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 40, Cited by 0]

Telangana High Court

Bhupathi Gattumallu vs The State Of Telangana on 17 March, 2025

       THE HONOURABLE SMT. JUSTICE K. SUJANA


  CRIMINAL PETITION Nos.5018, 5731 and 8309 of 2024


COMMON ORDER:

Since the issue involved in all these criminal petitions is one and the same, they are being heard together and are being decided by way of this common order.

2. Criminal Petition Nos.5018, 5731 and 8309 of 2024 were filed by accused Nos.3, 5, 6, 7 and 8, respectively, under Section 482 of Code of Criminal Procedure, 1973 (for short 'Cr.P.C.') to quash the proceedings against them in Crime No.305 of 2024 of Jubliee Hills Police Station, Hyderabad, registered for the offences punishable under Sections 386, 365, 341 and 120(b) read with 34 of the Indian Penal Code, 1860 (for short 'IPC').

3. The brief facts of the cases are that respondent No.2 in all the cases is one and the same. He lodged a complaint before the Police against the petitioners and other accused stating that in the year 2011, respondent No.2 founded M/s. Kria Healthcare Services, providing affordable healthcare 2 SKS,J Crl.P.No.5018 of 2024 and batch solutions in Andhra Pradesh. By the year 2016, the said Company had grown significantly, operating 165 urban health centers, telemedicine facilities, and emergency vehicles. These projects were established before the four part time Directors namely Gopal, Raj, Naveen and Ravi. Initially, respondent No.2 hired Mr. Balaji Utla as CEO and later few investors joined the company. By the end of financial year 2016-17, the said company had four shareholders, respondent No.2-Venu with 60%, Balaji with 20%, Gopal with 10% and Raj with 10%. The company has total six Directors, including two Full Time Directors, Venu and Balaji, and four part-time directors, Gopal, Raj, Naveen and Ravi. However, things took a dark turn in the year 2018. Four Part-Time Directors pressurized respondent No.2 to sell his 60% shares at a low value. One Chandrasekhar Vege is the Managing Director and CEO of Goldfish Abode Private Limited, is the neighbor of respondent No.2 and engaged in construction business, approached him in the month of March, 2018 for an investment in his Goldfish Company. Four Part Time Directors teamed up with the said Chandrasekhar Vege, who pretended to help respondent No.2 but secretly worked with the said Directors. 3

SKS,J Crl.P.No.5018 of 2024 and batch

4. It is further stated that on November 22, 2018, respondent No.2 was kidnapped by DCP Radha Kishan and his team, allegedly on the orders of influential individuals. The kidnappers forced respondent No.2 to sign away his shares without compensation by showing guns and sticks. The said Chandrasekhar Vege and the said four Part Time Directors of Kria Healthcare threatened him, citing connections with powerful people. They demanded silence, warning of dire consequences if he sought legal action or media attention. They entered into an agreement and taken shares in their favour and released respondent No.2. Thereafter, when respondent No.2 has seen the arrest of DCP- Radha Kishan on television; he felt safe enough to report the incident to the Police and accordingly, he urged the Hyderabad City Police to investigate into the kidnapping, threats, and fraudulent activities perpetrated by the said Chandrasekhar Vege, the four part-time directors, and the officials, who involved and that he sought protection for himself and his family members. Basing on the said complaint, the Police registered a case in Crime No.305 of 2024 of Jubliee Hills Police Station, Hyderabad, for the 4 SKS,J Crl.P.No.5018 of 2024 and batch offences punishable under Sections 386, 365, 341 and 120(b) read with 34 of IPC.

5. Heard Sri B. Adinarayana Rao, learned Senior Counsel, representing Pillix Law Firm, appearing on behalf of the petitioners in Crl.P.No.5018 of 2024, Sri Ravi Kiran Rao, learned Senior Counsel, representing Sri Aruva Raghuram Mahadev, learned counsel appearing on behalf of the petitioner in Crl.P.No.5731 of 2024, Sri Ch. Venkat Raman, learned counsel appearing on behalf of the petitioner in Crl.P.No.8309 of 2024 as well as Sri Rudresh Deshpande, learned Assistant Public Prosecutor appearing on behalf of respondent-State in Crl.P.Nos.5018 and 5731 of 2024, Sri Palle Nageshwar Rao, learned Public Prosecutor appearing on behalf of the respondent-State in Cr.P.No.8309 of 2024 and Sri Gandham Durga Bose, learned counsel appearing on behalf of respondent No.2.

