Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammed Bin Saleh vs The State Of Telangana
2024 Latest Caselaw 184 Tel

Citation : 2024 Latest Caselaw 184 Tel
Judgement Date : 10 January, 2024

Telangana High Court

Mohammed Bin Saleh vs The State Of Telangana on 10 January, 2024

           THE HON'BLE SRI JUSTICE C.V.BHASKAR REDDY

                     WRIT PETITION No.43310 of 2022

ORDER:

This writ petition is filed seeking to declare the action of respondent

No.5 in opening and continuing the rowdy sheet against the petitioner as

illegal, arbitrary and violative of Articles 14, 19(1)(g) and 21 of the

Constitution of India and to consequently direct respondent No.5 to close

the rowdy sheet opened against him at Chandrayangutta Police Station,

Hyderabad.

2. The case of the petitioner is that Central Crime Station, Detective

Department, Hyderabad registered a Crime vide Cr.No.135 of 2011

against him and subsequently filed charge sheet vide S.C.No.57 of 2012

before the Additional Metropolitan Sessions Judge for Trial of Communal

Offence cases-cum-VII Additional Metropolitan Sessions Judge,

Hyderabad, wherein he was arrayed as accused No.12 and the said Court

convicted him in the above crime. It is the further case of the petitioner

that he filed Criminal Appeal vide Crl.A.No.812 of 2017 and this Court

passed a common order, dated 10.11.2017 and granted bail and by

common order, dated 21.02.2022 relaxed the conditions imposed against

him. It is his further case that apart from the above crime, another

crime was registered against him vide SC No.352 of 2010 on the file of

the III Additional Metropolitan Sessions Judge at Hyderabad and the

same was ended in acquittal. It is his further case that basing on the

alleged solitary offence, respondent No.5 opened a rowdy sheet against

him. The main grievance of the petitioner is that even though there are

no other criminal cases pending against him, except the aforesaid single

case which is pending trial, respondent No.5 with a mala fide intention is

continuing the rowdy sheet and due to surveillance, he is facing much

inconvenience and hardship to lead a respectable and dignified life in the

society.

3. A counter affidavit has been filed by the Assistant Commissioner of

Police, Falaknuma Division, Hyderabad, respondent No.4 herein stating

inter alia that the petitioner is of unlawful character and he is

continuously indulging in the commission of lawless acts involving

breach of public peace and tranquility. It is further stated that as per

the available records, the petitioner was involved in the following offences

in the limits of Chandrayangutta Police Station:

     S.No.   Crime     No.    and Police Station   Stage
             Section of law
     01.     Crime No.262 of Chandrayangutta       Case     ended   in
             2005,          under                  acquittal by order
             Sections 147, 148,                    dated    20.02.2014
             324, 307, 427, 452,                   in SC No.352 of
             354 r/w 149 of IPC                    2010



   02.    Crime    No.97   of Chandrayangutta     Case referred as
          2006,         under                     lack of evidence on
          Section 341, 506                        30.08.2006
          r/w 34 of IPC
   03.    Crime No.132 of Chandrayangutta         The        petitioner
          2011,         under                     herein            was
          Sections 147, 148,                      convicted in SC
          324, 307 r/w 149,                       No.57 of 2012 and
          102(b) of IPC and                       the        petitioner
          Sections 27 (i) of                      preferred     appeal
          Arms Act                                before    the    High
                                                  Court     and      the
                                                  petitioner is on bail
                                                  as on today.
   04.    Crime No.240 of Chandrayangutta         Case     has     been
          2007,          under                    compromised before
          Sections 324, 427                       Lok    Adalath      on
          r/w. 34 of IPC                          03.01.2010        vide
                                                  C.C.No.1261          of

   05.    Crime No.281 of Chandrayangutta         The case ended in
          2007,         under                     acquittal           on
          Section 353 of IPC                      22.01.2016 vide CC





