Citation : 2022 Latest Caselaw 1313 Tel
Judgement Date : 21 March, 2022
HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
C.A.Nos.20, 21, 22, 23, 24 & 25 of 2019
COMMON JUDGMENT: (Per Hon'ble Sri Justice Abhinand Kumar Shavili)
All these Contempt Appeals are being disposed of
by way of this common order as the issue raised in all
these cases one and the same.
2. For convenience, the facts in C.A.No.20 of
2019 are hereunder discussed.
3. C.A.No.20 of 2019 is filed aggrieved by the
orders passed by the learned Single Judge in
C.C.No.2077 of 2017 dt.27-09-2019 wherein the
learned Single Judge has allowed the Contempt Case
along with batch of cases filed by the unofficial
respondents and sentenced the appellants herein to
civil imprisonment for six months each in accordance
with `the procedure as set out under Rule 32 of the
A.P. High Court Rules under the Contempt of Courts
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
Act, 1971 apart from paying a fine of Rs.2,000/- each.
The subsistence allowance was fixed at Rs.400/- per
day and further directed that the contemnors/
appellants shall pay exemplary costs of Rs.10,000/- to
Telangana State Legal Services Authority, Hyderabad.
4. Heard the learned Advocate General
appearing for the appellants and Sri V.Ravikiran Rao,
learned Senior Counsel appearing for Sri V.Rohit,
learned counsel for the 1st respondent
5. It has been contended by the appellants that
the unofficial respondent had filed W.P.No.33556 of
2015 with the following prayer:
"For the reasons stated in the accompanying affidavit, it is prayed that this Hon'ble Court may be pleased to issue any appropriate Writ, Order or direction, more in the nature of Writ of Mandamus declaring the action of the respondents 4 to 6 in interfering with the lawful activities of the petitioner resort including playing game of "Rummy" (13 cards) by the members in the petitioner resort premises without any valid reasons and without any authority under law as arbitrary, illegal, violative of Article 14 and 19 of the Constitution of India apart from contrary to law laid down by this Hon'ble Court and Hon'ble Apex Court and also contrary to provisions of
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
AP Gaming Act 1974 and the Rules made thereunder and pass such further or other orders as the Hon'ble Court may deem fit and proper in the circumstances of the case."
and the learned Single Judge, by following the orders
passed in W.P.No.30597 of 2014 and batch of cases
dt.29-10-2015, was pleased to dispose of the Writ
Petition with the following directions:
"1. The respondent police authorities shall not interfere with the card game of rummy (13 card game) whatever be the stakes;
2. The petitioner shall install video cameras and record the entire recreational activities in the resort and preserve the said data at least for a period of fortnight so that the police can check the footage. The said C.C. cameras shall be connected with the jurisdictional police station and the Office of the Superintendent of Police for observation by the police to find out as to whether members of the resort are indulging in the activity of gambling. If any of the gaming places is not covered by C.C. cameras, it is for the police to take action.
3. The police are entitled to enter into the premises of the petitioner's resort for taking action as per law in the event of there being any violation of the provisions of law by the petitioner and the petitioner shall not cause any hindrance to the police in exercising their statutory powers; and
4. This order would not come in the way of the respondents from taking action as per law.
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
5. Any deviation of the above guidelines by the petitioner's resort will be construed as violation of these orders."
The learned Advocate General had further contended
that the A.P. Gaming Act, 2020, was amended and
making the game of Rummy (13 cards game) also as
punishable offence and as per the directions of the
learned Single Judge in W.P.No.33556 of 2015
dt.02-11-2015, the appellants were directed not to
interfere with the card game of Rummy (13 cards
game), however, permitted the police to enter into the
premises of the unofficial respondents for taking action
as per law in the event of there being any violation of
the provisions of law by the unofficial respondent and
the unofficial respondent shall not cause any
hindrance to the police in exercising of their statutory
powers.
6. The Advocate General had further contended
that as per the amended Gaming Act, 2020, the
appellants had conducted a raid as they have received
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
relevant information from the known sources that
heavy betting was being conducted in the premises of
unofficial respondent. Accordingly, a raid was
conducted on 08-04-2017 and lot of money was also
recovered from the said premises. The respondent had
filed contempt contending that the appellants had
violated the orders passed by the learned Single Judge
in W.P.No.30597 of 2014 dt.29-102015 and the
learned Single Judge had considered the entire case
and convicted the appellants for contempt under the
Contempt of Courts Act, 1971, and directed that the
appellants be sentenced for imprisonment for a period
of six months. The Advocate General had further
contended that the learned Single Judge had
conducted a roving enquiry and enlarged the scope of
contempt proceedings by considering the judgment of
the Hon'ble Supreme Court in Arnesh Kumar v. State
of Behar1, and found fault that the contemnors have
(2014) 8 S.C.C. 273
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
not followed the law laid down by the Supreme Court
and conducted raid against the respondents.
7. The learned Advocate General had further
contended that the contempt jurisdiction is very
limited and that the learned Single Judge ought to
have seen whether the appellants had entered the
premises of the respondents in order to discharge their
duties in curbing the illegal activity which was going
on and the learned Single Judge also failed to
appreciate that the orders in W.P.No.33550 of 2015
dt.02-11-2015 itself authorized the police to enter into
the premises of the unofficial respondent's premises
for taking action as per the law in the event of there
being any violation of the provisions of law by the
unofficial respondent and in view of the observations
made in the Writ Petition, the appellants have entered
into the premises of unofficial respondent and
conducted a raid as the unofficial respondent had
indulged in illegal activities for betting and the cases
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
were also booked. It is not that no cases were booked
against the unofficial respondent as admittedly, the
unofficial respondent has indulged in illegal and
betting activity and that is why the appellants have
entered into the premises of the unofficial respondent
and booked cases against its resort. Therefore, the
appellants cannot be punished for discharging their
legitimate duties. Therefore, learned Advocate General
had further contended that appropriate orders be
passed in the appeals by setting aside the orders
passed in the Contempt Cases by the learned Single
Judge.
8. Learned Senior Counsel for the unofficial
respondent No.1 had contended that the appellants
had conducted three raids in all. The first raid was
conducted on 12-11-2016, the second raid was
conducted on 29-11-2016 and the third raid was
conducted on 08-04-2017. The appellants had
deliberately violated the court orders and repeatedly
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
conducted raids in spite of the unofficial respondent
having armed with an order in W.P.No.33556 of 2015
dt.02-11-2015 and the learned Single Judge has
rightly sentenced the appellants to civil imprisonment
for a period of six months. Therefore, there are no
merits in the Contempt Appeals and the same are
liable to be dismissed.
9. This Court, having considered the rival
submissions made by the parties, is of the considered
view that a perusal of the orders passed in
W.P.No.33556 of 2015 dt.02-11-2015 itself authorized
the appellants to enter into the premises of the
unofficial respondent-resort for checking as per law in
the event of there being any violation of the provisions
of law and the appellants have entered into the
premises of the unofficial respondent and conducted
raid and also found that the unofficial respondent was
indulged in illegal activity and the learned Single
Judge ought not to have sentenced the appellants to
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
civil imprisonment for a period of six months, more so,
when the appellants were discharging their official
duties.
10. Hence, this Court is of the considered view
that the orders of the learned Single Judge in
sentencing the appellants to civil imprisonment for a
period of six months and consequential directions of
the learned Single Judge are not inconsonance with
the original orders passed by the learned Single Judge
in W.P.No33556 of 2015 dt.02-11-2015. In view of the
above observations, this Court is of the considered
view that the orders of the learned Single Judge erred
in sentencing the appellants to civil imprisonment and
other further directions are liable to be set aside and
accordingly the impugned order passed in the
Contempt Cases is set aside.
11. Accordingly, all the Contempt Appeals are
allowed setting aside the impugned order
HCJ & AKS,J C.A.Nos.20 of 2019 & batch
dt.27-09-2019 in C.C.Nos.1181 and 2077 of 2017. No
costs. Pending miscellaneous applications, if any,
shall stand closed.
_________________________________ SATISH CHANDRA SHARMA, CJ
________________________________ ABHINAND KUMAR SHAVILI, J 21.03.2022 kvr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!