Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. K Sreeman Reddy, vs The Sate Of Telangana
2024 Latest Caselaw 4200 Tel

Citation : 2024 Latest Caselaw 4200 Tel
Judgement Date : 25 October, 2024

Telangana High Court

Sri. K Sreeman Reddy, vs The Sate Of Telangana on 25 October, 2024

       THE HONOURABLE SMT JUSTICE K. SUJANA


       CRIMINAL PETITION Nos.347 & 553 OF 2024


COMMON ORDER:

Since the issue involved in both the criminal petitions is

one and the same, they are being heard and disposed of

together by way of this common order.

2. These Criminal Petitions are filed by the

petitioners/accused Nos.1 to 4, respectively, under Section

482 of Code of Criminal Procedure, 1973 (for short 'Cr.P.C.') to

quash the proceedings against them in Crime No.319 of 2023

of Gadwal Town Police Station, Jogulamba Gadwal District,

registered for the offences punishable under Section 498-A of

the Indian Penal Code, 1860 (for short 'IPC') and Sections 3

and 4 of the Dowry Prohibition Act, 1961 (for short 'DP Act').

3. The brief facts of the cases are that respondent

No.2/de facto complainant lodged a complaint against the

petitioners/accused Nos.1 to 4 before the Police, stating that

she married accused No.1 on 14.12.2022, and got dowry of 51

thulas of gold and 3 kg of silver from her parents. Initially,

SKS,J Crl.P.Nos.347 & 553 of 2024

they lived harmoniously for two months, but later accused

Nos.2 to 4 began to harass her claiming that her parents

provided insufficient dowry and also restricted her

communication with her family. It is further stated that

accused No.1 pressurized her to take insurance on her plot,

mentioning himself as nominee, and later demanded her to

sell the plot to fund his needs. Thereafter, when she was

conceived and fell sick, accused Nos.1 to 4 did not take care of

her and after a while they got the child aborted, due to which

she suffered back pain and requested a separate residence,

but her husband insisted her to pay rent using the money of

her parents. On 08.11.20233, accused No.1 had physically

and verbally abused her, leading her to leave the house of her

in-laws, where her certificates, 51 thulas of gold, and 3 kg of

silver remained. Basing on the said complaint, the Police

registered a case in Crime No.319 of 2023, for the offences

punishable under Section 498-A of IPC and Sections 3 and 4

of DP Act. Hence, the present criminal petitions are filed.

4. Heard Sri J.Venudhar Reddy, learned counsel

appearing on behalf of the petitioners, Sri D. Arun Kumar,

learned Additional Public Prosecutor appearing on behalf of

SKS,J Crl.P.Nos.347 & 553 of 2024

respondent No.1 and Sri K. Rathanga Pani Reddy, learned

counsel appearing on behalf of respondent No.2.

5. Learned counsel for the petitioners submitted that on

28.12.2023 respondent No.2 accompanied by family members

and seven others had allegedly stormed the house of the

petitioners, ransacked it, stole valuables and physically

abused them and despite reporting the same to police, no FIR

was registered until the mother of respondent No.2 lodged a

complaint against the sister and brother-in-law of respondent

No.2, and the same was registered as Crime No.401 of 2023.

He further submitted that after registering the case against

the sister and brother-in-law of respondent No.2, a counter

case in Gadwal was filed, unfairly implicating the sister of

accused No.1. He further submitted that the incident

occurred in Nagole and not in Gadwal, as such, the Gadwal

Police has no jurisdiction to register the case. Further,

accused No.4 is married and had been living with her family

separately since the last 10 years, as such, she is no way

concerned with the alleged incidents. He further submitted

that petitioner No.1 has to take care of his parents i.e.,

accused Nos.2 and 3. Therefore, the allegations leveled

SKS,J Crl.P.Nos.347 & 553 of 2024

against the petitioner are vague and baseless and the

proceedings against them are liable to be quashed.

6. On the other hand, learned counsel appearing on behalf

of respondent No.2 opposed the submissions made by the

learned counsel for the petitioners stating that the allegations

leveled against the petitioners are serious in nature as they

harassed respondent No.2 and also did not take care of her

during her pregnancy and thereafter forced her for abortion

due to which she had been suffering from back pain. He

further submitted that the investigation in the case is not yet

completed, as such, quashing of proceedings at this stage

does not arise. Therefore, he prayed the Court to dismiss the

criminal petitions.

