Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M. Lakshma Reddy vs The State Of Telangana
2021 Latest Caselaw 4585 Tel

Citation : 2021 Latest Caselaw 4585 Tel
Judgement Date : 24 December, 2021

Telangana High Court
M. Lakshma Reddy vs The State Of Telangana on 24 December, 2021
Bench: K.Lakshman
                HON'BLE SRI JUSTICE K. LAKSHMAN

                 CRIMINAL PTITION No.1973 OF 2021

ORDER:

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

Criminal Procedure, 1973, to quash the proceedings in Crime No.80 of

2021 of Patancheru Police Station, Sanga Reddy District.

2. The petitioner herein is sole accused in the aforesaid crime.

The offences alleged against him are under Sections - 465, 468, 471, 420,

406 and 506 of IPC.

3. Respondent No.2 herein has filed a complaint under Section -

200 of the Cr.P.C. and the same was referred to Patancheru Police Station

under Section - 156 (3) of Cr.P.C. who in turn registered the aforesaid

crime.

4. The contents of the complaint are as follows:

i) Mohd. Qutubuddin is great grand-father of respondent No.2.

ii) Great grand-father of respondent No.2 is original owner of total

land admeasuring As.13-24 guntas in Survey Nos.114, 115, 121, 122,

136, 137, 139 and 149, situated at Patancheru Village and Mandal having

purchased through registered Muntakhab No.174 of 1296 Fasli.

iii) After the death of Mohd. Qutubuddin, the aforesaid property

was devolved upon his son, Mohd. Hassanuddin, and again after the

death of Mohd. Hassanuddin, it devolved upon Mohd. Munawaruddin.

iv) Respondent No.2 and his siblings are the grand children of

Mohd. Munawaruddin.

KL,J Crl.P. No.1973 of 2021

v) The father of petitioner, late M. Narayana Reddy, encroached

the aforesaid property for wrongful gains.

vi) During the life time of father of petitioner filed a suit stating

that he is the tenant of the aforesaid property, but during the proceedings

he admitted that he was the encroacher of the said property and later on

he filed a case under Inams Abolishment Act vide file No.G/13469/1969

and another case vide file No.G/11097/1975 and that both the said cases

were dismissed.

vii) Thereafter, the petitioner and his father created some false and

fictitious record to grab the aforesaid property and based on such false

documents, the petitioner and his father obtained Occupancy Rights

Certificate (ORC) in the name of father of the petitioner.

viii) The fictitious document obtained by the accused is document

No.B4/794/1980, which is actually pertains to Zaherabad Mandal as per

the Distribution Register of file No.A5/5323/1979 and the petitioner

showing the said document as pertaining to the aforesaid property of

Patancheru and by using the same, he got obtained ORC and sold the said

property to third parties. Thus, the petitioner and his father not only

cheated respondent No.2, but also to the real owners and the Revenue

Department by creating false documents.

ix) After coming to know about the cheating of the petitioner and

his father, respondent No.2 approached the police, but in vain and,

therefore, he filed a private complaint under Section - 200 of Cr.P.C.

KL,J Crl.P. No.1973 of 2021

5. Heard Mrs. Y. L. Siva Kalpana Reddy, learned counsel for the

petitioner, learned Assistant Public Prosecutor appearing on behalf of

respondent No.1 and Mr.Harsh Asthana, learned counsel representing

Mr. Rakesh Sanghi, learned counsel for respondent No.2.