6. Learned counsel for the petitioners submitted that the petitioners are law-abiding citizens; they did not commit any offence as alleged in the complaint and that there is an unreasonable delay in filing the complaint i.e., six years after 5 SKS,J Crl.P.No.5018 of 2024 and batch the alleged incident and the same lacks satisfactory explanation. He further submitted that the complaint was filed after the arrest of accused No.1-DCP Radha Kishan, which is unclear and unsatisfactory and that initially complaint against accused No.2-Chandrashekar Vege was lodged by respondent No.2 and the same was registered as Crime No.1055 of 2023, which contains the same allegations as alleged in the present complaint, however, by alleging the offences of kidnapping and extortion, and by including the petitioners. Therefore, registering second FIR with the same facts violates Sections 154 and 156 of Cr.P.C, which is nothing but abuse of process of law.

6.1. Learned counsel for the petitioners further submitted that the present complaint is an afterthought, contradicting the initial complaint i.e., FIR No.1055 of 2023, lodged by respondent No. 2. Primarily, respondent No.2 himself has transferred 2 lakh shares voluntary, but now alleges extortion, kidnapping, and wrongful restraint. He further submitted that this inconsistency suggests that the present complaint is fabricated only to harass the petitioners. Learned counsel for the petitioners contended that the allegations in the complaint 6 SKS,J Crl.P.No.5018 of 2024 and batch are absurd and inherently improbable. He specifically contended that respondent No.2 initially stated that the petitioners voluntarily sold their remaining shares for Rs.1,70,00,000/-, but now claims that he was kidnapped and coerced into signing off those shares, which is contradictory to the complaint.

6.2. Learned counsel further submitted that the allegations in the complaint are false and even if they are considered to be true, they do not constitute an offence under Sections 365 and 341 of the IPC. Respondent No.2 allegedly deceived and misappropriated an amount of Rs.14 crores from accused Nos.6, 7, and 8, leading to a criminal breach of trust, as such, the said accused lodged a complaint against respondent No.2 and the same was registered as Crime No.644 of 2018 for the offences punishable under Sections 420 and 506 of IPC. 6.3. Learned counsel for the petitioners contended that Section 386 of IPC which relates to extortion does not apply here. To constitute an offence of extortion, there must be an element of inducing fear to obtain property, valuable security, or something signed/sealed that could become a valuable 7 SKS,J Crl.P.No.5018 of 2024 and batch security. In the present case, even if the allegations are considered to be true, there is no evidence of inducing fear to obtain property or valuable security. Respondent No.2 claims that the petitioners were coerced into signing a settlement agreement, but they did not explain the contents of the agreement or how it is being utilized by the accused. Notably, the alleged settlement deed, which was supposedly signed on November 2, 2018, in the office of accused No.1, was never utilized, and no settlement deed was filed with the Registrar of Companies.

6.4. Learned counsel for the petitioners further submitted that to attract the charge under Section 120B of IPC, there must be an agreement between at least two people to commit an unlawful act or to carry out a lawful act through illegal means. Essentially, a "meeting of minds" is necessary to prove conspiracy. In the present case, the complaint mentions that CI Gattu and Krishna were instructed to draft a settlement agreement in the office of DCP.

6.5. Learned counsel for the petitioners further contended that the allegations of kidnapping and coercion to sign away 8 SKS,J Crl.P.No.5018 of 2024 and batch shares seem to be unfounded and contradictory to the established procedures for share transfer under the Companies Act, 2013. To transfer shares, a proper transfer deed in Form SH.4, duly stamped and executed by both the transferor and transferee, must be delivered to the Company within 60 days from the date of execution. This form requires the details such as the name, address, and occupation of the transferee. Additionally, stamp duty must be paid, and two witnesses must attest the transfer deed. Even that respondent No.2 did not claim to have signed Form SH.4 or receive consideration for their shares, the allegations of kidnapping and threats to sign away shares appear to be false and improbable.

