Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tippani Srinivas Reddy vs The State Of Telangana
2025 Latest Caselaw 4634 Tel

Citation : 2025 Latest Caselaw 4634 Tel
Judgement Date : 8 April, 2025

Telangana High Court

Tippani Srinivas Reddy vs The State Of Telangana on 8 April, 2025

Author: Juvvadi Sridevi
Bench: Juvvadi Sridevi
         THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

     CRIMINAL PETITION Nos.5907 of 2022 and 10413 of 2024

COMMON ORDER :

These Criminal Petitions are filed by the petitioners-

accused Nos.1 to 4 to quash the proceedings against them in

C.C.No.4490 of 2020 on the file of the learned VII Additional

Junior Civil Judge-cum-XV Additional Metropolitan Magistrate at

Kukatpally, Cyberabad (for short 'trial Court'), registered for the

offences punishable under Sections 447, 427, 341, 186, 120-B

and 506 r/w. 34 of IPC and Section 3 of the Prevention of

Damage to Public Property, 1984 (for short 'Act').

2. Since both the criminal petitions are arising out of

C.C.No.4490 of 2020, both the criminal petitions are heard

together and disposed of by way of this common order.

3. Heard learned counsel for petitioners as well as

Smt.S.Madhavi, learned Assistant Public Prosecutor for the State

and perused the record. No representation on behalf of

respondent No.2.

4. The case of the prosecution, in brief, is that the de facto

complainant is the Deputy Commissioner of GHMC, Circle No.23,

Moosapet. The T.S. Housing Board has given an open land

admeasuring 191.60 square yards situated between MIG-30,

MIG-29/F-1/F-3/F-5, Chaitanya Food Court back side, 3rd Phase,

KPHB Colony, to the GHMC, Circle No.23, for the purpose of

public activities at free of cost. The petitioners-accused Nos.1 to

4, who are adjacent land holders, in criminal conspiracy with each

other have trespassed into the GHMC land with an intention to

grab the same and raised illegal constructions. On knowing the

same, when de facto complainant along with LW-2/Chilla Sridhar

Prasad and LW-3/Koyyada Kumar tried to prevent the illegal

constructions, the petitioners-accused Nos.1 to 4 with a common

intention have wrongfully restrained them, obstructed their duties

and threatened them with dire consequences. Basing on the

complaint lodged by the de facto complainant, the Sub-Inspector

of Police registered a case in Crime No.225 of 2020 for the

aforesaid offences. After completion of investigation, charge sheet

was filed before the trial Court. The same was taken cognizance

and numbered as C.C.No.4490 of 2020.

5. Learned counsel appearing for the petitioners submits that

the petitioners are innocent and have nothing to do with the

offences alleged against them. There are no specific allegations

against the petitioners and the ingredients of offences alleged

against them are not made out. He further submits that the

petitioners-accused Nos.1 and 4 are Journalists. The petitioner-

accused No.2 is the brother of petitioner-accused No.4. Being

Journalists, they have been active in bringing issues pertaining to

illegal, unauthorized constructions and land grabbing disputes to

light that involved Government officials by taking bribe. In order to

gag the petitioners, a false case has been foisted against them by

the de facto complainant.

6. Learned counsel appearing for the petitioners further

submits that to initiate any criminal proceeding against the

accused under Section 186 of IPC, the complainant has to file a

private complaint as contemplated under Section 195 of Cr.P.C.

and the Court cannot take cognizance unless a public servant

files a private complaint before the jurisdictional Magistrate. Since

the prime offence under Section 186 of IPC is barred by Section

195(1)(a) of Cr.P.C., the whole proceedings are without

jurisdiction, and thus, he prayed to quash the proceedings against

the petitioners.

7. On the other hand, the learned Assistant Public Prosecutor

contended that there are specific allegations against the

petitioners-accused Nos.1 to 4. All the allegations levelled in the

complaint as well as in the charge sheet are subject matter of trial,

and hence, this is not a fit case to quash the proceedings at this

stage. Accordingly, she prayed to dismiss the petition.

8. For the sake of convenience, Section 186 of IPC and

Section 195 of Cr.P.C. are extracted hereunder.

186. Whoever voluntarily obstructs any public servant in the discharge of his public functions, shall be punished with imprisonment of either description for a term which may extend to three months, or with fine which may extend to five hundred rupees, or with both.