6. Perusal of the record would reveal that there are disputes

between the petitioner and respondent No.2 with regard to aforesaid

property. It further reveal that the Revenue Divisional Officer, Sanga

Reddy, has issued ORC dated 12.02.1982 in favour of the father of the

petitioner i.e., Mr. Middela Narayana Reddy basing on the judgment and

decree dated 25.02.1972 in O.S.No.20 of 1969 passed by the learned

Munsif Magistrate upheld by this Court in S.A. No.386 of 1974 dated

15.12.1975. In the judgment dated 15.12.1975 in S.A. No.386 of 1974,

there is specific mention that the father of the petitioner is in possession

of the property. Vide order dated 18.02.2021, the learned Special

Tribunal, Sanga Reddy District in Old Case No.A3/2488/2013, held that

since there is a civil case filed in O.S. No.57 of 2019 before the Principal

District Senior Judge, Medak at Sanga Reddy on the subject lands, the

Tribunal is nothing to deal with the matter when a suit is pending before

the Civil Court. On the application submitted by the father of respondent

No.2, the District Collector, Medak District at Sanga Reddy vide

endorsement dated 24.09.2013 mentioned that the request of the father of

respondent No.2 for correction of entries in Revenue Records in respect

of the aforesaid survey numbers is not considerable at this level since

ORC was already issued by the Revenue Divisional Officer in the year

1980 and, therefore, advised him to approach the Civil Court. A similar

KL,J Crl.P. No.1973 of 2021

endorsement was given on 27.02.2015. Thereafter, respondent No.2 and

others have filed a suit vide O.S. No.57 of 2019 against the petitioner

herein and others seeking to declare the plaintiffs as absolute title holders

and owners of the subject property, recovery of possession by putting the

plaintiffs in physical possession and declare the ORC issued in file

No.B4-794/inam/80, dated 12.02.1982 on the file of the RDO, Sanga

Reddy as null and void and to direct the defendant Nos.20 to 23 to

correct the entries. The said suit is pending. During the pendency of the

said suit, respondent No.2 herein has filed a complaint under Section -

200 of Cr.P.C. before the learned Judicial Magistrate of First Class

(Special Mobile Court) - cum - II Additional Junior Civil Judge, Sanga

Reddy, and the learned Magistrate has passed the following order on

12.01.2021:

"After perusing the petition and statements and documents I could not find utmost prima facie material, hence this case is to be investigated therefore refer the case to P.S. Patancheru under Section 156 (3) Cr.P.C. for investigation and report at request of petitioner."

7. Referring to the above, the learned counsel for the petitioner

would submit that the learned Magistrate having not satisfied with the

statements and documents prima facie, erred in referring the matter to the

police for investigation under Section - 156 (3) of Cr.P.C. Whereas, the

learned counsel for respondent No.2 would submit that the petitioner

herein is not a protected tenant and he has created and fabricated the

documents and he is contesting the suit. According to him, some

fictitious documents were interpolated in the revenue records of the

KL,J Crl.P. No.1973 of 2021

Revenue Divisional Officer - cum - Inams Tribunal, Hyderabad, and the

certified copy of the disputed Occupancy Rights dated 12.02.1982 filed

by the petitioner in O.S. No.57 of 2019 which is inadmissible secondary

evidence, unless and until the entire original file bearing

No.B4/794Inam/80, dated 12.02.1982 is not produced before the Court

and is subjected to Forensic examination during the course of

investigation. The learned counsel for respondent No.2 has relied upon

the principle laid down in Sajana Granites, Madras v. Manduva

Srinivasa Rao1; Iqbal Singh Marwah v. Meenakshi Marwah2;

Kamaladevi Agarwal v. State of West Bengal3; M. Krishnan v. Vijay

Singh4; Vitoori Pradeep Kumar v. Kaisula Dharmaiah5; and P.

Swaroopa Rani v. M. Hari Narayana alias Hari Babu6.

8. The above stated facts would reveal that respondent No.2 and

others have filed the above suit - O.S. No.57 of 2019 in the month of

March, 2019 seeking declaration of title, recovery of possession of the

subject property and also to correct the entries in revenue record in

respect of the subject land and also to direct defendant Nos.20 to 23 to

enter and maintain the names of the plaintiffs as pattadar and owner of

the suit schedule property and also to declare the ORC in file

No.B4/794/Inam/80, dated 12.02.1982 issued by the Revenue Divisional

Officer, Sanga Reddy and sale deeds bearing No.3066 of 1982, dated

29.06.1982, No.2829 of 1983, dated 01.09.198, No.2830 of 1983, dated

. 2002 (1) ALT 466 (DB)

. AIR 2005 SC 2119

. AIR 2001 SC 3846

. AIR 2001 SC 3014

. 2002 (9) SCC 581

. AIR 2008 SC 1884

KL,J Crl.P. No.1973 of 2021

01.09.198, No.1901 of 1988, dated 31.03.1988, No.7387 of 2010, dated

31.07.2010 and No.14292 of 2017, dated 13.07.2017 as null and void.

