Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 25, Cited by 0]

Telangana High Court

Md. Faisal Ali Khan vs The State Of Telangana on 13 October, 2023

          THE HON'BLE SRI JUSTICE C.V.BHASKAR REDDY

                    WRIT PETITION No.25506 of 2023

ORDER:

This writ petition has been filed seeking to declare the action of respondent Nos.2 to 4 in harassing and threatening the petitioner by calling to police station everyday and visiting the house of the petitioner everyday under the guise of case registered against him in Cr.No.25 of 825 of 2019 on the file of the 3rd respondent and even after filing of the charge sheet and facing trial in S.C.No.599 of201 on the file of the Special Sessions Judge for Fast Tracking the Cases relating to Attrocities against Women-cum-XIII Metropolitan Sessions Judge, at LB Nagar, Ranga Reddy District, as illegal, arbitrary, unconstitutional, without following due procedure of law, violative of fundaments rights and principles of natural justice and contrary to the judgment of the Hon'ble Apex Court in Arnesh Kumar vs. State Bihar and to consequently direct the respondents not to harass the petitioner by calling to the police station and visiting the house of the petitioner without following due procedure.

2. The case of the petitioner is that that police of Mailardevpally Police Station registered a case, vide FIR.No.825 of 2019 dated 21.11.2019, against the petitioner for the offences punishable under Sections 417, 2 420, 376(2)(n) of IPC and subsequently the police conducted investigation and also filed charge sheet vide S.C.No.599 of 2021 on the file of the Special Sessions Judge for Fast Tracking the Cases relating to Attrocities against Women-cum-XIII Metropolitan Sessions Judge, at LB Nagar, Ranga Reddy District. The grievance of the petitioner is that even though investigation has been completed, charge sheet has been filed and the said case is pending for trial, the respondent police authorities, at the instance of the complainant's family, have been harassing, threatening and trying to detain him in the police station under the guise of the said case without any reasons, thereby he is facing much inconvenience and hardship.

3. A counter affidavit has been filed by the Station House Officer & Inspector of Police, Banjara Hills Police Station, Hyderabad, respondent No.4 herein, inter aila stating that the petitioner is a rowdy sheeter and in this connection, the Station House Officer, Mailardevpally Police Station, Cyberabad, made a requisition to the Assistant Commissioner of Police, Rajendranagar Division, vide No.52/Mdyply/Cyb/2020 dated 04.02.2020, stating that the petitioner involved in Crime No.825 of 2019 on the file of Mailardevpally Police Station, Cyberabad, and the case is pending vide S.C.No.599 of 2021 on the file of Special Sessions Judge for Fast Tracking the Cases relating to Attrocities against Women-cum-XIII 3 Metropolitan Sessions Judge, at LB Nagar, Ranga Reddy District, who in turn accorded permission and rowdy sheet has been opened on 06.06.2020. Subsequently on the point of jurisdiction the rowdy sheet has been transferred to Golconda police Station, Hyderabad, for further surveillance over the activities of the petitioner as per the proceeding of the Commissioner of Police, Cyberabad vide C.No.763/CCRB- D9/CYB/2020 dated 22.06.2020. Later on, again on the point of the jurisdiction, the rowdy sheet has been transferred to respondent No.4 and thereafter to the Station House Officer, Humayunagar Police Station on 06.09.2023 for further surveillance and the same is being maintained against the petitioner. It is also stated that not to create untoward incident in view of Ganesh Festival and incoming general elections, the Hon'ble Special Executive Magistrate, Hyderabad, bound over the petitioner for good behavior vide M.C.No.B/827/2023 dated 06.09.2023. Reference has also been made to the Circular issued by the Director General of Police, Hyderabad, vide C.No.2172/C13/SCRB/CID/TS/22 dated 22.07.2022 which prescribes the procedure for opening and continuing the rowdy sheets against the habitual offenders. It is further stated that except maintaining rowdy sheet against the petitioner, respondent Nos.2 to 4 did not harass, threaten, detain or interfere with 4 the life and liberty of the petitioner, much less any coercive action has been taken against the petitioner

4. Learned counsel for the petitioner has submitted that except a solitary case which is pending trial, there are no cases pending against the petitioner and therefore, prayed to close the rowdy sheet opened against the petitioner. In support of his submission, he has relied upon the judgment in Kharak Singh v. State of U.P. and others 1 and Vijay Narain Singh v. State of Bihar 2, in which, the Apex Court held that opening of rowdy sheet and continuing the same without any valid reason would not characterize a person that he is habitually involving in commission of offences.

5. Learned counsel for the petitioner has further relied on the judgments in Sunkara Satyanarayana v. State of Andhra Pradesh 3; B. Satyanarayana Reddy v. State of Andhra Pradesh 4 ; Majid Babu v. Government of Andhra Pradesh 5 ; Kamma Bapuji v. Station House Officer, Brahmasamudram 6. He has further relied on the judgment in Puttagunta Pasi v. Commissioner of Police, Vijayawada 7, in which, 1 AIR 1963 SC 1295 2 AIR 1984 SC 1334 3 2000(1) ALD (Crl.) 117 (AP) 4 2004(1) ALD (Crl.) 387 (AP) 5 1987(2) ALT 904 6 1997(6) ALD 583 7 1998(3) ALT 55 (DB) 5 the Division Bench has specifically observed that a rowdy sheet could not be opened against an individual in a casual and mechanical manner and due care and caution should be taken by the police before characterizing a person as a rowdy.

