court, this Court is not inclined to interfere with

the impugned orders and to discharge the petitioners herein who are

A.1 and A.2 in C.C.No.1542 of 2018 and thus the Criminal Petition is

liable to be dismissed.

22) In the result, the Criminal Petition is dismissed. However,

the learned III Additional Chief Metropolitan Magistrate at Hyderabad

shall dispose of the said C.C.No.1542 of 2018 as expeditiously as

possible by following the SOP issued by this Court from time to time.

23) As a sequel, miscellaneous petitions, if any, pending in the

Criminal Petition shall stand closed.

_________________ K. LAKSHMAN, J Date:24.08.2021.

Vvr

 
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