Thus, respondent No.2 and others have sought to declare the ORC as

illegal and also the above said sale deeds as illegal. During the pendency

of the said suit, without waiting for the outcome of the said suit,

respondent No.2 has filed a complaint under Section - 200 of Cr.P.C.

with regard to the very same allegations. The learned Magistrate having

found that perusal of the contents of the complaint and the documents it

could not find utmost prima facie material and hence the case has to be

investigated and referred the complaint to the police for investigation.

Thus, respondent No.2 is trying to criminalize the civil proceedings.

9. Perusal of the record would further reveal that the said ORC

was issued on 12.02.1982 and the father of respondent No.2 has

requested the Revenue Authorities to correct the revenue entries after

elapse of 21 years. After elapse of about five years, respondent No.2 and

others have filed the above suit. A perusal of the complaint under

Section - 200 of Cr.P.C. would reveal that there are no allegations with

regard to breach of trust and forgery. Admittedly, the said suit is

pending. The validity /genuinety of the ORC have to be decided by the

Principal District Court, Medak at Sangareddy in O.S. No.57 of 2019.

The learned Magistrate having held that perusal of petition averments

and documents, it could not find prima facie material, erred in referring

the matter to the police for investigation and the police in turn registered

a case in Crime No.80 of 2021.

KL,J Crl.P. No.1973 of 2021

10. As discussed above, there are no allegations of criminal breach

of trust and forgery in the entire complaint. The disputes between the

petitioner and respondent No.2 are civil in nature. The petitioner herein

is defendant No.7 in the suit O.S. No.57 of 2019.

11. In State of Haryana v. Bhajan Lal7, the Apex Court laid

down certain guidelines/parameters for exercise of powers under Section

- 482 of Cr.P.C., which are as under:

"(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.

(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

(4) Where the allegations in the FIR do not constitute a cognizable offence but constitute only a non- cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.

. (1992) Supp. 1 SCC 335

KL,J Crl.P. No.1973 of 2021

(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or Act concerned, providing efficacious redress for the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

12. In Indian Oil Corporation v. NEPC India Limited8, the

Apex Court held that "while on the issue, it is necessary to take notice of

a growing tendency in business circles to convert purely civil disputes

into criminal cases. This is obviously on account of a prevalent

impression that civil law remedies are time consuming and do not

adequately protect the interests of lenders/creditors. Such a tendency is

seen in several family disputes also, leading to irretrievable break down

of marriages/families. There is also an impression that if a person could

somehow be entangled in a criminal prosecution, there is likelihood of

imminent settlement. Any effort to settle civil disputes and claims,

. (2006) 6 SCC 736

KL,J Crl.P. No.1973 of 2021

which do not involve any criminal offence, by applying pressure through

criminal prosecution should be deprecated and discouraged.

13. Thus, this Court is of the considered opinion that this case is

squarely falls in one of the parameters laid down by the Hon'ble

Supreme Court in Bhajan Lal7. In M/s. Neeharika Infrastructure

Private Limited v. State of Maharashtra9 the Apex Court held that this

Court is having power to grant protection under Section - 482 of

Cr.P.C.by assigning reasons.

14. In view of the above said principle and also the discussion, the

disputes between the petitioner and respondent No.2 are civil in nature.

A suit vide O.S. No.57 of 2019 is pending with regard to the very same

allegations. Therefore, the proceedings in Crime No.80 of 2021 of

Patancheru Police Station cannot go on and accordingly, the same are

quashed.

15. The present Criminal Petition is accordingly allowed.

As a sequel, the miscellaneous applications, if any, pending in the

criminal petition shall stand closed.

_________________ K. LAKSHMAN, J 24th December, 2021 Mgr

. AIR 2021 SC 1918

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter