Telangana High Court
D.Bhaskara Rao vs The State Of Telangana on 26 November, 2025
THE HON'BLE SRI JUSTICE J.SREENIVAS RAO
CRIMINAL PETITION No.11615 of 2022
ORDER:
This Criminal Petition has been filed under Section 482 of the Code of Criminal Procedure, 1973 (for short, 'Cr.P.C.') by the petitioner/accused No.2, seeking to quash the proceedings in C.C. No.2960 of 2022 on the file of the XIV Additional Metropolitan Magistrate, Cyberabad, Ranga Reddy District at Rajendranagar.
2. Heard Mr.S.Ram Reddy, learned counsel for the petitioner, Mr.Govardhan Venu, learned counsel, representing M/s Nomos Vistas The Lawyers, appearing for respondent No.2 and Mr.M.Vivekananda Reddy, learned Assistant Public Prosecutor, appearing on behalf of respondent No.1.
3. Brief facts of the case:
3.1. That on 20.05.2022, the de-facto complainant respondent No.2 lodged a complaint alleging that he being the father and Power of Attorney holder of C.Nithish Goud, who is the absolute owner of Plot No.380 forming part of Layout No.3020/MP2/HMDA/1992, dated 20.08.1992 in Sy.No.529 of Budvel Village having purchased the same under a registered Sale Deed document No.5842/2016, dated 27.06.2016 from 2 Pushpalatha and has been in possession of the plot since the date of purchase and that as things stood thus, Mr.Baddam Narsimha Das Goud claiming to be the owner of plot No.380 in Sy.No.529/ అ, 529/ఆ and 530/అ has filed a suit in O.S.No.2009 of 2018 on the file of VII Additional Senior Civil Judge, Rangareddy District and the same is pending adjudication and it was posted to 22.06.2022 and that taking this suit as a noose, Mr.Baddam Narsimha Das Goud along with accused Nos.2 to 8 using their official post are interfering with complainant's possession and trying to intimidate them and that out of such attempts, on 05.05.2022, the petitioner along with henchmen have come up to the plot and tried to alienate the same to third parties and that when complainant objected for the same, the accused have threatened him with dire consequences. Hence, requested to take action. Based on the said complaint, the present crime was registered against the petitioner and other accused for the offence under Sections 420 and 506 r/w 34 of IPC and after conducting investigation, the Investigating Officer filed charge sheet and the same was numbered as C.C. No.2960 of 2022 on the file of the XIV Additional metropolitan Magistrate, Cyberabad, at Rajendra Nagar, Ranga Reddy District. 3
4. Submissions of the learned counsel for the petitioner:
4.1. Learned counsel for the petitioner submitted that the petitioner has not committed any offence and he was falsely implicated in the present case. Even according to the allegations made in the complaint or in the charge sheet, the ingredients for the offences under Sections 420 and 506 r/w 34 of IPC are not attracted against the petitioner. He further submitted that accused No.1 had purchased the property to an extent of 200 square yards in plot No.380 in Sy.Nos.529/అ, 529/ఆ and 530/అ through registered Sale Deed, dated 23.08.2018, from its rightful owners by paying valuable sale consideration and since then he has been in possession and enjoyment of the property and he is a bonafide purchaser.
4.2 He further submitted that respondent No.2 lodged a complaint alleging that his son had purchased 200 square yards in Sy.No.529 through Registered Sale Deed bearing document No.5842 of 2016, dated 27.06.2016, and the petitioner along with other accused are trying to interfere with the subject property.
When the son of respondent No.2 claimed the very same property of accused No.1 through alleged Registered Sale Deed, dated 27.06.2016, accused No.1 filed a suit in O.S. No.2009 of 2018 on 4 the file of VII Additional Senior Civil Judge, Ranga Reddy District at L.B.Nagar seeking declaration and perpetual injunction and also declaring the Sale Deed in favour of Pushpalatha as illegal and null and void and the same is not binding upon him. Respondent No.2 lodged a false complaint against the petitioner and others alleging that the petitioner and other accused without having any manner of right, forged and fabricated documents and are claiming rights over the property. Basing on the said complaint, the present crime was registered for the offences under Sections 420, 468, 471 and 506 of IPC and the Investigating Officer after conducting investigation deleted the offences under Sections 468 and 471 of IPC and filed final report for the offences under Sections 420 and 506 r/w 34 of IPC. Once the Investigating Officer deleted the offences under Sections 468 and 471 of IPC, implicating the petitioner for the offences under Sections 420 and 506 r/w 34 of IPC, is not permitted under law, especially the ingredients for the offences under Sections 420 and 506 of IPC are not made out. 4.3. He further submitted that the nature of allegations made in the complaint is purely civil in nature. To resolve the civil dispute, respondent No.2 filed the present complaint by giving it a different colour implicating the petitioner for the penal provisions. Even according to the allegations made in the complaint, son of 5 respondent No.2 purchased the property from Pushpalatha. The original owners have already cancelled the said GPA on 26.06.1995 even before execution of Sale Deed by GPA holders in favour of Pushpalatha, who purchased the said property on 02.12.1996. Once the GPA holders is not having any right to execute the document by virtue of cancellation of the GPA, respondent No.2 or his son is not entitled to claim any rights over the property. To decide the ownership/title of the said property, a comprehensive civil suit i.e. O.S.No.2009 of 2018 is pending before the civil Court and the entire allegations levelled by respondent No.2 has to be adjudicated and decided in the above suit only. Hence, continuation of the proceedings against the petitioner for the offence under Sections 420 and 506 of IPC is clear abuse of process of law and the same is liable to be quashed.