6.6. Learned counsel for the petitioners incessantly contended that the petitioners were not involved in the transactions between respondent No.2 and accused No.2, as they have already filed cases against each other. The only accusation against the petitioners is that they pressurized respondent No.2 to resign from the company i.e., M/s. Kria Healthcare Private Limited, which led to a settlement deed being forcibly executed on November 2, 2018, allegedly with 9 SKS,J Crl.P.No.5018 of 2024 and batch the use of guns. However, respondent No. 2 has not explained the contents of this settlement deed or how it is being utilized by the accused.

6.7. Learned counsel submitted that Kria Healthcare Private Limited was originally founded as Vasanthi HR Consultancy Services Private Limited on October 1, 2009, by Kiran Babu Chundru and Phani Raja Kumari Meka. The company underwent name change, becoming Uber Gang Marketing Consultants Private Limited on July 16, 2011, and finally, Kria Healthcare Private Limited on February 6, 2016. This means respondent No.2 cannot be the founder Director of Kria Healthcare, contrary to their claims. Additionally, the alleged allotment of 165 primary health care centers to Kria in 2014 by the Government of Andhra Pradesh is also false, as Kria Healthcare does not exist until 2016.

6.8. The credibility of Respondent No. 2 is questionable due to suppressed information about FIR No.644 of 2018 and receipt of payment upon leaving Kria Company. This raises concern as respondent No. 2 has a history of filing and being involved in multiple cases, including counter cases with 10 SKS,J Crl.P.No.5018 of 2024 and batch accused No.2. The fact that respondent No.2 typically files complaints promptly when grievances arise contradicts their current reasoning for delaying the complaint until the arrest of accused No.1. Learned counsel further submitted that the complaint of respondent No.2 is malicious and driven by an ulterior motive to usurp the shares of the company. Further, respondent No.2 filed the present complaint aiming to coerce the Directors into a settlement and, transferring shares at a lower price. Therefore, the allegations leveled against the petitioners are vague and baseless and they do not constitute any offence as alleged by respondent No.2 and prayed the Court to quash the proceedings.

7. In support of the submissions of the petitioners, they relied upon the Judgments of the Hon'ble Supreme Court are as follows:

7.1 In Thulia Kali v. R.M.D.The State of Tamilnadu 1 , wherein in paragraph No.12, it is held as follows:
"12. It is in the evidence of Valanjiaraju that the house of Muthuswami is at a distance of three 1 1972 (3) SCC 393 11 SKS,J Crl.P.No.5018 of 2024 and batch furlongs from the village of Valanjiaraju. Police Station Valavanthi is also at a distance of three furlongs from the house of Muthuswami. Assuming that Muthuswami PW was not found at his house till 10.30 p.m. on March 12, 1970, by Valanjiaraju, it is not clear as to why no report was lodged by Valanjiaraju at the police station. It is, in our opinion, most difficult to believe that even though the accused had been seen at 2 p.m. committing the murder of Madhandi deceased and a large number of villagers had been told about it soon thereafter, no report about the occurrence could be lodged till the following day. The police station was less than two miles from the village of Valanjiaraju and Kopia and their failure to make a report to the police till the following day would tend to show that none of them had witnessed the occurrence. It seems likely, as has been stated on behalf of the accused, that the villagers came to know of the death of Madhandi deceased on the evening of March 12, 1970. They did not then know about the actual assailant of the deceased, and on the following day, their suspicion fell on the accused and accordingly they involved him in this case. First information report in a criminal case is an extremely vital and valuable piece of evidence for the purpose of corroborating the oral evidence adduced at the trial. The importance of the above report can hardly be overestimated from the standpoint of the accused. The object of insisting upon prompt lodging of the report to the police in respect of commission of an offence is to obtain early information regarding the circumstances in which the crime was committed, the names of the actual culprits and the part played by them as well as the names of eyewitnesses 12 SKS,J Crl.P.No.5018 of 2024 and batch present at the scene of occurrence. Delay in lodging the first information report quite often results in embellishment which is a creature of afterthought. On account of delay, the report not only gets bereft of the advantage of spontaneity, danger creeps in of the introduction of coloured version, exaggerated account or concocted story as a result of deliberation and consultation. It is, therefore, essential that the delay in the lodging of the first information report should be satisfactorily explained. In the present case, Kopia, daughter-in- law of Madhandi deceased, according to the prosecution case, was present when the accused made murderous assault on the deceased. Valanjiaraju, step-son of the deceased, is also alleged to have arrived near the scene of occurrence on being told by Kopia. Neither of them, nor any other villager, who is stated to have been told about the occurrence by Valanjiaraju and Kopia, made any report at the police station for more than 20 hours after the occurrence, even though the police station is only two miles from the place of occurrence. The said circumstance, in our opinion, would raise considerable doubt regarding the veracity of the evidence of those two witnesses and point to an infirmity in that evidence as would render it unsafe to base the conviction of the accused-appellant upon it."
13

