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

Mr. Ravinder Singh Oberoi And ... vs The State Of Telangana And Another
2023 Latest Caselaw 994 Tel

Citation : 2023 Latest Caselaw 994 Tel
Judgement Date : 28 February, 2023

Telangana High Court
Mr. Ravinder Singh Oberoi And ... vs The State Of Telangana And Another on 28 February, 2023
Bench: K.Surender
              HON'BLE SRI JUSTICE K.SURENDER

        CRIMINAL PETITION Nos.2848 and 2854 OF 2022
COMMON ORDER:
1.    Criminal Petition No.2848 of 2022 is filed to quash the

proceedings against petitioner/Ravinder Singh Oberoi who is

arrayed as A2 in C.C.No.409 of 2020 which is pending trial before

the   XVI   Additional   Metropolitan   Magistrate,   Cyberabad   at

Rajendranagar for the offences under Sections 420, 468, 471, 427,

447 r/w 34 of IPC.


2.    The crime was registered on the basis of the 2nd respondent's

complaint, in which it is alleged that on the basis of fabricated

documents, 300 Sq.yds of his plot bearing No.28 in Sy.No.91 at

Telecomnagar, Gachibowli was subjected to criminal trespass by

this petitioner. Accordingly, the police investigated the case and

filed chare sheet. During the course of investigation it was found

that the complainant purchased 700 sq.yds of plot in the name of

his son in the year 1987 vide document bearing No.5663 of 1987

and he was in possession since then.

3. R.Balram/A4 fabricated a sale deed in the year 1990 that he

has purchased the plot and later sold the plot to Abdul Kareem in

the year 2005 vide document No.10618 of 2005. The said Abdul

Kareem sold the plot in favour of Shobna Chary vide document

No.8098 of 2018. The said Shobna Chary sold the property to the

present petitioner vide sale deed No.21620 of 2018. However, the

son of the petitioner filed OS No.2598 of 2006 against the said

Abdul Kareem and the Additional Junior Civil Judge, Ranga Reddy

District, by decree dated 08.02.2007 directed the defendant/Abdul

Kareem to remove the wall constructed in the said plot and also

further restrained him from interfering with the possession of the

plaintiff/Ramana Kumar in peaceful possession and enjoyment over

the suit property by way of perpetual injunction. E.P.No.295 of

2016 was filed in OS No 2598 of 2006 and the I Additional Junior

Civil Judge by order dated 15.07.2019 directed payment of

necessary batta in assisting the Field Assistant to get the wall

demolished. The Principal Junior Civil Judge found that though the

decree was passed on 08.02.2007, the same was not carried before

any appellate forum and the order became final. However,

questioning the proceedings in EP No.295 of 2016 in O.S.No.2598

of 2006, C.R.P.No.2517 of 2019 was filed in which interim orders

were granted. Subsequently, W.P.No.12451 of 2019 was filed by

this petitioner and this Court by order dated 24.06.2019 directed

the police not to interfere with the civil disputes of the petitioner.

The 2nd respondent herein nor his son were made as parties to the

said writ petition.

4. Learned counsel appearing for the petitioner would submit

that this petitioner in fact filed suit in O.S.No.729 of 2020 to declare

that he is the absolute owner of the suit schedule property and the

sale deed vide document No.5663 of 1987 registered in favour of the

2nd respondent's son is not binding on him. Further, preliminary

injunction was also sought to restrain the 2nd respondent and his

son and others from interfering with the possession of the plaintiff.

In the said circumstances, when there are civil disputes and this

petitioner is the owner of the said plot by virtue of registered sale

deed purchased in the year 2018, the question of trespassing into

the plot does not arise. Further, the petitioner is a bonafide

purchaser and the dispute, if any, is civil in nature pending before

the civil Court and this petitioner cannot be tried for criminal

offences, accordingly, the petition has to be allowed.

5. In support of his contention, he relied on the judgments in the

case of Randheer Singh v. State of Uttar Pradesh (2021 LawSuit

(SC) 644) in which the Hon'ble Supreme Court held that when the

ingredients prima facie are not made out, criminal proceedings can

be quashed. Further, criminal prosecution shall not be used as an

instrument of harassment or for settling personal vendetta.

6. In the case of Shivaswamy v. The State of Karnataka (Criminal

Petition No.2776 of 2022, dated 08.07.2022), the Karnataka High

Court held that when the possession was not with the complainant,

the question of criminal trespass into the property does not arise

and accordingly quashed the proceedings.

7. Criminal Petition No.2854 of 2020 is filed against the

petitioners/A1 and A3 for criminal trespass into the said property of

the 2nd respondent on 30.12.2020. Charge sheet was also filed

narrating the disputes between the parties and also that the earlier

complaint vide C.C.No.409 of 2020 was also pending against these

petitioners.

8. The petitioners are questioning both the cases filed against

him for criminal trespass, criminal intimidation and also cheating

and fabrication of documents.

9. As seen from the record, the 2nd respondent on behalf of his

son filed civil suit in the year 2006 and obtained injunction in his

favour and against Abdul Kareem, who is A1 in C.C.No.409 of 2020.

After a period of ten years, Execution Petition was filed and it was

ordered that the wall be demolished in accordance with the orders

passed earlier. Admittedly, the 2nd respondent was in possession of

the said plot. Whether the petitioner had knowledge about the civil

disputes regarding the said property and whether this petitioner is

a bonafide purchaser and not having knowledge about any of the

previous proceedings and transactions can only be decided during

the course of trial. The civil Court in the year 2007 itself declared

that the land belongs to the 2nd respondent's son. The said order

was not questioned before any appellate court. However, the

litigation again started after Execution Petition was filed in the year

2016. prima facie, there is evidence of criminal trespass and

intimidation.

10. Insofar as the judgments relied upon by the learned counsel

for the petitioners, they are not applicable and distinguishable on

facts.

11. In the result, there are no merits in the petitions and the same

are accordingly, dismissed. Consequently, miscellaneous petitions,

if any, shall stand disposed.

__________________ K.SURENDER, J Date: 28.02.2023 kvs

HON'BLE SRI JUSTICE K.SURENDER

CRIMINAL PETITION Nos.2848 and 2854 OF 2022

Date:28.02.2023

kvs

 
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