5. Submissions of learned counsel for respondent No.2:
5.1. Learned counsel submitted that the vendors of the accused No.1 are not having any semblance of right in respect of the property to execute the alleged Sale Deed in his favour, on the ground that accused No.1's vendors have executed registered GPA to an extent of Ac.6-02 guntas in Sy.Nos.529, 529/ అ, 530, 530/ అ, 531, 531/ అ, dated 16.11.1991, in favour of Abdul Ali and 6 Fateh Ali and handed over the possession authorizing them to develop the said land into residential plots and also authorized them to alienate the same by receiving sale consideration.
Pursuant to the same, GPA holders developed the above land along with neighbouring land after obtaining approved layout from the competent authorities, converted the above land and other land into 600 plots in the name of New Green City colony between 1991- 1996 and they alienated the same to several individuals by way of registered documents.
5.2. He further submitted that the original owners cancelled GPA, dated 16.11.1991, unilaterally without issuing any notice to the GPA holders and therefore, the alleged cancellation of GPA, dated 20.06.1995, is not valid under law. The vendors of accused No.1 have not taken possession from the GPA holders through process of Court. Admittedly, the possession is with the GPA holders and subsequent purchasers.
5.3. He further submitted that the petitioner and other accused with a dishonest intention to defeat the rights of the purchasers, who purchased the property from the GPA holder of original owners, created alleged Registered Sale Deed, dated 23.08.2018, with wrong survey number 529/అ and is claiming rights over the 7 property belonging to the son of respondent No.2 under the guise of the above said alleged Sale Deed with a dishonest intention, especially, plot bearing No.380 is covered by Sy.No.529 but not Sy.No.529/ అ or 529/ ఆ or 530/ అ.
5.4. He also submitted that the petitioner and other accused have also committed the similar offences and Crime No.895 of 2022 is pending. He further submitted that the Investigating Officer after conducting investigation filed final report. LWs.2 and 3, who are neighbouring plot owners, specifically stated in their statements, which were recorded under Section 161 of Cr.P.C., that son of respondent No.2 is the owner of the property and the petitioner and other accused are not having any rights over the said property. 5.5. He further submitted that the petitioner basing upon the pendency of the civil suit, is not entitled to seek for quashing the proceedings, especially there are specific allegations levelled against the petitioner that he along with other accused persons tried to interfere the possession of respondent No.2 and also tried to claim rights over the property of son of respondent No.2 and the same has to be decided by the trial Court after full-fledged trial. Therefore, the criminal petition filed by the petitioner is liable to be dismissed.
85.6 In support of his contention, learned counsel for respondent No.2 has relied upon the following judgments;
i) Md.Allauddin Khan v. The State of Bihar 1;
ii) Dr. A. Chandrasekhar v. The State of Telangana 2;
iii) Dr. Vijay Anand Reddy v. N.Shashank Reddy and another (Crl.P.No.4586 and 8621 of 2014 of this Court);
iv) Bedide Yadagiri v. The State of Telangana (Crl.P.No.10773, 10765, 11525, 11700 and 11701 of 2022 of this Court);
v) Gaddam Laxmaiah and others v. The Commissioner and Inspector General 3;
vi) Mohd. Baktyaruddin v. Ediga Chandrasekar Gowd and 17 others (Writ Appeal No.611 of 2017 of this Court); and
vii) Mr.P.Venkata Ravi Kishore v. M/s. JMR Developers Pvt. Ltd. (CCCA No.111 and 112 of 2021 of this Court).
1 (2019) 6 SCC 107 2 AIR Online 2021 TEL 72 3 (2018) 1 ALD 532 (DB) 9 Analysis:
6. Having considered the rival submissions made by the respective parties and after perusal of the material available on record, it reveals that respondent No.2 claiming that his son purchased the property bearing Plot No.380 to an extent of 200 square yards in Sy.No.529 through Registered Sale Deed bearing document No.5842 of 2016, dated 27.06.2016 from Pushpalatha, who purchased the said property from Abdul Ali and Fateh Ali, who are the GPA holders of P.Ramulu, Sathaiah and P.Srinivas, and since then he has been in possession of the said property and also constructed a compound wall. Whereas accused No.1 is claiming rights over the property bearing Plot No.380 to an extent of 200 square yards in Sy.Nos.529/అ, 529/ఆ and 530/అ basing upon the registered Sale Deed, dated 23.08.2018.
