Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Soma Sai Baba, And Another vs The State Of Telangana, And 4 Others
2025 Latest Caselaw 2576 Tel

Citation : 2025 Latest Caselaw 2576 Tel
Judgement Date : 27 February, 2025

Telangana High Court

Soma Sai Baba, And Another vs The State Of Telangana, And 4 Others on 27 February, 2025

Author: B. Vijaysen Reddy
Bench: B. Vijaysen Reddy
     HONOURABLE SRI JUSTICE B. VIJAYSEN REDDY

               WRIT PETITION No.31760 OF 2021

ORDER :

1.1. The petitioners claim to be absolute owners and possessors

of the land and building premises bearing House No.3-1-263 (Old

House No.1-35/C/17) consisting of ground + three upper floors on Plot

No.17, admeasuring 289 square yards in Survey Nos.36, 37, 38 and 39,

situated at Mythrinagar Colony, Bahadurguda Village, Saroornagar

Mandal, Ranga Reddy District, having purchased the same under the

registered sale deed bearing document No.1665/2020 dated 24.02.2020

from one Mr. Kacham Kiran Kumar (hereinafter referred to as

'accused'), Son of Kacham Venkataiah, who earlier purchased the

same under the registered sale deed bearing document No.5227 of

2013 dated 19.08.2013 from one Mrs. P. Sirisha, wife of Mr. Surender

Reddy.

1.2. The petitioners are aggrieved by the impugned G.O. Rt.

No.923, Home (Passports) Department, dated 22.06.2021, issued by

respondent No.1 - the State of Telangana, represented by its Principal

Secretary, Department of Home, Secretariat Buildings, Hyderabad,

whereby subject property has been provisionally attached under

BVRJ

Sections 3 and 5 of the Telangana Protection of Depositors of

Financial Establishments Act 1999 (for short 'Act 1999').

1.3. The relevant portion of the impugned order of attachment

reads as under:

"In the circumstances reported by the Commissioner of Police, Hyderabad City, in his letter read above, Government have examined the matter carefully and hereby issue an ad-interim order under Sections 3 & 5 of the Telangana Protection of Depositors of Financial Establishments Act, 1999, for the attachment of immovable properties of Sri Kacham Kiran Kumar (A-1) in Cr.No.49/2020 of CCS, DD, Hyderabad as shown in the Annexure appended to this order."

1.4. Consequently, respondent No.2 - the Commissioner of

Police, Hyderabad City, Telangana, requested respondent No.4 - the

Commissioner & Inspector General of Registration & Stamps,

Telangana, Hyderabad, to take further action to disallow any further

transactions pertaining to the subject property and other attached

properties.

1.5. It is stated that Crime No.49 of 2020 of the Central Crime

Station, Detective Department, Hyderabad, was registered on the

BVRJ

complaint lodged by one Mr. Nazeer Ahmed wherein it was alleged

that himself along with two others deposited chit amount of

Rs.76,00,000/- (Rupees seventy six lakhs only) in a chit business

organised by the accused. Instead of returning the money deposited,

the accused sold out his house, the subject property, and avoided

payment of amount. During the course of investigation, the accused

confessed to have run illegal chit fund business and cheated gullible

public to a tune of Rs.4,90,00,000/- (Rupees four crores ninety lakhs

only).

1.6. The case of the petitioners is that they have purchased the

subject property from the accused by paying valuable consideration

and are in possession of the same. The petitioners do not have

knowledge of the alleged crime and chit business being done by the

accused. The subject property was purchased by the accused almost a

decade ago vide registered sale deed bearing document No.5227 of

2013 dated 19.08.2013 from one Mrs. P. Sirisha. The ad-interim order

of attachment under the impugned G.O. is illegal and in clear violation

of provisions of the Act 1999, more particularly, Section 8 of the Act

1999 as the Special Court alone is empowered to pass order of

attachment of property which is in the hands of transferee.

BVRJ

2.1. The case of the respondents is that the subject property

claimed by the petitioners is crime property in Crime No.49 of 2020

registered for the offences under Sections 406 and 420 of the Indian

Penal Code 1860 (IPC) and Section 5 of the Act 1999 and Section 76

of the Chit Funds Act 1982. The petitioners purchased the subject

property from the accused knowing pretty well that it is a crime

property. The accused constructed building in the subject property

with the ill-gotten money. On receipt of complaint from one

Mr. Nazeer Ahmed regarding chit fund amount fraud committed by the

accused to the tune of Rs.76.00 lakhs, crime was registered. It was

found that the accused has sold the subject property for a sale

consideration of Rs.3,20,00,000/- (Rupees three crores twenty lakhs

only). During interrogation, the accused pleaded guilty and admitted

that he cheated the chit members and depositors for his personal needs

and pharma business.

2.2. It is submitted that investigation revealed that the accused

has started several chit groups and accepted deposits from the gullible

chit members without any valid licence for the last fifteen (15) years

and collected deposits from LWs.1 to 19 to a tune of Rs.23,33,258/-

(Rupees twenty three lakhs thirty three thousand and two hundred and

BVRJ

fifty eight only) in the guise of pharma business to provide huge profits

in a short period. When the accused was in financial crisis in pharma

business, he decided to close the chit business by duping the innocent

chit members and pharma investors. When the chit members started

demanding for return of their chit amounts, the accused hatched a plan

to windup chit business and he transferred some properties to his

brother's name, disposed of some properties and shifted to Bangalore

along with his family members. The accused cheated the chit members

approximately to a tune of Rs.2,73,30,000/- (Rupees two crores

seventy three lakhs and thirty thousand only) for his wrongful gain and

committed breach of trust by misappropriating the chit / deposit

amounts.

2.3. Based on the letter dated 06.04.2021 addressed by

respondent No.2, respondent No.1 vide the impugned G.O. Rt. No.923

dated 22.06.2021 issued ad-interim order under Sections 3 and 5 of the

Act 1999 for attachment of immovable properties of the accused in

Crime No.49 of 2020.

BVRJ

3. Heard Mr. K. Vivek Reddy, learned senior counsel,

representing Mr. M. Pratheek Reddy, learned counsel for the

petitioner, and Mr. Mahesh Raje, learned Government Pleader for

Home, and perused the material on record.

4. The learned senior counsel appearing for the petitioner

submitted that the issue involved in this writ petition is squarely

covered by the judgment of the erstwhile High Court of Andhra

Pradesh in M/s. The Madanapalle Hospitals (P) Ltd. v. The

Government of Andhra Pradesh, Home Department 1. By referring

to Sections 3 and 8 of the Act 1999, the learned senior counsel

submitted that Section 3 of the Act 1999 deals with power of the

Government to attach the subject property which is in the hands of the

accused - financial establishment; Section 8 of the Act 1999 deals with

the power of the Special Court to order attachment of properties which

are in the hands of transferees / purchasers. The subject property is

admittedly purchased by the petitioners who are a third party and

transferees. The accused is no more having interest in the subject

property. Thus, the impugned G.O. is unsustainable.

2009 SCC OnLine AP 200

BVRJ

5. The learned Government Pleader for Home submitted that

remedy available to the petitioners is to approach the competent Court

under the provisions of the Act 1999 and seek release of the attachment

order or approach this Court under Sections 397 and 482 of the Code

of Criminal Procedure 1973. A detailed enquiry is necessary to be

conducted to find out complicity of the accused and whether purchase

of the subject property by the petitioners is bona fide transaction or

not? The accused has fraudulently transferred the subject property to

the petitioners with crime proceeds. Thus, attachment of property

under the impugned G.O. is valid. The petitioners have to wait for the

outcome of the criminal proceedings.

6. In The Madanapalle Hospitals' case, it was held as follows:

"Section 8 of the Act empowers attachment of the properties, which are in the hands of transferees from financial establishments. Recourse can be had to this provision if it is found that the properties, which are attached from the financial establishments, are not sufficient to meet the liability towards the depositors or the chit subscribers. A significant difference between Section 3 on the one hand, and Section 8 on the other, is that the power to effect attachment under the former is conferred upon the Government, whereas in case of the latter, the power is conferred upon the Special Court constituted under Section

BVRJ

6 of the Act. Further, before any property, which is in the hands of transferee is attached, the Special Court is required to issue notice to the affected parties. It is only when a finding is recorded by the Special Court that the transfer was made, otherwise than in good faith, and not for valuable consideration, that the attachment under Section 8 of the Act can be ordered. In the instant case, the property that was already sold by the fourth respondent in favour of the petitioner is sought to be attached through the impugned G.O. issued by the first respondent. Since the petitioner answers the description of a transferee, steps, if at all, would have to be taken against it only under Section 8 of the Act. It has already been mentioned that the Special Court alone is conferred with the power to take steps under Section 8 of the Act. Therefore, the impugned G.O. is patently without jurisdiction. The writ petition is accordingly allowed and the impugned G.O. is set aside. ... ... ..."

7. It is not in dispute that the subject property was purchased by

the petitioners (third party) under a registered sale deed bearing

document No.1665 of 2020 dated 24.02.2020 which discloses that sale

consideration of Rs.82,76,500/- (Rupees eighty two lakhs seventy six

thousand and five hundred only) was paid by them and the petitioners

are in possession of the subject property. The issue involved herein is

the jurisdiction of respondent No.1 in passing the ad-interim

attachment order in terms of Sections 3 and 5 of the Act 1999. Section

BVRJ

8 of the Act 1999 confers power on the Special Court to pass an order

of attachment which is in the hands of transferee/s. Hence, this Court

does not have any hesitation to hold that decision of this Court in The

Madanapalle Hospitals' case referred supra is squarely applicable to

the facts of the case.

8. Therefore, the writ petition is allowed setting aside the

G.O. Rt. No.923, Home (Passports) Department dated 22.06.2021

issued by respondent No.1 attaching the subject property.

The respondents are given liberty to invoke the provisions of the Act

1999 and seek for attachment of the subject property in accordance

with law. At the same time, the petitioners are also given liberty to

raise legal contentions opposing attachment of the subject property

including applicability of the provisions of the Act 1999 to the chit

fund transactions. No order as to costs.

As a sequel thereto, miscellaneous applications, if any, pending

in the writ petition stand closed.

______________________ B. VIJAYSEN REDDY, J February 27, 2025.

PV

 
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