6. Learned counsel for the petitioner has placed much reliance on the judgment in Yerramsetti Venugopal Rao v. State of Andhra Pradesh and others 8, in which, the learned Single Judge of High Court of Andhra Pradesh while referring to the Standing Orders of A.P. Police Manual and the principles laid down in the catena of judgments held that history sheet of a rowdy can be continued (i) if the activities are prejudicial to the maintenance of public order or affecting peace and tranquility in the area; ii) the victims are not coming forward to give complaint against him on account of threat from him.

7. It is apt to refer to the relevant Standing Orders of A.P. Police Manual.

Maintenance of rowdy sheets is governed by Standing Order No.601 of A.P. Police Manual, Part-I, Volume II, which reads as under:

"601. The following persons may be classified as rowdies and Rowdy Sheets (Form 80) may be opened for them under the orders of the SP/DCP and ACP/SDPO.
8
2020(2) ALD (Crl.) 1048 (AP) 6 A. Persons who habitually commit, attempt to commit or abet the commission of offences involving a breach of the peace, disturbance to public order and security.
B. Persons bound over under Sections 106, 107, 108(1) (i) and 110(e) and (g) of Cr.P.C.
C. Persons who have been convicted more than once in two consecutive years under sections 59 and 70 of the Hyderabad City Police Act or under section 3, clause 12, of the AP Towns Nuisances Act.
D. Persons who habitually tease women and girls and pass indecent remarks.
F. Persons who intimidate by threats or use of physical violence or other unlawful means to part with movable or immovable properties or in the habit of collecting money by extortion from shopkeepers, traders and other residents.
G. Persons who incite and instigate communal/caste or political riots.
H. Persons detained under the "AP Prevention of Dangerous Activities of Bootleggers, Dacoits, Drug Offenders, Goondas, Immoral Traffic Offenders and Land-Grabbers Act, 1986" for a period of 6 months or more.
I. Persons who are convicted for offences under the Representatives of the Peoples' Act for rigging and carrying away ballot paper, Boxes and other polling material"' 7

8. The period of retention of history sheets of suspects/rowdies is governed by Standing Order No.602 of A.P. Police Manual and the same reads as follows:

"602-1. History Sheets of suspects shall be maintained from the date of registration up to the end of December, after which the orders of a gazetted officer as to their discontinuance or retention for a further period shall be obtained.
2. Merely because a suspect/rowdy, having a history sheet, is not figuring as accused in the previous 5 years after the last case in which he was involved, it should not preclude the SP/DCP/CP to continue his history sheet if SP/DCP/CP is of the considered view that his activities are prejudicial to the maintenance of public order or one affecting peace and tranquillity in the area or the victims are not coming forward to give complaint against him on account of threat from him."

9. Standing Order No.742 of A.P. Police Manual deals with the classification of rowdies and opening of rowdy sheets and the same is extracted below:

"742. Rowdies:- (1) The following persons may be classified as rowdies and Rowdy Sheets (Form 88) may be opened for them under the order of the Superintendent of Police or Sub-divisional Officer:
(a) persons who habitually commit, attempt to commit or abet the commission of, offences involving a breach of the peace;
(b) persons bound over under Sections 106, 107, 108(c) and 110(1) of the Code of Criminal Procedure, 1973 (Act No.2 of 1974);
8
(c) persons who have been convicted more than once in two consecutive years under Section 75 of the Madras City Police Act or under Section 3, clause 12, of the Towns Nuisances Act;
(d) persons who habitually tease women and girls by passing indecent remarks or otherwise; and
(e) in the case of rowdies residing in an area under one Police Station but are found to be frequently visiting the area under one or more other Police Stations their rowdy sheets can be maintained at all such Police Stations;

(G.O. Ms. No. 656, Home (Police-D) Dept. Dt. 8-4-1971) (2) Instructions in Order 735 regarding discontinuance of History Sheets shall also apply to Rowdy Sheets."

10. In the present case, as per the counter-affidavit, except the solitary case which is pending for trial, there are no cases pending against the petitioner as on date to maintain the rowdy sheet or to keep surveillance on the activities of the petitioner in any manner. However, it is not the case of the respondents that the petitioner is a habitual offender and there is every possibility of threat to the public at large. Further, the respondents have not given any specific instance of the petitioner's involvement in the commission of offence subsequently.

11. It is settled legal position that involvement of a person in a solitary criminal case is not sufficient to classify such a person as a habitual offender under Clause (A) of Standing Order 601 of A.P.Police Manual. 9

12. In view of the above settled legal position and inasmuch as in catena of cases, the Courts are consistently directing the police to maintain the rowdy sheet as per the Standing Orders of A.P. Police Manual, this Court has no hesitation in holding that the opening of the rowdy sheet in the name of the petitioner and continuance of the same thereafter is in violation of Articles 14, 19(1)(g) and 21 of the Constitution of India.

13. Therefore, the respondents police are directed to close the rowdy sheet opened against the petitioner. It is needless to observe that if the petitioner involves in any crime in future and if there is any sufficient material to establish that his movements are required to be prevented, the respondents police are at liberty to take action against him strictly in accordance with the Standing Orders of A.P. Police Manual.

Accordingly, this Writ Petition is allowed.

Miscellaneous applications, if any pending, shall stand closed. There shall be no order as to costs.

________________________ C.V.BHASKAR REDDY, J 13.10.2023 JSU