7. It is not in dispute that originally P.Ramulu, Sathaiah and P.Srinivas are owners of the land to an extent of Ac.6-02 guntas situated at Budvel Village, Rajendranagar Mandal, Ranga Reddy District covered by Sy.Nos.529, 529/అ, 530, 530/అ, 531 and 531/అ and they have jointly executed registered GPA bearing document No.2223 of 1991, dated 16.11.1991 in favour of Abdul Ali and Fateh Ali for development of the said land into residential 10 house plots and given possession and also authorization to them for entering into the sale transactions. Pursuant to the same, the said GPA holders have obtained approved layout bearing No.3020/MP2/HUDA/02, dated 20.08.1992, and they have converted the land into residential plots, developed the same in the name of New Green City colony and they alienated the property to several individuals by executing registered documents.
8. There are specific allegations made in the complaint that accused No.1, petitioner along with other accused with a dishonest intention submitted documents mentioning Sy.Nos.529/అ, 529/ఆ and 530/అ and got it registered vide Sale Deed, dated 23.08.2018, and basing upon the said document, claiming the property of son of respondent No.2, covered by Sy.No.529.
9. After perusal of the final report and statements of the witnesses i.e. LWs.2 and 3, who are neighboring plot owners and the independent witnesses, they specifically stated in their statements that the plot bearing No.380 belongs to LW.1 and his son, accused No.1, the petitioner along with other accused are causing disturbance. The property belongs to the son of respondent No.2. Accused No.1 is claiming rights over the property basing on the false documents by misrepresenting the 11 survey number. The final report also reveals that the petitioner and other accused except accused No.1 were also involved in similar offence vide Crime No.895 of 2022 was registered for the offences under Sections 420 of IPC by the Police, Rajendra Nagar and the Investigating Officer after conducting investigation filed final report and the same was numbered as C.C.No.2654 of 2022 and the same is pending on the file of the Principal Junior Civil Judge-cum-XI Additional Judicial Magistrate of First Class, Ranga Reddy District at Rajendranagar. There are specific allegations levelled against the petitioner that he along with other accused trying to interfere with the possession of the property of son of respondent No.2, threatened respondent No.2 with dire consequences and accused Nos.1 to 8 have colluded with an intention of criminal mind set intentionally cheated respondent No.2 and several others by registering documents at SRO, Rajendranagar with wrong survey numbers, which itself shows that there is dishonest intention on his part from the inception.
Even according to the petitioner, accused No.1 is claiming the very same property, which was covered under the registered Sale Deed of son of respondent No.2.
10. Insofar as the other contention raised by the learned counsel for the petitioner that original owners namely P.Ramulu, Sathaiah 12 and P.Srinivas revoked the GPA by way of Cancellation Deed, bearing No.373 of 1995, dated 26.06.1995 and Pushpalatha has purchased the property from GPA holders in the year 1996 and from her, son of respondent No.2 has purchased the said property in the year 2016 and the same is invalid under law, the learned counsel for respondent No.2 contended that the GPA is unilaterally cancelled without issuing any notice to the GPA holders and the same is not binding and not valid as the original owners have not taken possession of the property from GPA holders through process of law are concerned, whether the cancellation of GPA through document dated 20.06.1995 is valid or not, this Court is not inclined to deal with the above said contentions raised by the respective parties on the ground that the dispute in the present case is very limited that the allegations made against the petitioner is that he along with accused No.1 and other accused with a dishonest intention to claim the property of the son of respondent No.2 brought the registered Sale Deed by changing the Sy.No.529 to Sy.Nos.529/అ, 529/ఆ and 530/అ and cheated her and whether the said allegations attracts the ingredients for the offence under Sections 420 and 506 of IPC or not. The precedents relied upon by the learned counsel for respondent No.2 in Gaddam Laxmaiah supra, Mohd. Baktyaruddin supra, and Mr.P.Venkata Ravi Kishore 13 supra are also pertaining to unilateral cancellation of the document.
11. The other contention raised by the learned counsel for the petitioner that the nature of allegations levelled in the complaint is civil in nature and a civil case is pending between the parties and therefore, continuation of the criminal proceedings is clear abuse of process of law, is concerned, there are specific allegations levelled against the petitioner that he along with other accused is trying to interfere with the possession of the said property of son of respondent No.2 by changing the Sy.No.529 to Sy.Nos.529/అ, 529/ఆ and 530/అ and also threatened respondent No.2 with dire consequences. It is trite law that mere pendency of the civil case is not a ground to seek quashing of the crime, especially allegations made in the complaint about dishonest intention.