SKS,J Crl.P.No.5018 of 2024 and batch 7.2 In Hasmukhlal D. Vora & Ors v. State of Tamilnadu 2, wherein in paragraph No.24, it is held as follows:

"24. While inordinate delay in itself may not be ground for quashing of a criminal complaint, in such cases, unexplained inordinate delay of such length must be taken into consideration as a very crucial factor as grounds for quashing a criminal complaint."

7.3 In Mohmood Ali & Ors v. State of Uttar Pradesh & Ors 3, wherein in paragraph No.13 it is held as follows:

"13. At this stage, we would like to observe something important. Whenever an accused comes before the Court invoking either the inherent powers under Section 482 of the Code of Criminal Procedure (CrPC) or extraordinary jurisdiction under Article 226 of the Constitution to get the FIR or the criminal proceedings quashed essentially on the ground that such proceedings are manifestly frivolous or vexatious or instituted with the ulterior motive for wreaking vengeance, then in such circumstances the Court owes a duty to look into the FIR with care and a little more closely. We say so because once the complainant decides to proceed against the accused with an ulterior motive for wreaking personal vengeance, etc., then he would ensure that the FIR/complaint is very well drafted 2 2022 (15) SCC 164 3 2023 SCC OnLine SC 950 14 SKS,J Crl.P.No.5018 of 2024 and batch with all the necessary pleadings. The complainant would ensure that the averments made in the FIR/complaint are such that they disclose the necessary ingredients to constitute the alleged offence. Therefore, it will not be just enough for the Court to look into the averments made in the FIR/complaint alone for the purpose of ascertaining whether the necessary ingredients to constitute the alleged offence are disclosed or not. In frivolous or vexatious proceedings, the Court owes a duty to look into many other attending circumstances emerging from the record of the case over and above the averments and, if need be, with due care and circumspection try to read in between the lines. The Court while exercising its jurisdiction under Section 482 of the CrPC or Article 226 of the Constitution need not restrict itself only to the stage of a case but is empowered to take into account the overall circumstances leading to the initiation/registration of the case as well as the materials collected in the course of investigation. Take for instance the case on hand. Multiple FIRs have been registered over a period of time. It is in the background of such circumstances the registration of multiple FIRs assumes importance, thereby attracting the issue of wreaking vengeance out of private or personal grudge as alleged."

7.4 In T. T. Antony v. State of Kerala & Ors 4, wherein in paragraph Nos.19, 20,22 and 27, it is held as under: 4

2001 (6) SCC 181 15 SKS,J Crl.P.No.5018 of 2024 and batch "19. The scheme of CrPC is that an officer in charge of a police station has to commence investigation as provided in Section 156 or 157 CrPC on the basis of entry of the first information report, on coming to know of the commission of a cognizable offence. On completion of investigation and on the basis of the evidence collected, he has to form an opinion under Section 169 or 170 CrPC, as the case may be, and forward his report to the Magistrate concerned under Section 173(2) CrPC.

However, even after filing such a report, if he comes into possession of further information or material, he need not register a fresh FIR; he is empowered to make further investigation, normally with the leave of the court, and where during further investigation he collects further evidence, oral or documentary, he is obliged to forward the same with one or more further reports; this is the import of sub-section (8) of Section 173 CrPC.

20. From the above discussion it follows that under the scheme of the provisions of Sections 154, 155, 156, 157, 162, 169, 170 and 173 CrPC only the earliest or the first information in regard to the commission of a cognizable offence satisfies the requirements of Section 154 CrPC. Thus there can be no second FIR and consequently there can be no fresh investigation on receipt of every subsequent information in respect of the same cognizable offence or the same occurrence or incident giving rise to one or more cognizable offences. On receipt of information about a cognizable offence or an incident giving rise to a cognizable offence or offences and on entering the FIR in the station 16 SKS,J Crl.P.No.5018 of 2024 and batch house diary, the officer in charge of a police station has to investigate not merely the cognizable offence reported in the FIR but also other connected offences found to have been committed in the course of the same transaction or the same occurrence and file one or more reports as provided in Section 173 CrPC.

22. On a perusal of the judgment of this Court in M. Krishna v. State of Karnataka [(1999) 3 SCC 247 : 1999 SCC (Cri) 397] we do not find anything contra to what is stated above. The case is distinguishable on facts of that case. In the case on hand the second FIR is filed in respect of the same incident and on the same facts after about three years.

27. A just balance between the fundamental rights of the citizens under Articles 19 and 21 of the Constitution and the expansive power of the police to investigate a cognizable offence has to be struck by the court. There cannot be any controversy that sub-section (8) of Section 173 CrPC empowers the police to make further investigation, obtain further evidence (both oral and documentary) and forward a further report or reports to the Magistrate. In Narang case [(1979) 2 SCC 322 : 1979 SCC (Cri) 479] it was, however, observed that it would be appropriate to conduct further investigation with the permission of the court. However, the sweeping power of investigation does not warrant subjecting a citizen each time to fresh investigation by the police in respect of the same incident, giving rise to one or more cognizable offences, consequent upon filing of 17 SKS,J Crl.P.No.5018 of 2024 and batch successive FIRs whether before or after filing the final report under Section 173(2) CrPC. It would clearly be beyond the purview of Sections 154 and 156 CrPC, nay, a case of abuse of the statutory power of investigation in a given case. In our view a case of fresh investigation based on the second or successive FIRs, not being a counter-case, filed in connection with the same or connected cognizable offence alleged to have been committed in the course of the same transaction and in respect of which pursuant to the first FIR either investigation is under way or final report under Section 173(2) has been forwarded to the Magistrate, may be a fit case for exercise of power under Section 482 CrPC or under Articles 226/227 of the Constitution." 7.5 In Amitabhai Anil Chandra Shah v. Central Bureau of Investigation, and Ors 5, wherein in paragraph Nos.36 to 38, it is held as follows:

36. Now, let us consider the legal aspects raised by the petitioner Amit Shah as well as CBI. The factual details which we have discussed in the earlier paragraphs show that right from the inception of entrustment of investigation to CBI by order dated 12-1-2010 [(2010) 2 SCC 200 : (2010) 2 SCC (Cri) 1006] till filing of the charge-sheet dated 4-9-2012, this Court has also treated the alleged fake encounter of Tulsiram Prajapati to be an outcome of one single conspiracy alleged to have been hatched in November 2005 which ultimately 5 2013 (6) SCC 348 18 SKS,J Crl.P.No.5018 of 2024 and batch culminated in 2006. In such circumstances, the filing of the second FIR and a fresh charge-sheet for the same is contrary to the provisions of the Code suggesting that the petitioner was not being investigated, prosecuted and tried "in accordance with law".
37. This Court has consistently laid down the law on the issue interpreting the Code, that a second FIR in respect of an offence or different offences committed in the course of the same transaction is not only impermissible but it violates Article 21 of the Constitution. In T.T. Antony [(2001) 6 SCC 181 : 2001 SCC (Cri) 1048] , this Court has categorically held that registration of second FIR (which is not a cross-case) is violative of Article 21 of the Constitution. The following conclusion in paras 19, 20 and 27 of that judgment are relevant which read as under : (SCC pp. 196-97 & 200) "19. The scheme of CrPC is that an officer in charge of a police station has to commence investigation as provided in Section 156 or 157 CrPC on the basis of entry of the first information report, on coming to know of the commission of a cognizable offence. On completion of investigation and on the basis of the evidence collected, he has to form an opinion under Section 169 or 170 CrPC, as the case may be, and forward his report to the Magistrate concerned under Section 173(2) CrPC.

However, even after filing such a report, if he comes into possession of further information or material, he need not register a fresh FIR; he is empowered to make further investigation, normally with the leave 19 SKS,J Crl.P.No.5018 of 2024 and batch of the court, and where during further investigation he collects further evidence, oral or documentary, he is obliged to forward the same with one or more further reports; this is the import of sub-section (8) of Section 173 CrPC.

