Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Vijaya Anand Reddy vs State Of Telangana
2025 Latest Caselaw 4671 Tel

Citation : 2025 Latest Caselaw 4671 Tel
Judgement Date : 9 April, 2025

Telangana High Court

Dr. Vijaya Anand Reddy vs State Of Telangana on 9 April, 2025

      IN THE HIGH COURT FOR THE STATE OF TELANGANA
                       HYDERABAD
                          ****
          HONOURABLE SRI JUSTICE E.V.VENUGOPAL

             Criminal Revision Case No.584 of 2024

Between:
Dr.Vijaya Anand Reddy
                                                     ...Petitioner
                                v.
The State of Telangana,
rep. by its Public Prosecutor
High Court, Hyderabad
                                                 ...Respondent


             ORDER PRONOUNCED ON: 09.04.2025

           THE HON'BLE SRI JUSTICE E.V.VENUGOPAL


1.   Whether Reporters of Local newspapers
     may be allowed to see the Judgments?              : Yes
2.   Whether the copies of judgment may be
     Marked to Law Reporters/Journals?                 : Yes
3.   Whether His Lordship wishes to
     see the fair copy of the Judgment?                : Yes



                                      ____________________
                                           E.V.VENUGOPAL, J
                                  2



             * THE HON'BLE SRI JUSTICE E.V.VENUGOPAL

               + Criminal Revision Case No.584 of 2024


% 09.04.2025

# Between:

Dr.Vijaya Anand Reddy
                                                         ...Petitioner
                                 v.
The State of Telangana,
rep. by its Public Prosecutor
High Court, Hyderabad
                                                        ...Respondent


!      Counsel for Petitioner         : Sri D.Prakash Reddy, learned
                                        Senior Counsel

^      Counsel for the respondent: Public Prosecutor



<GIST:


> HEAD NOTE:



? Cases referred
1
  (2004) 6 SCC 422
2
  (2005) 6 SCC 1
3
  (2005) 4 SCC 370
4
  (2022) 15 SCC 720
                                  3

         THE HON'BLE SRI JUSTICE E.V.VENUGOPAL

        CRIMINAL REVISION CASE No.584 OF 2024

ORDER:

1 Challenge in this criminal revision case is to the order dated

01.4.2024 passed in Crl.M.P.No.407 of 2023 in C.C.No.1304 of

2014 passed by the learned III Additional Chief Metropolitan

Magistrate, Hyderabad, wherein and whereby the petition filed by

the petitioner / accused No.2 under Section 239 Cr.P.C, seeking

discharge, was dismissed.

2 The factual matrix was that basing on a complaint lodged by

the de facto complainant under Section 200 Cr.P.C. on 29.4.2013

alleging medical negligence in respect of the treatment resulting in

death of his mother on 12.11.2009, the police filed charge sheet

against the petitioner for the offences punishable under Sections

418, 420, 304(A) and 120(B) of IPC. Seeking to discharge him

from the said offences, the petitioner filed petition under Section

239 Cr.P.C. before the learned trial Court, contending that there

was no prima facie case against the petitioner / A.2, there was

inordinate delay in filing the complaint; that the ingredients of the

offences alleged against him do not attract to the facts and

circumstances of the case against the petitioner.

3 The learned trial Court overruled the contentions raised by

the petitioner / A.2 holding that Section 473 Cr.P.C has overriding

effect on Section 468 Cr.P.C in applying the rule of limitation in

filing the complaint and that whether the petitioner has committed

the offences alleged against him will come to light only upon

conducting a full fledged trial and accordingly dismissed the

petition filed by the petitioner. The learned trial Court further

observed that at the stage of consideration of an application for

discharge, the Court has to proceed with the assumption that the

material brought on record by the prosecution is true and evaluate

the material in order to determine whether the facts emerging

from the material, taken on its face value, disclose the existence of

the ingredients necessary to constitute the offence alleged and

also on the ground that the court has already taken cognizance of

the alleged offences and numbered the charge sheet. As stated

supra, challenging the said order of dismissal dated 01.4.2024, the

petitioner filed the present criminal revision case under Section

397 r/w 401 of Cr.P.C.