12. In Md. Allauddin Khan supra, the Hon'ble Supreme Court held that the High Court cannot quash proceedings by treating the matter as a civil dispute or by evaluating contradictions at the Section 482 stage. In Dr. Vijay Anand Reddy supra, the High Court of Telangana reiterated that inherent powers under Section 482 Cr.P.C. are to be exercised sparingly and not to short-circuit statutory 14 remedies or prematurely end criminal proceedings. In Dr. A. Chandrasekhar supra, the High Court of Telangana reaffirmed that during investigation the High Court cannot assess the truthfulness of allegations and may quash only in rare cases to prevent injustice. In Bedide Yadagiri supra, the High Court of Telangana held that the presence of civil elements does not justify quashing where the complaint discloses cognizable offences, and such petitions lack merit.
13. In the present case, the material available on record prima facie indicates a dishonest intention and criminal intimidation on the part of the petitioner, as he along with other accused brought several Sale Deeds into existence by altering the survey number from 529 to Sy.Nos.529/అ, 529/ఆ and 530/అ, thereby creating a cloud over the son of respondent No.2's title. Such conduct, coupled with the allegations of cheating, manipulation and criminal intimidation, clearly discloses cognizable offences and cannot be brushed aside on the ground that the dispute has civil elements. Consequently, the present case falls well within the parameters where criminal proceedings cannot be quashed at the threshold.
15
14. It is relevant to mention that in K.Jagadish v. Udaya Kumar G.S. 4, the Hon'ble Apex Court has reaffirmed the well-settled principle that the same set of facts may give rise to both civil and criminal proceedings, and that availing civil remedy does not bar the initiation of criminal prosecution. The Court relied heavily on precedents like Kamaladevi Agarwal v. State of W.B. 5 and Trisuns Chemical Industry v. Rajesh Agarwal 6, to reiterate that criminal proceedings cannot be quashed merely because a civil dispute is also pending between the parties. In Kamaladevi Agarwal, it was categorically held that the pendency of civil proceedings does not justify quashing criminal proceedings, especially where the allegations disclose a prima facie criminal offence. The Court observed that many acts of cheating occur in the context of commercial or financial transactions, and such a "civil profile" does not strip the act of its "criminal outfit." Ultimately, the Hon'ble Supreme Court concluded that the High Court had erred in quashing the criminal proceedings, stressing that criminal cases must proceed as per the Cr.P.C. and 4 (2020) 14 SCC 552 5 (2002) 1 SCC 555 6 (1999) 8 SCC 686 16 cannot be halted solely due to parallel civil litigation, regardless of the status or authority of the civil forum.
15. In S.N. Vijayalakshmi v. State of Karnataka 7 the Hon'ble Supreme Court has categorically held that while civil and criminal proceedings may, in law, proceed simultaneously, a criminal prosecution can be sustained only where there is a clear presence of criminal intent at the inception of the transaction.
16. It is very much relevant to mention that in Sau.
Kamala Shivaji Pokarnekar v. The State of Maharashtra & Ors. 8, the Hon'ble Apex Court held that the inherent powers under Section 482 Cr.P.C. has to be exercised in exceptional cases sparingly, with caution, only to prevent abuse of process or to secure the ends of justice; and it cannot be invoked to weigh evidence or stifle a genuine prosecution, but may be applied where the allegations in the complaint, taken at face value, do not disclose the basic ingredients of any offence. The case on hand does not fall under the ambit of the rarest of rare case to exercise the powers under Section 482 of Cr.P.C. 7 2025 SCC OnLine SC1575 8 (2019) 14 SCC 350 17 to quash the proceedings in C.C.No.2960 of 2022.
17. For the foregoing reasons, this Court does not find any grounds to quash the proceedings against the petitioner in C.C. No.2960 of 2022 on the file of the XIV Additional Metropolitan Magistrate, Cyberabad, Ranga Reddy District at Rajendranagar.
18. Accordingly, the criminal petition is dismissed. However, taking into consideration the fact that the petitioner is a Government employee, his presence in C.C. No.2960 of 2022 on the file of the XIV Additional Metropolitan Magistrate, Cyberabad, Ranga Reddy District at Rajendranagar, is dispensed with, unless his presence is specifically required during the course of trial, subject to the condition that the petitioner shall represent through his counsel on each and every date of hearing. In case of non-appearance of the petitioner on the specific dates so fixed by the trial Court for his appearance, the trial Court is entitled to proceed with the matter, in accordance with law. It is needless to observe that any of the observations made in this order are only for the purpose of deciding this case.
18
As a sequel thereto, miscellaneous applications, if any, pending in this petition stand closed.
______________________________ JUSTICE J.SREENIVAS RAO Date: 26.11.2025 pgp