Citation : 2023 Latest Caselaw 1662 Tel
Judgement Date : 18 April, 2023
HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL PETITION Nos. 3634 of 2022 and 1965 of 2021
COMMON ORDER:
1. The petitioners/A1 and A2 in Criminal Petition No.3634
of 2022 are questioning the proceedings against them in SC.
Spl.No.58 of 2022 pending on the file of Special Judge for
Trial of Cases under SCs & STs Act-cum-III Additional District
& Sessions Judge, Karimnagar on the basis of the complaint
of the 2nd respondent/Smt.Thummala Sushila.
2. The petitioners/A1 to A3 in Criminal Petition No.1965 of
2021 are questioning the proceedings against them in SC.
Spl.No.76 of 2022 pending on the file of Special Judge for
Trial of Cases under SCs & STs Act-cum-III Additional District
& Sessions Judge, Karimnagar on the basis of the complaint
of the 2nd respondent/Smt.Thummala Sushila
3. Since the petitioners and the 2nd respondent are one and
the same, both the Criminal Petitions are heard together and
disposed off by way of this Common Order.
4. Briefly, the facts of the case are that the petitioners in
both the cases have purchased an extent of land from one
Mahesh, who is the sister's son of the 2nd respondent/defacto
complainant. Two charge sheets are filed on the basis of two
different complaints with similar allegations.
5. In Criminal Petition No.3634 of 2022, the FIR was
registered on 28.08.2020 alleging that at about 8.30 or 9.00
a.m while the 2nd respondent and her daughter were in their
land in Sy.No.560/E in Repaka village, the petitioners have
trespassed and abused in abusive language attracting penal
consequences under SCST Act. The said complaint was
registered as FIR No.25 of 2021, dated 25.01.2021 for the
offences under Sections 294(b), 447, 323, 506 r/w 34 of IPC
and Sections 3(1)(r) (s), 3(2)(va) of SCs/STs (POA) Amendment
Act 2015.
6. In Criminal Petition No.1965 of 2021, the complaint was
filed on 25.01.2021 with the Police Station, Ellanthakunta,
Rajanna Sirisilla District stating that the 2nd respondent was
cultivating the land in Sy.No.560/E in Repaka village. On
20.01.2021 when they were in the land, the petitioners
allegedly trespassed and attacked the defacto complainant
and she was dragged by pulling her hair and abused in a
language attracting penal consequences under SCs & STs
Act. The said complaint was registered as FIR No.25 of 2021,
dated 25.01.2021 for the offences under Sections 294(b), 447,
323, 506 r/w 34 of IPC and Sections 3(1)(r) (s), 3(2)(va) of
SCs/STs (POA) Amendment Act 2015. The land issue was
pending litigation in O.S.No.210 of 2012 on the file of Junior
Civil Judge, Sirisilla.
7. Learned counsel appearing for the petitioners would
submit that civil dispute was already pending regarding the
partition and land was sold by one Mahesh who is the sister's
son of the 2nd respondent/Thummala Sushila. There are
series of complaints made by the 2nd respondent herein only
to intimidate the petitioners and restrain them from claiming
their right in the land. The petitioners have purchased the
land under registered sale deed and in spite of the same, the
2nd respondent has been filing one complaint or the other. The
said complaints are nothing but taking advantage of her caste
and falsely implicating the petitioners. Learned counsel
further submits that in fact the petitioners have also lodged
complaint against the 2nd respondent and others for illegal
trespass of land and damaging the paddy raised by the
petitioner.
8. Learned counsel further submits that the petitioner in
both the cases had filed W.P.No.36642 of 2018, wherein the
husband of the 2nd respondent is a party for compensation of
0.18 guntas which was acquired for the purpose of
Ananthagiri canal. However, neither the husband of the 2nd
respondent nor any one has appeared for claiming the
compensation which would reflect that the claim of the 2nd
respondent is false. Lastly, learned counsel submits that the
police have registered both the cases, even without verifying
whether the land belongs to the petitioners or not. In the
absence of the 2nd respondent showing proof, the registration
of crime itself is bad in law. For the said reason, the
proceedings have to be quashed. Learned counsel relied on
the judgment of Hon'ble Supreme Court in the case of Hitesh
Verma v. State of Uttarakhand and another [(2020) 10
Supreme Court Cases 710].
9. On the other hand, learned counsel appearing for the 2nd
respondent would submit that prima facie the allegations
made in the complaint constitute an offence alleged both
under IPC and also under the SCs & STs (POA) Act. The
petitioners have only remedy before the trial court and
proceedings cannot be quashed.
10. The Hon'ble Supreme Court in three Judge Bench in
Hitesh Verma's case (supra) held at paragraph 16 as follows:
"16. There is a dispute about the possession of the land which is the subject-matter of civil dispute between the parties as per Respondent 2 herself. Due to dispute the appellant and others were not permitting Respondent 2 to cultivate the land for the last six months. Since the matter is regarding possession of the property pending before the civil court, any dispute arising on account of possession of the said property would not disclose an offence under the act unless the victim is abused, intimidated or harassed only for the reason that she belongs to Scheduled Caste or Scheduled Tribe."
In the above judgment, the Hon'ble Supreme Court held
that the charge under Section 3(1)(r) of the SCs & STs (POA)
Act cannot be made out and accordingly quashed the
proceedings.
11. In the present case, admittedly, the land was purchased
by the petitioners from one Mahesh. There are disputes in the
family and also civil suit is still pending. The police in both
the cases have neither shown as to how the 2nd respondent is
claiming said land nor any documents filed. Though the civil
suit is pending, it cannot be said in the back ground of the
petitioners purchasing the property that they do not have any
rights over the property. On the other hand, the 2nd
respondent except claiming part in the ancestral property, no
other evidence is placed even to show that in the land
purchased by these petitioners, 2nd respondent has a right.
12. It cannot be said that deliberately, the petitioners have
either abused or allegedly assaulted the 2nd respondent for
the reason of her belonging to Scheduled Caste. The
necessary ingredients to attract the offence are that acts
committed by a person should have been for the reason of the
victim belonging to a scheduled caste.
13. In the present circumstances and in the back ground of
the disputes pending since long, the offence under Sections
3(1)(r) (s), 3(2)(va) of the Act, 447 IPC are hereby quashed.
However, the petitioners are liable to be proceeded with for
the offences under Sections 294(b), 323, 506 r/w 34 of IPC.
14. Accordingly, both the Criminal Petitions are allowed in
part. Consequently, miscellaneous applications, if any
pending, shall stand closed.
________________ K.SURENDER, J Date: 18.04.2023.
kvs
HONOURABLE SRI JUSTICE K.SURENDER
Criminal Petition Nos.3634 of 2022 and 1965 of 2021
Date:18.04.2023
kvs
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!