Citation : 2025 Latest Caselaw 3366 Tel
Judgement Date : 24 March, 2025
THE HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL PETITION Nos.6142, 6144, 6147, 6156, 6158,
6159, 6160 & 6181 OF 2019
COMMON ORDER:
These Criminal Petitions are filed by the petitioners
seeking to quash the proceedings in C.C.Nos.1351, 1346,
1347, 1348, 1345, 1349, 1568, & 1350 of 2017, respectively,
on the file of XXI Metropolitan Magistrate Cyberabad, at
Medchal. The offences alleged against the petitioners are
under Sections 447 & 427 r/w. 34 of IPC.
2. Since the petitioners are one and the same in all the
petitions and are seeking quashment of similar proceedings,
all the petitions are heard together and disposed of, by way of
this common order.
3. Heard learned counsel for the petitioners and
Sri M.Vivekananda Reddy, learned Assistant Public
Prosecutor for the respondent - State. Perused the record.
4. Learned counsel appearing for the petitioners in all the
cases would submit that the petitioners are the owners of the
plots in which the allegation of trespass is made. The Civil
Court had passed orders in favour of the petitioners. As
such, the question of the petitioners trespassing on their own
plots does not arise. Accordingly, the proceedings have to be
quashed.
5. When this Court questioned the learned counsel for the
petitioners about the specific plot numbers mentioned in the
charge sheet, the learned counsel submitted that general
orders were sought from the civil Court and that there were
several transactions wherein the petitioners and others had
purchased plots. Further, the complaints were filed
selectively against these two petitioners. There is no final
judgment by the Civil Court with regard to the ownership of
these petitioners concerning the said plots. Further, the plot
numbers mentioned in the charge sheet do not appear in any
of the plaints or orders filed by the learned counsel.
6. These are all questions of fact to be decided by the trial
Court. The trial Court shall consider the claim of the
petitioners that they are the owners and that civil disputes
are pending between the parties in respect of the said plots.
7. Accordingly, the Criminal Petitions are dismissed.
Miscellaneous applications pending, if any, shall stand
closed.
_________________ K.SURENDER, J Date: 24.03.2025 dv
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!