Citation : 2025 Latest Caselaw 1726 Tel
Judgement Date : 4 February, 2025
HON'BLE SRI JUSTICE K. LAKSHMAN
CRIMINAL PETITION No.1503 OF 2025
ORAL ORDER:
This Criminal Petition is filed under Section - 528 of the
Bharatiya Nagarik Suraksha Sanhita, 2023 (BNSS), to quash the
proceedings in C.C. No.281 of 2022 pending on the file of the
Special Judicial Magistrate of First Class for Trial of Excise Cases,
Nampally, Hyderabad. The petitioners herein are arraigned as
accused Nos.2 and 5 in the said case. The offences alleged against
them are under Section - 188 of IPC.
2. Heard Mr. H. Prahalad Reddy, learned counsel for the
petitioners and the learned Assistant Public Prosecutor appearing
on behalf of respondent No.1 - State.
3. The allegations levelled in the charge sheet are that, on
12.03.2019, at about 11.00 hours in an open place opposite to RDO
Office, Vikarabad, when the LW.1, was discharging election duties
as Flying Squad Team (FST-I) along with LW's 2 to 4, they
noticed that the petitioners herein along with other accused are
performing Hunger Strike in an open place opposite to RDO
KL,J
Office, Vikarabad, without any permission from the concerned
authorities and thereby violated the Election Model Code of
Conduct during the Election Code. Thus, the petitioners were
committed the aforesaid offence.
4. Basing on the complaint lodged by respondent No.2, the
S.H.O., Vikarabad registered a case in Crime No.69 of 2019
punishable under Section 188 of IPC.
5. After completion of investigation, the police filed Charge
Sheet against the accused for the aforesaid offence and the same
was taken on file vide C.C. No.281 of 2022 against them for the
said offence.
6. In N.T. Rama Rao v. The State of A.P., rep. by Public
Prosecutor1 while dealing with the offences under Sections - 188
and 283 of IPC, the learned Single Judge held as under:
"5) Even if the allegation that the petitioner conducted public meetings at three road junctions contrary to the permission accorded for conducting of a public meeting only at one specified place is true, such a direction under
. Criminal Petition No.5323 of 2009, decided on 17.09.2009
KL,J
Section 30 of the Police Act, 1861 could have been given only by the Superintendent or the Assistant Superintendent of Police of the District but not by any of their subordinates. If such a permission is granted under Section 30 of the Police Act, 1861 and is violated, Section 195 (1) (a) of Code of Criminal Procedure mandates that the complaint in this regard has to be made by the public servant concerned or some other person to whom such a public servant is administratively subordinate to enable any Court to take cognizance of an offence under Section 188 of Code of Criminal Procedure. In the present case, the charge sheet was filed by the Sub Inspector of Police, who could not have been the authority to grant permission for the public meeting and therefore, the complaint/charge sheet is in violation of the mandatory provision of Section 195(1)(a) of Code of Criminal Procedure.
6) That apart, the offence alleged to have been committed under Section 283 of the Indian Penal Code by the petitioners and others is obviously in consequence to the alleged offence under Section 188 of Indian Penal Code and is not an independent of the same.
Even otherwise, the conduct of public meeting
KL,J
at three road junctions or obstruction to the traffic could not have been considered as causing any danger or injury to any person. In so far as the obstruction in any public way is concerned, which can also be covered by Section 283 of the Indian Penal Code, the charge sheet cites only one witness to speak about the traffic jam caused by the road show. But, when the conduct of the public meeting at least at one place has been permitted and if the gathering for that public meeting resulted in any inconvenience by way of obstructing the traffic, the same cannot be considered to be with necessary guilty mens rea to construe the existence of an offence punishable under Indian Penal Code. Under the circumstances, none of the offences alleged can be said to have any reasonable basis and in any view, the complaint/charge sheet being in violation of Section 195 (1) (a) of Code of Criminal Procedure, has to fail.
7) As the complaint has failed due to its unsustainability, the proceedings in their entirety have to fail, though the 1st accused alone approached this Court by way of this Criminal Petition."
KL,J
7. In Thota Chandra Sekhar v. The State of Andhra
Pradesh, through S.H.O., P.S. Eluru Rural, West Godavari
District2 relying on various judgments including N.T. Rama Rao1
and the guidelines laid down by the Hon'ble Supreme Court in
State of Haryana v. Bhajan Lal 3, more particularly, guideline
No.6, which says that where there is an express legal bar engrafted
in any of the provisions of the Code or the concerned Act (under
which a criminal proceeding is instituted) to the institution and
continuance of the proceedings and/or where there is a specific
provision in the Code or the concerned Act, providing efficacious
remedy to redress the grievance of the party, a learned Single
Judge of High Court of Judicature at Hyderabad for the States of
Telangana and Andhra Pradesh quashed the proceedings in the said
C.C. by exercising power under Section 482 of Cr.P.C. It further
held that the proceedings shall not be continued due to technical
defect of obtaining prior permission under Section - 155 (2) of
Cr.P.C. and taking cognizance on the complaint filed by V.R.O.
and it is against the purport of Section - 195 (1) (a) of Cr.P.C.
. Criminal Petition No.15248 of 2016, decided on 26.10.2016
. (1992) Supp. 1 SCC 335
KL,J
8. In view of the above said authoritative pronouncements,
coming to the case on hand, the only allegation levelled against the
petitioners herein is that they along with others gathered and
performed Hunger Strike without any permission and thereby they
violated the Election Model Code of Conduct during the Election
Code and, thus, they committed the aforesaid offence. But, there is
no mention in the charge sheet as to which orders that were
disobeyed by the petitioners. In the present case, the complaint
was filed by LW.1, who was discharging election duties as Flying
Squad Team (FST-I) and the charge sheet was filed by the
Sub-Inspector of Police, Vikarabad Police Station and therefore,
the charge sheet is in violation of mandatory provision of Section -
195 (1) (a) of Cr.P.C. Section - 188 of IPC deals with
'disobedience to order duly promulgated by public servant. It says
whoever, knowing that, by an order promulgated by a public
servant lawfully empowered to promulgate such order, he is
directed to abstain from a certain act, or to take certain order with
certain property in his possession or under his management,
disobeys such direction, shall, if such disobedience causes or tends
KL,J
to cause obstruction, annoyance or injury, or risk of obstruction,
annoyance or injury, to any person lawfully employed, be punished
with simple imprisonment for a term which may extend to one
month or with fine which may extend to two hundred rupees, or
with both; and if such disobedience causes or trends to cause
danger to human life, health or safety, or causes or tends to cause a
riot or affray, shall be punished with imprisonment of either
description for a term which may extend to six months, or with fine
which may extend to one thousand rupees, or with both. The
contents of the charge sheet are lacking the said ingredients.
Therefore, applying the principle laid down in the above said two
judgments and in view of the above said discussion, the
proceedings in C.C. No.281 of 2022 are liable to be quashed in
exercise of powers under Section - 582 of BNSS against the
petitioners alone.
9. Accordingly, the present Criminal Petition is allowed and
the proceedings in C.C. No.281 of 2022 pending on the file of the
Special Judicial Magistrate of First Class for Trial of Excise Cases,
KL,J
Nampally, Hyderabad, are hereby quashed against the petitioners -
accused Nos.2 and 5 alone.
As a sequel, miscellaneous petitions, if any, pending in the
Criminal Petition shall stand closed.
_________________ K. LAKSHMAN, J Date: 04.02.2025 Pvt
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!