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

The State Of Telangana, vs Rajulapati Yashoda Rao,
2025 Latest Caselaw 1649 Tel

Citation : 2025 Latest Caselaw 1649 Tel
Judgement Date : 11 August, 2025

Telangana High Court

The State Of Telangana, vs Rajulapati Yashoda Rao, on 11 August, 2025

       THE HONOURABLE SMT. JUSTICE K. SUJANA


              CRIMINAL PETITION No.4527 of 2025


ORDER:

This Criminal Petition is filed seeking to quash the order

dated 23.12.2024 passed in Crl.R.P.No.57 of 2024 by the

learned Principal District and Sessions Judge-cum-Family

Court, Medchal-Malkajgiri District at Malkajgiri.

2. The brief facts of the case are that the Criminal Revision

Petition was filed by the Inspector of Police, EOW Police Station,

Cyberabad commissionerate under Section 438 of the BNSS,

aggrieved by the order dated 10.12.2024 passed by the I

Additional Junior Civil Judge-cum-XII Additional Judicial

Magistrate of First Class, Medchal-Malkajgiri District at

Kukatpally. The revision arose out of Crime No.43 of 2024,

which was re-registered based on a report lodged by Smt. P.

Rajeshwari, Director of Girija Builders Pvt. Ltd., against the

accused, her sister's son. She alleged that the accused misused

his position as Managing Director of the company without the

consent of other directors by forging signatures,

misappropriating funds, illegally executing sale deeds in favor of

SKS,J

his daughters, and transferring company assets for personal

use. Initially registered as Crime No.1005 of 2024 at Kukatpally

Police Station, the case was transferred to the EOW Police

Station, Cyberabad. During the investigation, the accused was

arrested on 09.12.2024 and produced before the trial Court on

10.12.2024 for judicial custody. However, the Magistrate

refused to accept the remand, citing lack of jurisdiction under

the Companies Act as per the Central Government Notification

vide S.O.945(E), dated 23.03.2017, which designated the

Special Court for Economic Offences in Hyderabad as the

competent Court.

3. On the other hand, the respondent/accused opposed the

revision petition, contending that it was not maintainable as the

impugned order of the Magistrate was interlocutory in nature

and barred under Section 438(2) of the BNS, 2023 (analogous to

Section 397(2) Cr.P.C.), as laid down by the Hon'ble Supreme

Court in Gautam Navlakha v. National Investigation

Agency 1. The respondent argued that the FIR was a

continuation of the earlier FIR No.921 of 2022 registered on a

complaint by another director, P. Subba Rao, and that the

(2022) 13 SCC 542

SKS,J

present FIR was filed by P. Rajeshwari, representing the same

company, based on similar allegations. He further submitted

that the entire dispute pertained to company affairs and was

already pending before the NCLT in Company Petition No.48 of

2022, where interim status quo orders were passed. The

respondent asserted that the proceedings were an abuse of

process of law, amounting to re-litigation of the same subject

matter, and that the matter fell within the purview of the

Companies Act, requiring prosecution by the Serious Fraud

Investigation Office with approval from the Central Government

and triable only by the designated Special Court under Sections

435 and 436 of the Companies Act, 2013.

4. The trial Court, after hearing both parties, held that the

rejection of the remand was an interlocutory order passed under

Section 167 Cr.P.C. and hence, not revisable under Section 438

of the BNS, 2023. The trial Court relied upon the judgment of

the Hon'ble Supreme Court in Gautam Navlakha (cited supra)

to conclude that the remand order was purely interlocutory in

nature and not appealable or revisable. The trial Court rejected

the complainant's reliance on a Delhi High Court decision,

holding it inapplicable and not binding in view of the law laid

SKS,J

down by the Hon'ble Supreme Court. Without delving into the

merits of the allegations, the trial court dismissed the revision

petition on the ground of non-maintainability. Aggrieved

thereby, the petitioner/state filed the present criminal petition.

5. Heard Sri M. Vivekananda Reddy, learned Assistant

Public Prosecutor appearing on behalf of the petitioner-State as

well as Sri S. Sambasiva Rao, learned counsel appearing on

behalf of respondent No.1-accused and Sri Dharmesh D.K.

Jaiswal, learned counsel appearing on behalf of respondent

No.2.

