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

Hussain Bin Sayeed vs The State Of Telangana
2021 Latest Caselaw 33 Tel

Citation : 2021 Latest Caselaw 33 Tel
Judgement Date : 6 January, 2021

Telangana High Court
Hussain Bin Sayeed vs The State Of Telangana on 6 January, 2021
Bench: P Naveen Rao
       THE HON'BLE SRI JUSTICE P. NAVEEN RAO

              WRIT PETITION No.23805 OF 2020

                        Date:06.01.2021

Between:
Hussain Bin Sayeed, S/o. Sayeed Bin
Ismail, aged about 45 years,
Occ: Managing Partner of Big Boss Realtors,
Having office at Flat No.405, 4th Floor,
M.K. Plaza, Qaderbagh, Beside Hotel 777,
Mehdipatnam, Hyderabad                            .. Petitioner


        And


The State of Telangana, rep., by its
Principal Secretary, Home Department,
At Secretariat, Hyderabad, Telangana and others   .. Respondents




The Court made the following:
                                            2



             THE HON'BLE SRI JUSTICE P. NAVEEN RAO

                        WRIT PETITION No.23805 OF 2020

ORDER:

Heard learned counsel for the petitioner and learned

Assistant Government Pleader for Home appearing for respondent

Nos.1 to 5.

2. This writ petition is filed alleging that even though a

cognizable crime was reported on 16.09.2020 and a representation

was made on 19.11.2020 to the Commissioner of Police,

Hyderabad City Commissionerate, Basheer Bagh, Hyderabad,

respondent No.2, seeking direction to respondent Nos.4 and 5 to

register the complaint, so far crime is not registered.

3. If the petitioner had grievance against non-registration of

crime, he has an effective and efficacious remedy under the

Criminal Procedure Code. Therefore, petitioner has to avail the

remedy as available in law before invoking the jurisdiction of this

Court.

4. The very issue was considered by this Court in

W.P.No.38397 of 2018 and batch in Govind Raju Sami v. State of

Telangana and Others1. On consideration of the precedent

decisions on the subject and the scope of provisions of the Code of

Criminal Procedure, more particularly, Sections 156, 190 and 200

of Cr.P.C., this Court held as under:

"34. Having regard to law propounded by Supreme Court, it is no more open for any one to contend that unless a report is filed aggrieved person is without remedy. It is also no more open to contend that once crime is registered accused must be arrested

2019 (3) ALT 139

and charge sheet/final report must be filed as a matter of course. Further, delay in completing the investigation can be for various reasons. Police may be waiting for forensic report/Medical report/the accused is absconding/having regard to complex nature of crime reported more time is consumed to collect required data/information to assess the nature of crime, number of documents and/or witnesses are more. While determining delay, it is necessary to consider each case on its facts having regard to attending circumstances including nature of offence, number of accused and witnesses etc [Mahender Lal Das v. State of Bihar Appeal (Civil) No. 1038 of 2001 dated 12.10.2001]. The jurisdictional Magistrate shall have all material facts in issue at his command to assess the issue and shall be competent to go into all aspects when matters are brought before him and to take appropriate decision. It is also within the competence of superior officers to assess the conduct of Station House Officer and to take remedial action whenever there is deliberate and unexplained delay in investigation and filing of final report."

5. This aspect was considered by the Hon'ble Supreme Court in

M.Subramaniam and another v. S.Janaki and another2. In the

said judgment, the Hon'ble Supreme Court affirmed the view taken

by the Supreme Court in Sakiri Vasu v. State of Uttar Pradesh3

and Mohd. Yousuf v. Afaq Jahan4. The Hon'ble Supreme Court

noted the opinion expressed in Sakiri Vasu. In Sakiri Vasu, the

Supreme Court held as under:

"17. In our opinion Section 156(3) Cr.P.C. is wide enough to include all such powers in a Magistrate which are necessary for ensuring a proper investigation, and it includes the power to order registration of an FIR and of ordering a proper investigation if the Magistrate is satisfied that a proper investigation has not been done, or is not being done by the police. Section 156(3) Cr.P.C., though briefly worded, in our opinion, is very wide and it will include all such incidental powers as are necessary for ensuring a proper investigation."

18. It is well settled that when a power is given to an authority to do something it includes such incidental or implied powers

2020 SCC online S.C. 341 3 (2008) 2 SCC 409 4 (2006) 1 SCC 627

which would ensure the proper doing of that thing. In other words, when any power is expressly granted by the statute, there is impliedly included in the grant, even without special mention, every power and every control the denial of which would render the grant itself ineffective. Thus where an Act confers jurisdiction it impliedly also grants the power of doing all such acts or employ such means as are essentially necessary for its execution."

6. Following the above decisions, this writ petition is dismissed

granting liberty to the petitioner to work out his remedies as

available in law on the issue of non-registration of crime stated to

have been reported by the petitioner on 16.09.2020 and

representation made on 19.11.2020. Pending miscellaneous

petitions shall stand closed.

___________________ P.NAVEEN RAO, J Date:06.01.2021 KH

THE HON'BLE SRI JUSTICE P. NAVEEN RAO

WRIT PETITION No.23805 OF 2020

Date:06.01.2021

KH

 
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