4 Sri D.Prakash Reddy, learned senior counsel appearing for

the petitioner would submit that mere taking cognizance of the

offences would not create any bar in deciding the application

under Section 239 Cr.P.C. He further submitted that the complaint

lodged by the de facto complainant is woefully barred by limitation

and as such the petitioner ought to have been discharged from the

alleged offences. He further submitted that there is no deficiency

of any service on the part of the petitioner so as to implicate him

in the crime and there is no allegation as to how the services of

the petitioner are deficient to rope him in the offences and that

the charge sheet also does not disclose any role of the petitioner

as such continuation of the proceedings against the petitioner is

abuse of process of law. It is his predominant contention that the

trial Court has not given reasons as to how the alleged offences

get attracted in the absence of any allegation against the

petitioner, leave alone any material. In support of his

contentions, the learned senior counsel relied on the following

judgments: 1) Dr.Suresh Gupta vs. Govt. of NCT of Delhi 1, 2)

Jacob Mathew vs. State of Punja2, 3) Common order dated

13.7.2021 passed by this Court in Crl.P.Nos.4586 and 8621

of 2014.

5 On the other hand, the learned Assistant Public Prosecutor

contended that since the trial Court has already taken cognizance

(2004) 6 SCC 422

(2005) 6 SCC 1

of the offences and numbered the charge sheet, and since the

allegations levelled against the petitioner would show prima facie

case, the order under revision does not call for interference of this

Court in exercise of jurisdiction under Sections 397 r/w 401 Cr.P.C.

6 Basing on the above pleadings and contentions advanced on

either side, the point that would arise for consideration in this

revision case is whether or not the petitioner is entitled for

discharge from the alleged offences.

7 It is not the case of the prosecution that the petitioner is

not competent person to conduct the investigations into the

disease with which the mother of the de-facto complainant was

ailing. It is also not the case of the prosecution that the

petitioner has taken any amount from the de-facto complainant

for attending his mother at least to justify that the petitioner

herein is not competent to deal with the ailments or diseases of

the mother of the de facto complainant.

8 No doubt, Section 473 of Cr.P.C has an overriding effect on

Section 468 Cr.P.C while dealing with the limitation for filing of

complaints which reads as under:

Notwithstanding anything contained in the foregoing provisions of this Chapter, any Court may make cognizance of an offence after the expiry of the period of limitations, if it is

satisfied on the facts and in the circumstances of the case that the delay has been properly explained or that it is necessary so to do in the interests of justice.

9 From a cursory reading of Section 473 Cr.P.C. it is manifest

that the court may take cognizance of an offence after the expiry

of the period of limitations, if it is satisfied on the facts and in

the circumstances of the case that the delay has been properly

explained or that it is necessary so to do in the interests of

justice. But the section did not say that the Court shall or must

take cognizance in the given circumstances even beyond the

period of limitation. It is for the Court to satisfy itself that the

allegations made in the complaint warrant taking cognizance of

the offences beyond period of limitation. There is no plausible

explanation on the part of the prosecution for filing the

complaint beyond the period of limitation.

10 In the instant case, the petitioner has not explained any

reason for filing the complaint at such a belated stage nor the

Court below has also given any reason as to how it justified in

taking cognizance of the offences beyond period of limitation

inasmuch as the complaint was filed four years after the death of

the mother of the de facto complainant, where the period of

limitation prescribed was only three years for an offence under

Section 304-A of IPC.

11 Coming to the Sections of law with which the petitioner

was charged, primarily the petitioner was charged under Section

418 IPC which defines that whoever cheats with the knowledge

that he is likely thereby to cause wrongful loss to a person whose

interest in the transaction to which the cheating relates, he was

bound either by law, or by legal contract, to protect, shall be

punished with imprisonment of either description for a term

which may extend to three years, or with fine, or with both. In

the instant case, no prudent man can imagine or presume that no

doctor while treating a patient would entertain an idea of

causing wrongful loss to the patient or to his / her relatives. So,

the charge under Section 418 IPC will not have any applicability

to the facts of the case.

12 Further, the ingredients of Section 420 of IPC also do not

attract to the facts and circumstances of the present case

because there is no dishonest inducement of the de facto

complainant to deliver any property or to make, alter or destroy

the whole or any part of a valuable security, or anything which is

signed or sealed, and which is capable of being converted into a

valuable security. In order to establish the guilt of the accused,

the prosecution must establish that the accused has such an evil

intention of cheating the complainant right from the beginning.

There is no whisper in the case of the prosecution with regard to

the element of cheating on the part of the petitioner right from

the day when the mother of the de facto complainant was

admitted in the hospital for treatment. Even according to the

prosecution, the petitioner has referred the case to the first

accused in the case after conducting some tests upon her. So

mere referral does not constitute any offence.

13 Further, it is not the case of the prosecution that because

of the treatment given by the petitioner the mother of the de-

facto complainant died so as to attract the offence under Section

304-A IPC which attracts the ingredients of rash and negligent act

on the part of the accused. The entire record shows that the

petitioner has only suggested some tests to be done for

determination of the disease with which the mother of the de-

facto complainant was actually suffering. So Section 304-A of IPC

also will not have any applicability to the facts of the case.

14 Further, the ingredients of Section 120(B) of IPC also do not

attract to the facts of the present case.

15 So from an overall appreciation of the facts and

circumstances of the case as well as the applicability of the

sections of law with which the petitioner was charged, I am of

the considered view that none of the ingredients of the sections

of law alleged against the petitioner would warrant taking

cognizance of offence against the petitioner.

16 In Dr.Suresh Gupta (1 supra) the Hon'ble Supreme Court

held as follows:

"The legal position is almost firmly established that where a patient dies due to the negligent medical treatment of the doctor, the doctor can be made liable in civil law for paying compensation and damages in tort and at the same time, if the degree of negligence is so gross and his act was so reckless as to endanger the life of the patient, he would also be made criminally liable for offence under Section 304-A IPC"

17 If the above decision is applied to the case on hand, if

there is such a gross negligence on the part of the petitioner,

then only the petitioner is liable for criminal prosecution

otherwise, the petitioner can be made liable in civil law for

paying compensation and damages. In the instant case the

petitioner has only subjected the mother of the de-facto

complainant to some clinical tests and thereafter he referred her

to the first accused. So the petitioner cannot be fastened with

criminal liability. Moreover, as seen from the record, the de-

facto complainant has already knocked the doors of the A.P.State

Consumer Disputes Redressal Commission at Hyderabad, where

the petitioner was directed to pay compensation to the de-facto

complainant. So the grievance of the de-facto complainant was

already redressed to that extent.

18 The findings of a consumer disputes redressal forum are not

binding on criminal courts because consumer and criminal law

have distinct domains. Consumer commissions have the authority

to resolve consumer disputes without interfering with criminal

law. Consumer commissions can resolve complaints about

defective goods, unfair trade practices, deficient services, and

overcharging and can impose penalties or take corrective actions

against service providers or traders found guilty, but can't decide

cases involving disputed facts, tortious acts, or criminality like

fraud or cheating. Further, the proceedings before the Consumer

Disputes Redressal Commission are not conducted in accordance

with the provisions of CPC. It is well settled that civil cases are

decided on the basis of preponderance of evidence, while in

criminal cases, the entire burden lies on the prosecution and

proof beyond reasonable doubt has to be given. Giving rest to

the issue, a constitution Bench of the Hon'ble Supreme Court in

Iqbal Singh Marwah vs. Meenakshi Marwah 3 held as under:

32. Coming to the last contention that an effort should be made to avoid conflict of findings between the civil and criminal courts, it is necessary to point out that the standard of proof required in

(2005) 4 SCC 370

the two proceedings are entirely different. Civil cases are decided on the basis of preponderance of evidence, while in a criminal case, the entire burden lies on the prosecution, and proof beyond reasonable doubt has to be given. There is neither any statutory provision nor any legal principle that the findings recorded in one proceeding may be treated as final or binding in the other, as both the cases have to be decided on the basis of the evidence adduced therein. While examining a similar contention in an appeal against an order directing filing of a complaint Under Section 476 of the old Code, the following observations made by a Constitution Bench in M.S. Sheriff v. State of Madras [MANU/SC/0055/1954 : 1954 SCR 1144 : AIR 1954 SC 397: 1954 Cri LJ 1019] give a complete answer to the problem posed: (AIR p.

399, paras 15-16)

15. As between the civil and the criminal proceedings, we are of the opinion that the criminal matters should be given precedence. There is some difference of opinion in the High Courts of India on this point. No hard-and-fast Rule can be laid down but we do not consider that the possibility of conflicting decisions in the civil and criminal courts is a relevant consideration. The law envisages such an eventuality when it expressly refrains from making the decision of one court binding on the other, or even relevant, except for certain limited purposes, such as sentence or damages. The only relevant consideration here is the likelihood of embarrassment.

16. Another factor which weighs with us is that a civil suit often drags on for years and it is undesirable that a criminal prosecution should wait till everybody concerned has forgotten all about the crime. The public interests demand that criminal justice should be swift and sure; that the guilty should be punished while the events are still fresh in the public mind and that the innocent should be absolved as early as is consistent with a fair and impartial trial. Another reason is that it is undesirable to let things slide till memories have grown too dim to trust.

This, however, is not a hard-and-fast rule. Special considerations obtaining in any particular case might make some other course more expedient and just. For example, the civil case or the other criminal proceeding may be so near its end as to make it inexpedient to stay it in order to give precedence to a prosecution ordered Under Section 476. But in this case we are of the view that the civil suits should be stayed till the criminal proceedings have finished.

(Emphasis Supplied)

19 In that view of the matter, since the proceedings before

the Consumer Disputes Redressal Commission cannot be equated

with that of the proceedings before the civil court, the findings

of the said Commission would not have any bearing or

applicability to the case on hand.

20 In Jacob Mathew case (2 supra) the Hon'ble Supreme

Court in identical circumstances held as follows:

54. Reverting back to the facts of the case before us, we are satisfied that all the averments made in the complaint, even if held to be proved, do not make out a case of criminal rashness or negligence on the part of the accused appellant. It is not the case of the complainant that the accused-appellant was not a doctor qualified to treat the patient whom he agreed to treat. It is a case of non-availability of oxygen cylinder either because of the hospital having failed to keep available a gas cylinder or because of the gas cylinder being found empty. Then, probably the hospital may be liable in civil law (or may not be -- we express no opinion thereon) but the accused appellant cannot be proceeded against under Section 304A IPC on the parameters of Bolam's test.

21 In Sanjay Kumar Rai Vs. State of Uttar Pradesh 4 the

Hon'ble Supreme Court held as follows:

Further, it is well settled that the trial court while considering the discharge application is not to act as a mere post office. The Court has to sift through the evidence in order to find out whether there are sufficient grounds to try the suspect. The court has to consider the broad probabilities, total effect of evidence and documents produced and the basic infirmities appearing in the case and so on. [Union of India v. Prafulla Kumar Samal {(1979) 3 SCC 4}. Likewise, the Court has sufficient discretion to order further investigation in appropriate cases, if need be.

(2022) 15 SCC 720

22 For all the above reasons, I find force in the contention of

the learned counsel for the petitioner and accordingly the order

dated 01.4.2024 passed in Crl.M.P.No.407 of 2023 in C.C.No.1304

of 2014 passed by the learned III Additional Chief Metropolitan

Magistrate, Hyderabad, is hereby set aside. Accordingly, the

criminal revision case is allowed. The petitioner is discharged from

the offences punishable under Sections 418, 420, 304(A) and

120(B) of IPC in C.C.No.1304 of 2014 passed by the learned III

Additional Chief Metropolitan Magistrate, Hyderabad. As a sequel,

miscellaneous petitions if any pending shall stand closed.

______________________ JUSTICE E.V.VENUGOPAL Dt: 09.04.2025 Kvsn

L.R.copy be marked

B/o Kvsn

 
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