6. Learned Assistant Public Prosecutor submitted that the

order dated 10.12.2024 passed by the learned XII Additional

Metropolitan Magistrate, Medchal-Malkajgiri at Kukatpally,

rejecting the remand of the accused in Crime No.43 of 2024 of

EOW Police Station, was illegal, perverse, contrary to law, and

liable to be set aside and that the Magistrate had erred in

holding that the Court lacked jurisdiction to accept the remand

based on Central Government Notification No.S.O.945(E) dated

23.03.2017, which designates the VIII Additional Metropolitan

Sessions Judge, Hyderabad as the Special Court for the trial of

SKS,J

economic offences. He argued that the said notification had no

bearing on the present case.

7. Learned Assistant Public Prosecutor contended that the

offences alleged against the accused were registered exclusively

under the Indian Penal Code, and not under the Companies Act,

2013. Therefore, the Magistrate was competent to entertain the

remand. He emphasized that in the absence of any offence

punishable under the Companies Act, the Special Court for

Economic Offences had neither the territorial nor the pecuniary

jurisdiction to deal with the case. As such, the learned

Magistrate ought to have accepted the remand and proceeded in

accordance with law, since the alleged offences fell squarely

within the jurisdiction of a Judicial Magistrate of First Class and

not the Special Court constituted under the Companies Act.

Therefore, he prayed the Court to set aside the order of the trial

Court by allowing this criminal petition.

8. On the other hand, learned counsel for

respondentNo.1/accused submitted that the present Criminal

Petition is not maintainable either in law or on facts and is

liable to be dismissed as being a clear abuse of process and

suppression of material facts and that the entire dispute arises

SKS,J

out of a civil and company law matter relating to the internal

affairs of M/s. Girija Builders Pvt. Ltd., in which the accused is

a promoter-shareholder holding 9,130 equity shares,

constituting around 30.43% of the shareholding. The de-facto

complainant and her family members hold the remaining shares

and are currently in control of the company. The dispute

pertains to the status of the accused's shareholding and his role

in the company, which is already the subject matter of

adjudication before the National Company Law Tribunal,

Hyderabad in C.P.No.48 of 2022, wherein status quo orders

have been passed with respect to shareholding and assets. He

submitted that the criminal complaints, including FIR No.921 of

2022 and the present FIR No.43 of 2024, have been filed with

the sole intention to harass the accused, that too only after the

filing of the said Company Petition, clearly demonstrating mala

fide intent and retaliation.

9. Learned counsel further submitted that both FIRs are

based on the same set of allegations and facts, and lodging

successive FIRs on the same cause of action amounts to double

jeopardy and is impermissible in law and that in the counter

filed before the NCLT, the de-facto complainant herself admitted

SKS,J

that the shares in question were allotted to the accused

following due process, which directly contradicts the allegations

made in the FIRs. Thus, the police action and registration of a

second FIR is not only malicious but also an abuse of process.

Moreover, he submitted that the offences alleged, if any, pertain

to Sections 435 and 436 of the Companies Act, 2013 and

therefore fall within the exclusive jurisdiction of the Special

Court designated under the said Act. The learned Magistrate

had rightly declined remand by holding that it lacked

jurisdiction, and the same cannot be faulted.

10. Learned counsel for respondent No.1 contended that the

police failed to consider the detailed reply submitted by the

accused in response to the Section 41-A CrPC notice, and

proceeded mechanically to file a charge sheet without

application of mind, while disregarding the pendency of the

NCLT proceedings. The accused was illegally apprehended by

the EOW police without following the mandatory safeguards

under Section 41 CrPC as laid down by the Hon'ble Supreme

Court. The remand report was filed belatedly and without

justification, despite the earlier rejection of remand by the

learned Magistrate. Further, he argued that the accused had

SKS,J

acted in his official capacity as Director of the company and in

the absence of any allegation directly against the company itself,

the complaint is legally not maintainable and that the entire

criminal proceedings were initiated with the sole purpose of

coercing the accused into withdrawing the Company Petition

and to force an unlawful settlement. Therefore, he prayed the

Court to dismiss the criminal petition.

11. Learned counsel for respondent No.2/de facto

complainant submitted that the de facto complainant had

lodged a complaint dated 10.08.2024 at Kukatpally Police

Station, based on which FIR No.1005 of 2024 was registered

against respondent No.1/accused for offences punishable under

Sections 420, 406, 467, 468, and 471 of the IPC. He further

submitted that based on instructions issued by the

Commissioner of Police, Cyberabad, vide Memo

No.137/C10/CD-File/Cyb/2024 dated 30.08.2024, the case file

was transferred from Kukatpally Police Station to the Economic

Offences Wing (EOW), Cyberabad, on 02.09.2024.

Subsequently, EOW re-registered the case as FIR No.43 of 2024

against the Respondent No.1 for the same offences.

SKS,J

12. Learned counsel for respondent No.1 further submitted

that the accused was arrested and produced before the learned

XII Additional Metropolitan Magistrate, Medchal-Malkajgiri

District at Kukatpally on 10.12.2024, along with a remand case

diary. However, the learned Magistrate rejected the remand

request by referring to Notification No.S.O.945(E) dated

23.03.2017 and holding that the Court lacked jurisdiction. He

argued that such rejection was erroneous, as the said

notification pertains only to offences punishable under the

Companies Act, 2013, for offences carrying punishment of two

years or more. He clarified that the offences alleged in the

present FIR are exclusively under the IPC and not under any

provision of the Companies Act.

13. Learned counsel for respondent No.2 contended that the

petitioner had filed Criminal Revision Petition No.57 of 2024

before the learned Principal District and Sessions Judge,

Medchal-Malkajgiri, challenging the order dated 10.12.2024.

However, the revision was dismissed by order dated 23.12.2024

on the ground of maintainability without addressing the merits

of the case. He further submitted that, as per G.O.Rt.No.195,

LAW (LA\&J-Home-Courts A2) Department dated 03.03.2025,

SKS,J

the Government of Telangana designated the Court of the

Principal Junior Civil Judge-cum-Metropolitan Magistrate,

Ranga Reddy District at L.B. Nagar, as the appropriate court for

trying cases registered at EOW Police Station, Cyberabad

Commissionerate. Therefore, he further contended that the

proper course of action would have been to produce the accused

before the said designated Court for remand, and prayed the

Court to pass appropriate orders.

14. In the light of the submissions made by both parties and

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

that the learned Magistrate rejected the remand on the ground

that the concerned Court had no jurisdiction to entertain the

remand, by referring to Notification No.S.O.945(E) dated

23.03.2017 and holding that the Court lacked jurisdiction.

However, the proceedings of the Principal Senior Civil Judge-

cum-Chief Judicial Magistrate, Medchal-Malkajgiri District at

Kukatpally, dated 10.10.2024, clearly show that the Court of I

Additional Junior Civil Judge-cum-XII Additional Judicial

Magistrate of First Class, Medchal-Malkajgiri District at

Kukatpally, has been declared as the Court for trying Economic

SKS,J

Offences Wing cases under Section 2(g) of the Cr.P.C., and is

thus competent to deal with such cases.

15. The police in the present case produced the accused

before the I Additional Junior Civil Judge-cum-XII Additional

Judicial Magistrate of First Class, Medchal-Malkajgiri District at

Kukatpally. In view of the above proceedings, the said Court

had jurisdiction to entertain the remand. Even assuming that

the said Court had no jurisdiction under Section 167 of the

Cr.P.C. to authorise further detention for trial purposes, the

accused nevertheless had to be produced before the Magistrate

having jurisdiction over the police station concerned.

16. Therefore, rejecting the remand solely on the ground of

lack of jurisdiction was unsustainable in law. In view of the

circular dated 10.10.2024 and the Government notification

subsequently issued, the said Court was the appropriate forum

to deal with such matters. Accordingly, the order of the learned

Magistrate rejecting the remand is liable to be set aside. The

investigating agency is at liberty to take further steps in

accordance with law, including producing the accused before

the Court having jurisdiction for consideration of remand and

conducting further investigation.

SKS,J

17. In view of the foregoing, this Criminal Petition is allowed,

and the order dated 23.12.2024 passed in Crl.R.P.No.57 of 2024

by the learned Principal District and Sessions Judge-cum-

Family Court, Medchal-Malkajgiri District at Malkajgiri, is

hereby set aside. Further, at the time of pronouncement,

learned counsel for respondent No.1/accused requested this

Court to suspend the operation of the present order until

18.08.2025. Considering the request, it is directed that the

present order shall come into force on 18.08.2025.

As a sequel, miscellaneous petitions pending, if any, shall

stand closed.

______________ K. SUJANA, J Date: 11.08.2025 SAI

SKS,J

THE HONOURABLE SMT. JUSTICE K. SUJANA

CRIMINAL PETITION No.4527 of 2025

Date: 11.08.2025

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