It is further stated that in view of involvement of the petitioner in the

above said cases, in order to curb and curtail the unlawful activities of

the petitioner, as per the proceedings issued by the Assistant

Commissioner of Police Falaknuma Division, Hyderabad dated

21.06.2011, the rowdy sheet has been opened against the petitioner to

watch his movements from time to time in the public interest as per

Standing Order No.601 of A.P.Police Manual. Reference has also been

made to the Circular issued by the Director General of Police, Hyderabad,

vide C.No.2172/C13/SCRB/CID/TS/22 dated 22.07.2022 which

prescribes the procedure for opening and continuing the rowdy sheets

against the habitual offenders. It is also stated that except maintaining

the rowdy sheet against the petitioner, the respondents-police did not

harass, threaten or interfere with the life and liberty of the petitioner

much less any coercive action has been taken in any manner. It is

further stated that the petitioner has also submitted a representation

requesting to close the rowdy sheet against him, but in view of the above

facts and circumstances, there are no grounds to close the rowdy sheet

against the petitioner and as such prayed this Hon'ble Court to dismiss

the writ petition.

4. Learned counsel for the petitioner has submitted that except a

solitary case which is pending trial, there are no cases pending against

the petitioner and therefore, prayed to close the rowdy sheet opened

against the petitioner. In support of his submission, he has relied upon

the judgment in Kharak Singh v. State of U.P. and others 1 and Vijay

Narain Singh v. State of Bihar 2, in which, the Apex Court held that

opening of rowdy sheet and continuing the same without any valid

reason would not characterize a person that he is habitually involving in

commission of offences.

AIR 1963 SC 1295

AIR 1984 SC 1334

5. Learned counsel for the petitioner has further relied on the

judgments in Sunkara Satyanarayana v. State of Andhra Pradesh 3; B.

Satyanarayana Reddy v. State of Andhra Pradesh 4 ; Majid Babu v.

Government of Andhra Pradesh 5 ; Kamma Bapuji v. Station House

Officer, Brahmasamudram 6. He has further relied on the judgment in

Puttagunta Pasi v. Commissioner of Police, Vijayawada 7, in which,

the Division Bench has specifically observed that a rowdy sheet could not

be opened against an individual in a casual and mechanical manner and

due care and caution should be taken by the police before characterizing

a person as a rowdy.

6. Learned counsel for the petitioner has placed much reliance on the

judgment in Yerramsetti Venugopal Rao v. State of Andhra Pradesh

and others 8, in which, the learned Single Judge of High Court of Andhra

Pradesh while referring to the Standing Orders of A.P. Police Manual and

the principles laid down in the catena of judgments held that history

sheet of a rowdy can be continued (i) if the activities are prejudicial to the

maintenance of public order or affecting peace and tranquility in the

2000(1) ALD (Crl.) 117 (AP)

2004(1) ALD (Crl.) 387 (AP)

1987(2) ALT 904

1997(6) ALD 583

1998(3) ALT 55 (DB)

2020(2) ALD (Crl.) 1048 (AP)

area; ii) the victims are not coming forward to give complaint against him

on account of threat from him.

7. It is apt to refer to the relevant Standing Orders of A.P. Police

Manual.

Maintenance of rowdy sheets is governed by Standing Order No.601

of A.P. Police Manual, Part-I, Volume II, which reads as under:

"601. The following persons may be classified as rowdies and Rowdy Sheets (Form 80) may be opened for them under the orders of the SP/DCP and ACP/SDPO.

A. Persons who habitually commit, attempt to commit or abet the commission of offences involving a breach of the peace, disturbance to public order and security.

B. Persons bound over under Sections 106, 107, 108(1) (i) and 110(e) and (g) of Cr.P.C.

C. Persons who have been convicted more than once in two consecutive years under sections 59 and 70 of the Hyderabad City Police Act or under section 3, clause 12, of the AP Towns Nuisances Act.

D. Persons who habitually tease women and girls and pass indecent remarks.

F. Persons who intimidate by threats or use of physical violence or other unlawful means to part with movable or immovable properties or in the habit of collecting money by extortion from shopkeepers, traders and other residents.

G. Persons who incite and instigate communal/caste or political riots.

H. Persons detained under the "AP Prevention of Dangerous Activities of Bootleggers, Dacoits, Drug Offenders, Goondas, Immoral Traffic Offenders and Land-Grabbers Act, 1986" for a period of 6 months or more.

I. Persons who are convicted for offences under the Representatives of the Peoples' Act for rigging and carrying away ballot paper, Boxes and other

polling material"'

8. The period of retention of history sheets of suspects/rowdies is

governed by Standing Order No.602 of A.P. Police Manual and the same

reads as follows:

"602-1. History Sheets of suspects shall be maintained from the date of registration up to the end of December, after which the orders of a gazetted officer as to their discontinuance or retention for a further period shall be obtained.

2. Merely because a suspect/rowdy, having a history sheet, is not figuring as accused in the previous 5 years after the last case in which he was involved, it should not preclude the SP/DCP/CP to continue his history sheet if SP/DCP/CP is of the considered view that his activities are prejudicial to the maintenance of public order or one affecting peace and tranquillity in the area or the victims are not coming forward to give complaint against him on account of threat from him."

9. Standing Order No.742 of A.P. Police Manual deals with the

classification of rowdies and opening of rowdy sheets and the same is

extracted below:

"742. Rowdies:- (1) The following persons may be classified as rowdies and Rowdy Sheets (Form 88) may be opened for them under the order of the Superintendent of Police or Sub-divisional Officer:

(a) persons who habitually commit, attempt to commit or abet the commission of, offences involving a breach of the peace;

(b) persons bound over under Sections 106, 107, 108(c) and 110(1) of the Code of Criminal Procedure, 1973 (Act No.2 of 1974);

(c) persons who have been convicted more than once in two consecutive years under Section 75 of the Madras City Police Act or under Section 3, clause 12, of the Towns Nuisances Act;

(d) persons who habitually tease women and girls by passing indecent remarks or otherwise; and

(e) in the case of rowdies residing in an area under one Police Station but are found to be frequently visiting the area under one or more other Police Stations their rowdy sheets can be maintained at all such Police Stations;

(G.O. Ms. No. 656, Home (Police-D) Dept. Dt. 8-4-1971)

(2) Instructions in Order 735 regarding discontinuance of History Sheets shall also apply to Rowdy Sheets."

10. In the present case, as per the counter-affidavit, except the solitary

case which is pending trial, there are no cases pending against the

petitioner as on date to maintain the rowdy sheet or to keep surveillance

on the activities of the petitioner in any manner. However, it is not the

case of the respondents that the petitioner is a habitual offender and

there is every possibility of threat to the public at large. Further, the

respondents have not given any specific instance of the petitioner's

involvement in the commission of offence subsequently.

11. It is settled legal position that involvement of a person in a solitary

criminal case is not sufficient to classify such a person as a habitual

offender under Clause (A) of Standing Order 601 of A.P.Police Manual.

12. In view of the above settled legal position and inasmuch as in

catena of cases, the Courts are consistently directing the police to

maintain the rowdy sheet as per the Standing Orders of A.P. Police

Manual, this Court has no hesitation in holding that the opening of the

rowdy sheet in the name of the petitioner and continuance of the same

thereafter is in violation of Articles 14, 19(1)(g) and 21 of the Constitution

of India.

13. Therefore, the respondents police are directed to close the rowdy

sheet opened against the petitioner. It is needless to observe that if the

petitioner involves in any crime in future and if there is any sufficient

material to establish that his movements are required to be prevented,

the respondents police are at liberty to take action against him strictly in

accordance with the Standing Orders of A.P. Police Manual.

Accordingly, this Writ Petition is allowed.

Miscellaneous applications, if any pending, shall stand closed.

There shall be no order as to costs.

________________________ C.V.BHASKAR REDDY, J 10.01.2024 SUS

 
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