Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vadthya Sakru vs The State Of Telangana And 7 Others
2021 Latest Caselaw 86 Tel

Citation : 2021 Latest Caselaw 86 Tel
Judgement Date : 8 January, 2021

Telangana High Court
Vadthya Sakru vs The State Of Telangana And 7 Others on 8 January, 2021
Bench: P Naveen Rao
              HON'BLE SRI JUSTICE P. NAVEEN RAO

                 WRIT PETITION No.501 OF 2021

                         Date: 08.01.2021

Between:

Vadthya Sakru s/o. Tarya,
Aged about 57 years, occu:Agrl.,
r/o.Vidthya Tanda, H/o. Serupalli,
Devarakonda Mandal, Nalgonda dist.
                                                  .... Petitioner


        And

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




The Court made the following:
                                              2




                       HON'BLE SRI JUSTICE P. NAVEEN RAO

                         WRIT PETITION No.501 OF 2021

ORDER:

Heard learned counsel for the petitioner, learned Assistant

Government Pleader for Home appearing for respondents.

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

crime was reported on 10.10.2020, 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 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 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

2019 (3) ALT 139

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 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."

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

6. Following the above decisions, this Writ Petition is dismissed

with liberty to petitioner to work out his remedies on the issue of non-

registration of crime stated to have been reported by the petitioner on

10.10.2020. Pending miscellaneous petitions shall stand closed.

___________________________ JUSTICE P.NAVEEN RAO Date: 08.01.2021 kkm

HON'BLE SRI JUSTICE P. NAVEEN RAO

WRIT PETITION No.501 OF 2021

Date:08.01.2021

kkm

 
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 : Media

 
 
Latestlaws Newsletter