195. Prosecution for contempt of lawful authority of public servants, for offences against public justice and for offences relating to documents given in evidence. (1) No Courts shall take cognizance-

(a) (i) of any offence punishable under sections 172 to 188 (both inclusive)of the Indian Penal Code (45 of 1860), or

(ii)of any abetment of, attempt to commit, such offence, or

(iii) of any criminal conspiracy to commit, such offence, except on the complaint in writing of the public servant concerned or of some other public servant to whom he is administratively subordinate..."

9. According to Section 195 of Cr.P.C., under Sections 172 to

188 of IPC, a complaint in writing should be given by a concerned

public servant to whom he is administratively subordinate. As per

Section 2(d) of Cr.P.C., a "complaint" means an allegation made

orally or in writing to a Magistrate, with the intention of initiating

action under the Code, that a person, known or unknown, has

committed an offence, but does not include a police report.

10. Having heard the learned counsel for the parties, the

material on record clearly depicts that there was no complaint in

writing by the de facto complainant, who was an official of GHMC

against the petitioners before the jurisdictional Magistrate alleging

the offence under Section 186 of IPC. On the other hand, he has

filed a complaint before the jurisdictional Police for investigation.

The registration of a case by the Police under Section 186 of IPC

itself is illegal. On the date of registration of case itself, the bar

under Section 195 of Cr.P.C. was operating and the Police has no

jurisdiction even to register a case under Section 186 of IPC.

Once an illegality perpetrates into the investigation, such

investigation is hit by the statutory principles, then it cannot be

construed as a legal proceeding or a legal investigation by the

Police.

11. Section 2(d) of Cr.P.C. defines "complaint" as allegations

made orally or in writing to the Magistrate with a view to the

Magistrate taking action on such complaint under the Code. Only

on such complaint, the Magistrate can take cognizance under

Section 190(1)(a) of Cr.P.C. Thereafter, the procedure prescribed

under Section 200 of Cr.P.C. has to be followed. In the present

case, though there is a bar under Section 195 of Cr.P.C., the

Police after conducting investigation have filed charge sheet

before the trial Court and the same was taken cognizance by the

learned Magistrate, which is contrary to law. Therefore, the First

Information Report, charge sheet and the order taking cognizance

on such charge sheet are without jurisdiction and the same are

liable to be quashed.

12. In the judgment of State of Karnataka v. Hemareddy 1, at

Paragraph No.8, the Hon'ble Supreme Court held as follows:

"8. We agree with the view expressed by the learned Judge and hold that in cases where in the course of the same transaction an offence for which no complaint by a Court is necessary under Section 195(1) (b) of the Code of Criminal Procedure and an offence for which a complaint of a Court is necessary under that sub-section, are committed, it is not possible to split up and hold that the prosecution of the accused for the offences not mentioned in Section 195(1)(b) of the Code of Criminal Procedure should be upheld".

13. Reading of the above judgment makes it clear that if the

offences form part of same transaction of the offences

contemplated under Section 195(1) of Cr.P.C, then it is not

possible to split up and hold that prosecution of the accused for

the other offences should be upheld.

14. In the present case, one of the offences alleged against the

petitioners-accused Nos.1 to 4 is Section 186 of IPC and the

same cannot be taken of cognizance by the Court as per Section

195 of Cr.P.C. Then, the consequent alleged offences i.e.,

Sections 447, 427, 241, 120-B and 506 r/w. 34 of IPC and Section

3 of the Act, which formed part of the same transaction are not

possible to split up to hold the prosecution of the petitioners and

cannot be given roof in the same crime.

15. For the foregoing discussion and in view of the law laid

down by the Hon'ble Supreme Court in the aforesaid judgment,

this Court is of the considered opinion that the continuation of

AIR 1981 SC 1417

criminal proceedings against the petitioners-accused Nos.1 to 4

amounts to abuse of process of the law and the same are liable to

be quashed.

16. Accordingly, these Criminal Petitions are allowed and the

proceedings against the petitioners-accused Nos.1 to 4 in

C.C.No.4490 of 2020 on the file of the learned VII Additional

Junior Civil Judge-cum-XXXII Additional Metropolitan Magistrate

at Kukatpally, Cyberabad, are hereby quashed.

Miscellaneous applications, if any pending, shall stand

closed.

___________________ JUVVADI SRIDEVI, J Date: 08.04.2025 rev

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter