Telangana High Court
Naveen Kumar Agarwal, Hyd., vs State Of Ap., Rep. Pp And Anr., on 8 November, 2021
Author: G. Radha Rani
Bench: G. Radha Rani
THE HON'BLE Dr. JUSTICE G. RADHA RANI
CRIMINAL PETION No. 4786 of 2014
ORDER:
This Criminal Petition is filed by the petitioner - accused under Section 482 Cr.P.C. to quash the proceedings in Crime No.151 of 2014 on the file of Begumpet Police Station, Hyderabad, registered for the offences under Section 3(1)(x) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1988 (for short 'SC & ST Act').
2. The facts of the case are that the 2nd respondent - de facto complainant and one Lateefuzama were the joint owners of the land in Sy. No.194/B1/1, admeasuring 4750 sq.mts. or equivalent to 5680 sq.yds. situated near Railway Station, Ward No.7, Begumpet, Hyderabad and they offered to sell the said property to the petitioner- accused and he agreed to purchase the same and an agreement of sale was executed on 14.02.2014 at Hyderabad. The petitioner - accused agreed to pay advance of Rs.5,00,000/- and obtained the signatures of the de facto complainant and her co-seller on the document, but failed to pay the amount. As such, the de facto complainant personally met the petitioner-accused at his Flat No.202, Koundilya Apartment, Himayathnagar, Hyderabad and she requested him to pay the advance sale consideration of Rs.5,00,000/-. But, the petitioner gave evasive replies and insulted her in filthy and unparliamentary language in the name of her caste. The petitioner-accused also threatened her with Dr.GRR,J 2 CrlP.No.4786 of 2014 dire consequences. As such, she lodged the report. Basing on the said report, the Begumpet Police registered the case vide FIR No.151 of 2014 under Section 3 (1) (x) of the SC & ST Act.
3. Heard the learned counsel for the petitioner and the learned Public Prosecutor. There is no representation by the learned counsel for the respondent No.2-de facto complaint. As the matter is pertaining to the year 2014, orders are being passed.
4. Learned counsel for the petitioner submitted that the contents of the complaint, lodged by the de facto complainant, would not attract the ingredients of Section 3 (1) (x) of the SC & ST Act and the same was civil in nature. Only to harass the petitioner, it was coloured into criminal offence. The document styled as agreement of sale was pendentilite. The recitals of the document would show that part of the advance amount was paid and remaining amount would be paid at the convenience of the parties. The dispute, out of the said document, would be civil in nature. Violation of the conditions of the said document would attract civil case before the appropriate forum and prayed to quash the proceedings.
5. Learned Public Prosecutor opposed the petition.
6. Perused the record. The complaint would disclose that the petitioner-accused abused the complainant in the name of her caste Dr.GRR,J 3 CrlP.No.4786 of 2014 when she met him at his Flat No.202, Koundilya Apartment, Himayathnagar and requested him for the advance sale consideration amount of Rs.5,00,000/-. Section 3 (1) (x) of the SC & ST Act is substituted by Section 3(1)(r) by Act 1 of 2016 with effect from 26.1.2016. Section 3 (1) (r) of the SC & ST Act reads as under:
"intentionally insults or intimidates with intent to humiliate a member of a Scheduled Caste or a Scheduled Tribe in any place within public view."
7. Learned counsel for the petitioner relied upon the judgment of the Hon'ble Apex Court in Hitesh Verma v. The State of Uttarakhand1 wherein it was held that:
10. "As per the FIR, the allegations of abusing the informant were within the four walls of her building. It is not the case of the informant that there was any member of the public (not merely relatives or friends) at the time of the incident in the house. Therefore, the basic ingredient that the words were uttered "in any place within public view" is not made out."
8. Considering the above judgment, no ingredients of Section 3 (1) (r) or 3 (1) (x) of the SC & ST Act are made out from the facts of the case.
9. The dispute between the parties is also civil in nature. Violation of the conditions of the agreement of sale by the parties would attract a civil case. The present complaint appears to have been foisted against the petitioner-accused by giving it a colour of criminal offence. As such, lodging of the complaint against the petitioner- 1 2020 (10) SCC 710 Dr.GRR,J 4 CrlP.No.4786 of 2014 accused by the 2nd respondent - de facto complainant is considered as an abuse of process of law and hence, it is liable to be quashed.
10. In the result, this Criminal Petition is allowed quashing the proceedings in Crime No.151 of 2014 on the file of Begumpet Police Station, Hyderabad.
Miscellaneous petitions pending, if any, shall stand closed.
_____________________ Dr. G. RADHA RANI, J November 8th, 2021 KTL