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

Yenugula Madhusudhan vs The State Of Telangana
2025 Latest Caselaw 2412 Tel

Citation : 2025 Latest Caselaw 2412 Tel
Judgement Date : 20 February, 2025

Telangana High Court

Yenugula Madhusudhan vs The State Of Telangana on 20 February, 2025

     THE HONOURABLE SRI JUSTICE E.V.VENUGOPAL

            CRIMINAL PETITION No.6686 OF 2023

O R D E R:

This Criminal Petition under Section 482 of the

Cr.P.C. is filed by the petitioners seeking to quash the

proceedings initiated against them in C.C.No.185 of

2018, on the file of the Court of the Junior Civil Judge,

Alair.

2. The brief facts of the case are that the

petitioners/accused, who are residents of Alair village in

Yadadri Bhuvanagiri District, are engaged in farming

and small businesses. Based on the permission granted

by the Government officials, the ancestors of the

petitioners, who belong to Vadera and Kurma backward

ST communities, constructed houses in Sy.No.1037 of

Alair village and living there peacefully. While so, in the

year 1976 basing on the complaint lodged by the Waqf EVV,J CRLP_6686_2023

Board, the Police registered a case in Crime No.45 of

1976 against the ancestors of the petitioners for the

offence punishable under Section 447 I.P.C. After

completion of the investigation, the same was numbered

as C.C.No.232 of 1976 on the file of Judicial First Class

Magistrate, Bhuvanagiri. After full-fledged trial, the

accused therein were acquitted vide judgment dated

30.10.1979. However, since the members of the Waqf

Board were interfering with the possession of the said

land, a suit in O.S.No.169 of 1982 on the file of Principal

District Munsif Court, Bhuvanagiri, was filed by the

ancestors of the petitioners seeking perpetual injunction

restraining the defendants therein from interfering with

the peaceful possession of the plaintiffs therein in the

subject land. The said suit was decreed vide judgment

and decree dated 22.11.1988 in favour of the ancestors

of the petitioners, and since then, the ancestors of the EVV,J CRLP_6686_2023

petitioners and the petitioners have been living

peacefully in the subject land in Sy.No.1037 of Alair

village.

3. While so, on 10.02.2014, respondent

No.2/complainant filed a complaint stating that the

petitioners and others have criminally trespassed into

the Waqf land in Sy.No.1037 of Alair village and

constructed therein. Basing on the said complaint,

without verifying the prima facie case and the allegations

therein, the Police have registered Cr.No.86 of 2014 of

Alair Police Station, against the petitioners and others

for the offences punishable under Sections 447 of I.P.C

and Section 52(A) of Waqf Act, 1955. After completion of

investigation, the charge sheet has been filed and the

same was numbered as C.C.No.185 of 2018 on the file of

Junior Civil Judge, Alair, seeking to quash the said EVV,J CRLP_6686_2023

proceedings, the petitioners have filed a criminal

petition.

4. Heard Sri V.Ramakrishna Reddy, learned counsel

for the petitioners and Sri E.Ganesh, learned Assistant

Public Prosecutor appearing for the respondent

No.1-State. Notice sent to respondent No.2/complainant

returned with an endorsement "respondent No.2 is no

more".

5. Learned counsel for the petitioners filed death

certificate of respondent No.2 through memo dated

10.10.2023.

6. Learned counsel for the petitioners contended that

the first F.I.R filed against the ancestors of the

petitioners in respect of the land in Sy.No.1037 of Alair

village 45 years ago has ended in acquittal of the

ancestors of the petitions and hence registration of EVV,J CRLP_6686_2023

second F.I.R against the petitioners in respect of the very

same land in Sy.No.1037 of Alair village is nothing but

an abuse of process of law, as no one can file several

F.I.R in respect of the very same subject land. He

further contended that the trial Court has failed to

appreciate the provision of Section 468 Cr.P.C while

taking cognizance for the punishable under Section 447

I.P.C and Section 52-A of Waqf Act, 1955. He also

contended that as per Section 53(A3) of the Waqf Act

1955 no Court shall take cognizance of any offence

under Section 52-A of the Waqf Act except on the

complaint made by the Waqf Board or any officer duly

authorized by the Government. In the instant case, the

complaint has been filed by the respondent no.2 without

any authorization from the Waqf Board or the state

Government. He therefore prayed to allow the criminal EVV,J CRLP_6686_2023

petition by quashing the proceedings in C.C.No.185 of

2018.

7. On the other hand, the learned Assistant Public

Prosecutor submitted that it is an admitted fact that the

property belongs to the Waqf Board but the continuous

nature of the offence falls under Section 468 Cr.P.C. The

material facts and evidence relied upon in the charge

sheet need to be examined and after completion of full-

fledge trial only the truth will be elicited. Therefore, the

Assistant Public Prosecutor seeks to dismiss the present

criminal petition.

8. It is to be seen that Section 468 of Cr.P.C stipulates

that limitation bars the courts from taking cognizance of

certain offences after a specified time frame, ensuring

that justice is pursued without undue delay. The

provision seeks to balance fairness, by avoiding EVV,J CRLP_6686_2023

prosecution of old offences, with the necessity of timely

justice.

9. Having heard the learned counsel for both

respective parties and upon perusal of the record, it is

noticed that the said complaint has been filed under

Section 52(A) of the Waqf Act, 1955. This is specified as

being barred under Section 468(2)(b) of Cr.P.C, which

stipulates that the period of limitation for the court to

take cognizance of an offence punishable with

imprisonment for a term not exceeding one year is

barred. The punishment for an offence under Section

447 is three months. Therefore, the trial court failed to

appreciate the provisions of Section 468 of Cr.P.C, in

proper perspective while taking cognizance of the offence

under Section 447 of the I.P.C.

10. Further, Section 52(A) of the Waqf Act, 1955 reads as under:

EVV,J CRLP_6686_2023

(1)Whoever alienates or purchases or takes possession of, in any manner whatsoever, either permanently or temporarily, any movable or immovable property being a waqf property, without prior sanction of the Board, shall be punishable with rigorous imprisonment for a term which may extend to two years:Provided that the waqf property so alienated shall without prejudice to the provisions of any law for the time being in force, be vested in the Board without any compensation therefor.(2)Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974) any offence punishable under this section shall be cognizable and non-bailable.(3)No court shall take cognizance of any offence under this section except on a complaint made by the Board or any officer duly authorized by the State Government in this behalf.(4)No court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class shall try any offence punishable under this section.

11. In view of the above, this Criminal petition is

allowed and the proceedings initiated against the

petitioners/accused in C.C.No.185 of 2018 pending on

the file of Junior Civil Judge, Alair, are hereby quashed.

Miscellaneous applications, if any pending, shall

also stand closed.

_____________________ E.V.VENUGOPAL, J Date: 13.02.2025 FM

 
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