7. In the light of the submissions made by both the parties

and a perusal of the material available on record, it appears

that the allegations leveled against the petitioners are that

they harassed respondent No.2 and demanded additional

dowry. It is primarily contended by the learned counsel for

the petitioners that accused No.4 is not residing with accused

No.1 and respondent No.2 ; and secondly, that except

SKS,J Crl.P.Nos.347 & 553 of 2024

supporting accused No.1 and his parents, she never interfered

with the matrimonial disputes between them. It is noted that

the accused Nos.2 and 3 are the parents of accused No.1. The

allegations against them are that they supported accused

No.1. It is noted that they are senior citizens, suffering with

serious old age ailments.

8. At this stage, it is imperative to note the judgment of the

Hon'ble Supreme Court in Achin Gupta vs. State of

Haryana and another 1 , wherein in paragraph No.35, it is

held as under:

"35. In one of the recent pronouncements of this Court in Mahmood Ali and Ors vs. State of Uttar Pradesh and Ors., 2023 SCC OnLine SC 950, authored by one of us (J.B. Pardiwala, j.), the legal principle applicable apropos Section 482 of the Cr.P.C was examined. Therein, it was observed that when an accused comes before the High Court, invoking either the inherent power under Section 482 Cr.P.c or the extraordinary jurisdiction under Article 226 of the Constitution, to get the FIR or the criminal proceedings quashed, essentially on the ground that such proceedings are manifestly frivolous or vexatious or instituted with the

Criminal Appeal No. 2379 of 2024

SKS,J Crl.P.Nos.347 & 553 of 2024

ulterior motive of wreaking vengeance, then in such circumstances, the High Court owes a duty to look into the FIR with care and a little more closely. It was further observed that it will not be enough for the Court to look into the averments made in the FIR/complaint alone for the purpose of ascertaining whether the necessary ingredients to constitute the alleged offence are disclosed or not as, in frivolous or vexatious proceedings, the Court owes a duty to look into many other attending circumstances emerging from the record of the case over and above the averments and, if need be, with due care and circumspection, to try and read between the lines."

9. As observed by the Hon'ble Supreme Court in Achin

Gupta (supra), the averments in the complaint has to disclose

the alleged ingredients of the offences. In the present case,

except omnibus allegations, there are no other specific

allegations against accused Nos.2 to 4, who are the parents

and sister of accused No.1. Further, the Hon'ble Apex Court

in Preeti Gupta vs. State of Jharkhand 2, has observed that

the family members, who are residing away from accused

No.1, cannot be roped into the case. In the present case, the

allegations against accused Nos.2 to 4 are that they instigated

(2010) 7 SCC 667

SKS,J Crl.P.Nos.347 & 553 of 2024

accused No.1 to demand additional dowry and also harassed

her physically and mentally. Except these bald allegations,

there are no specific allegations against accused Nos.2 to 4.

In view thereof, as accused No.4 is not residing along with

accused No.1, the allegations against her are considered to be

vague. Further, accused Nos.2 and 3 are the parents of

accused No.1, they are senior citizens and suffering with old

age ailments, the proceedings against them are liable to be

quashed. Therefore, this Court is of the considered view that

even if the trial is conducted, no purpose would be served and

that since there are no other specific allegations against

accused Nos.2 to 4, the proceedings against them are liable to

be quashed.

10. That apart, there are specific allegations against

accused No.1 as he harassed respondent No.2 and did not

take care of her during her pregnancy and the same leads to

her abortion. Since there are serious allegations against

accused No.1, it needs further investigation. Therefore, the

proceedings against accused No.1 are liable to be dismissed.

SKS,J Crl.P.Nos.347 & 553 of 2024

11. In the result, Criminal Petition No.347 of 2024 is

allowed and the proceedings initiated against the

petitioner/accused No.4 in Crime No.319 of 2023 of Gadwal

Town Police Station, Jogulamba Gadwal District, are hereby

quashed.

12. Criminal Petition No.553 of 2024 is allowed-in-part and

the proceedings against the petitioners/accused Nos.2 and 3

in Crime No.319 of 2023 of Gadwal Town Police Station,

Jogulamba Gadwal District, are hereby quashed while

permitting the prosecution to proceed further against accused

No.1.

Miscellaneous petitions, if any pending, shall also stand

closed.

_______________ K. SUJANA, J

Date: 25.10.2024 PT

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter