Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padala Venkata Sadananda Bhavani Sen, vs The State Of Telangana,
2025 Latest Caselaw 4804 Tel

Citation : 2025 Latest Caselaw 4804 Tel
Judgement Date : 15 April, 2025

Telangana High Court

Padala Venkata Sadananda Bhavani Sen, vs The State Of Telangana, on 15 April, 2025

         THE HONOURABLE SMT. JUSTICE K. SUJANA


            CRIMINAL PETITION No.15828 of 2024


ORDER:

This Criminal Petition is filed seeking the Court to quash the

order dated 29.11.2024 passed in Crl.M.P.No.256 of 2024 in Crime

No.42 of 2024 by the learned Special Judge for Trial of Cases

under the SC/ST (POA) Act-cum-II Additional Sessions Judge,

Warangal.

2. The brief facts of the case are that the prosecution case

involves a rape allegation against the petitioner, a former Sub-

Inspector of Police, by a Woman Head Constable. The victim

alleged that on June 15, 2024, petitioner trespassed into her room,

threatened her with a revolver, beat her, and committed rape. The

case was registered under Sections 449, 376(2)(a)(b), 324, and 506

of the IPC. The prosecution requested the Court to issue summons

for petitioner's appearance at the Forensic Science Laboratory

(FSL) in Hyderabad for a DNA test. In response, counsel for the

petitioner before the trial Court filed a counter, denying the

allegations and arguing that obtaining his blood samples for DNA

testing would violate his rights against self-incrimination and

Article 21 of the Constitution. However, the trial Court ruled in

SKS,J

favor of the prosecution, citing Section 53-A of the Cr.P.C, which

empowers medical practitioners to collect DNA samples from the

accused. The trial Court also referenced the judgment of the

Hon'ble Supreme Court in Selvi vs. State of Karnataka 1, which

held that DNA sampling doesn't face constitutional hurdles in

India. The trial Court allowed the petition, issuing summons for

appearance of the petitioner at the FSL for DNA testing and

comparison. Aggrieved by the same, the present criminal petition

is filed.

3. Heard Sri G. S. Prasen, learned counsel appearing on behalf

of the petitioner as well as learned Assistant Public Prosecutor

appearing on behalf of the respondent - State.

4. Learned counsel for the petitioner submitted that the order

dated November 29, 2024, passed in Crl.M.P.No.256 of 2024, by

the Special Judge for Trial of Cases under SC/ST (POA) Act-Cum-II

Additional Sessions Judge, Warangal, is wholly illegal and devoid of

merits and that the trial Court failed to adequately address key

legal and factual issues, including the protection against self-

incrimination under Article 20 (3) of the Constitution, the right to

privacy under Article 21, and the lack of direct evidence linking the

petitioner to the alleged crime. He further submitted that the order

AIR 2010 SC 1974

SKS,J

for DNA profiling violates the constitutional rights of the petitioner

and that the trial Court failed to provide a clear justification for

why DNA testing is essential to the case of the prosecution. He

contended that the trial Court overlooked the suspicious delay in

the registration of the FIR and the alleged collection of evidence,

which casts serious doubt on the credibility of the complaint. He

relies on the principles of law laid down by the Hon'ble Supreme

Court and this Court, emphasizing that any process of criminal law

initiated with mala fide intentions or abuse of process of law

cannot be continued and deserves to be quashed. Therefore, he

prayed the Court to quash the proceedings against the petitioner

by allowing this criminal petition.

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

opposed the submissions made by the learned counsel for the

petitioner, stating that there is no illegality in the order of the trial

Court. He argued that merely collecting the samples does not

prejudice the accused, as he will have the opportunity to challenge

the evidence during the examination of witnesses. Considering that

the alleged offence is heinous and grievous, scientific evidence

must be collected. It is a settled law that the accused can be

directed to provide samples, and this does not amount to self-

SKS,J

incrimination under Article 20(3) of the Constitution. Therefore, he

prayed to the Court to dismiss the criminal petition.

6. In light of the submissions made by both learned counsel

and upon perusal of the material available on record, it is observed

that the only contention raised by the learned counsel for the

petitioner is that the samples collected at the scene of offence were

obtained beyond the timeline prescribed under the Standard

Operating Procedure (SOP). Therefore, it is argued that collecting

samples from the accused at this stage would cause prejudice to

him, as the prescribed procedure was not duly followed. However,

the Hon'ble Supreme Court, in Nandlal Wasudeo Badwaik v. Lata

Nandlal Badwaik 2 , has taken the view that scientific evidence,

particularly DNA testing, must be considered due to its high level

of accuracy and reliability. Importantly, the Court observed that

Section 112 of the Indian Evidence Act was enacted at a time when

DNA technology was not available. With the advancement of

science and its universal acceptance, the result of a DNA test, if

genuine, must be considered superior to legal presumptions. The

interest of justice is best served by ascertaining the truth through

the most accurate means available. In this light, the presumption

under Section 112, though conclusive in nature, must yield when

faced with scientifically proven facts. Where there is a conflict

(2014) 2 SCC 576

SKS,J

between a legal presumption and scientific evidence, the latter

must prevail. It was further clarified that Section 112 provides a

rebuttable presumption based on logical inference of facts, and not

a legal fiction. A legal fiction presumes the existence of something

regardless of truth, whereas a presumption of fact under Section

112 is contingent upon satisfaction of specific conditions and can

be rebutted with reliable evidence such as DNA test results.

7. Applying the same reasoning to the present case, there is no

illegality in directing the accused to undergo DNA testing. Further,

in the case of Selvi (supra), the Hon'ble Supreme Court held that

obtaining blood samples for scientific testing does not amount to

self-incrimination under Article 20(3) of the Constitution of India.

Therefore, the apprehension of the petitioner that collecting his

sample would violate his rights is unfounded.

8. Mere procedural irregularities, such as non-compliance with

certain timelines under the SOP, cannot override the need for

reliable scientific evidence in the investigation of serious offences.

The offences alleged against the petitioner are of grave nature and

require thorough investigation supported by modern forensic

techniques.

9. In view of the foregoing discussion and the authoritative

pronouncements of the Hon'ble Supreme Court, this Court finds no

SKS,J

illegality in the order passed by the trial Court. There are no

merits in the present criminal petition seeking to quash the said

order and the same is liable to be dismissed.

10. Accordingly, this criminal petition is dismissed confirming

the order dated 29.11.2024 passed in Crl.M.P.No.256 of 2024 in

Crime No.42 of 2024 by the learned Special Judge for Trial of

Cases under the SC/ST (POA) Act-cum-II Additional Sessions

Judge, Warangal.

Miscellaneous applications, if any pending, shall also stand

closed.

______________ K. SUJANA, J Date: 15.04.2025

SAI

SKS,J

THE HONOURABLE SMT. JUSTICE K. SUJANA

CRIMINAL PETITION No.15828 of 2024

Date: 15.04.2025

SAI

 
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