Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mereddy Laxman Reddy S/O. Ranga ... vs The State Of Telangana,
2021 Latest Caselaw 3773 Tel

Citation : 2021 Latest Caselaw 3773 Tel
Judgement Date : 25 November, 2021

Telangana High Court
Mereddy Laxman Reddy S/O. Ranga ... vs The State Of Telangana, on 25 November, 2021
Bench: B.Vijaysen Reddy
            The Hon'ble Sri Justice B. Vijaysen Reddy

                  W.P. Nos. 29781 & 25844 of 2015

Order:

      Heard learned counsel for the petitioner in W.P.No.29781 of

2015 and learned Assistant Government Pleader for Home. No

representation for the petitioner in W.P.No.25844 of 2015.

2.    W.P.No.29781 of 2015 is filed by Mereddy Laxman Reddy being

aggrieved by the action of respondent No.3 therein/Station House

Officer, Vanasthalipuram Police Station, in not receiving his complaint

dated 08.09.2015, and in not registering criminal case against

respondent No.4 therein (Kotha Kurma Balaraju).

3. WP.No.25844 of 2015 is filed by Kotha Kurma Balaraju seeking a

direction to respondent No.4 therein/Assistant Commissioner of

Police, Vanasthalipuram Division, Cyberabad, not to interfere with his

peaceful possession of lands admeasuring Ac.0.21½ guntas and

Ac.1.23 guntas in Survey Nos.159 & 201 and 203 respectively, situated

at Turka Yamzal Village, Hayathnagar Mandal, Ranga Reddy District.

4. In the counter-affidavit filed by the Assistant Commissioner of

Police, Vanasthalipuram, Division, Cyberabad (respondent No.4 in

W.P.No.25844 of 2015), it is stated that there is a boundary dispute

with regard to the land in Survey No.159 & 201 of Turka Yamjal

Village; that on 23.10.2008, Kotha Kurma Kumar has lodged a

complaint against one G.Yadaiah and others, which was registered as

Crime No.632 of 2008 of Vanasthalipuram Police Station, for the

offences punishable under Sections 447, 427, 323 r/w 34 IPC; that

charge sheet was filed on 24.12.2008 and the said case ended in acquittal

vide judgment dated 01.04.2014, in C.C.No.868 of 2008.

5. It is further stated that on a complaint made by the said

G.Yadaiah, a case in Crime No.558 of 2008 was registered against some

persons including Kotha Kurma Balaraju, for the offences punishable

under Sections 447, 504 r/w Section 34 IPC on 30.10.2008; that charge

sheet was filed and the said case also ended in acquittal vide judgment

dated 23.11.2011 in C.C.No.762 of 2008.

6. It is further stated therein that in order to resolve the boundary

dispute, a survey was conducted in the year 2009 by Assistant Director

(Survey and Land Records) and boundaries were fixed to the land in

question; that in the year 2011, G. Yadaiah sold the said land to one

G.Srisailam, who sold the same to Mereddy Laxman Reddy (petitioner

in W.P.No.29781 of 2015).

It is further stated therein that another case in Crime No.500 of

2013 registered against Kotha Kurma Balaraju, also ended in acquittal;

that subsequently, Mereddy Laxman Reddy filed a complaint alleging

that Kotha Kurma Balalraju illegally trespassed into his land and

demolished the compound wall with the help of JCB; that Crime

No.632 of 2015 was registered for the offences punishable under

Sections 447, 504, 506 IPC against Kotha Kurma Balaraju in the

Vanasthalipuram Police Station; that notices under Section 41-A

Cr.P.C., were issued to the accused and investigation was conducted.

7. Learned Assistant Government Pleader submits that Police never

interfered in civil disputes. He assures this Court that if any further

investigation needs to be conducted, necessary advice would be given to

the concerned Investigating Officer to complete the investigation

within a period for one month and if the case is closed as civil in nature,

intimation will be given to the petitioners in both these Writ Petitions.

8. Recording the same, these two Writ Petitions are disposed of.

In case no intimation is received by the petitioners regarding

completion of investigation in the aforesaid crime within the prescribed

period of one month, the concerned Investigation Officer shall submit

his explanation before the Registrar (Judicial) stating the reasons for not

completing the investigation.

As a sequel, Miscellaneous Petitions, pending if any, stand

disposed of.

___________________ (B. Vijaysen Reddy, J)

Dt: 25th November, 2021

Note:

Copy to Registrar (Judicial).

B/o lur

 
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 : IDRC

 
 
Latestlaws Newsletter