20. From the above discussion it follows that under the scheme of the provisions of Sections 154, 155, 156, 157, 162, 169, 170 and 173 CrPC only the earliest or the first information in regard to the commission of a cognizable offence satisfies the requirements of Section 154 CrPC. Thus there can be no second FIR and consequently there can be no fresh investigation on receipt of every subsequent information in respect of the same cognizable offence or the same occurrence or incident giving rise to one or more cognizable offences. On receipt of information about a cognizable offence or an incident giving rise to a cognizable offence or offences and on entering the FIR in the station house diary, the officer in charge of a police station has to investigate not merely the cognizable offence reported in the FIR but also other connected offences found to have been committed in the course of the same transaction or the same occurrence and file one or more reports as provided in Section 173 CrPC.

27. A just balance between the fundamental rights of the citizens under Articles 19 and 21 of the Constitution and the expansive power of the police to investigate a cognizable offence has to be struck by the court. There cannot be any controversy that sub-section (8) of Section 173 CrPC empowers the 20 SKS,J Crl.P.No.5018 of 2024 and batch police to make further investigation, obtain further evidence (both oral and documentary) and forward a further report or reports to the Magistrate. In Narang case [Ram Lal Narang v. State (Delhi Admn.), (1979) 2 SCC 322 : 1979 SCC (Cri) 479] it was, however, observed that it would be appropriate to conduct further investigation with the permission of the court. However, the sweeping power of investigation does not warrant subjecting a citizen each time to fresh investigation by the police in respect of the same incident, giving rise to one or more cognizable offences, consequent upon filing of successive FIRs whether before or after filing the final report under Section 173(2) CrPC. It would clearly be beyond the purview of Sections 154 and 156 CrPC, nay, a case of abuse of the statutory power of investigation in a given case. In our view a case of fresh investigation based on the second or successive FIRs, not being a counter-case, filed in connection with the same or connected cognizable offence alleged to have been committed in the course of the same transaction and in respect of which pursuant to the first FIR either investigation is under way or final report under Section 173(2) has been forwarded to the Magistrate, may be a fit case for exercise of power under Section 482 CrPC or under Articles 226/227 of the Constitution." The above referred declaration of law by this Court has never been diluted in any subsequent judicial pronouncements even while carving out exceptions.

21

SKS,J Crl.P.No.5018 of 2024 and batch

38. Mr Raval, learned ASG, by referring T.T. Antony [(2001) 6 SCC 181 : 2001 SCC (Cri) 1048] submitted that the said principles are not applicable and relevant to the facts and circumstances of this case as the said judgment laid down the ratio that there cannot be two FIRs relating to the same offence or occurrence. The learned ASG further pointed out that in the present case, there are two distinct incidents/occurrences, inasmuch as one being the conspiracy relating to the murder of Sohrabuddin with the help of Tulsiram Prajapati and the other being the conspiracy to murder Tulsiram Prajapati -- a potential witness to the earlier conspiracy to murder Sohrabuddin. We are unable to accept the claim of the learned ASG. As a matter of fact, the aforesaid proposition of law making registration of fresh FIR impermissible and violative of Article 21 of the Constitution is reiterated and reaffirmed in the following subsequent decisions of this Court : (1) Upkar Singh v. Ved Prakash [(2004) 13 SCC 292 : 2005 SCC (Cri) 211] , (2) Babubhai v. State of Gujarat [(2010) 12 SCC 254 : (2011) 1 SCC (Cri) 336] , (3) Chirra Shivraj v. State of A.P. [(2010) 14 SCC 444 : (2011) 3 SCC (Cri) 757 : AIR 2011 SC 604] , and (4) C. Muniappan v. State of T.N. [(2010) 9 SCC 567 :

(2010) 3 SCC (Cri) 1402] In C. Muniappan [(2010) 9 SCC 567 : (2010) 3 SCC (Cri) 1402] this Court explained the "consequence test" i.e. if an offence forming part of the second FIR arises as a consequence of the offence alleged in the first FIR then offences covered by both the FIRs are the same and, accordingly, the second FIR will be impermissible in law. In other words, the offences 22 SKS,J Crl.P.No.5018 of 2024 and batch covered in both the FIRs shall have to be treated as a part of the first FIR."

7.6 In Surender Kaushik & Ors v. State of Uttar Pradesh and Ors 6, wherein in paragraph No.24, it is held as follows:

"24. From the aforesaid decisions, it is quite luminous that the lodgment of two FIRs is not permissible in respect of one and the same incident. The concept of sameness has been given a restricted meaning. It does not encompass filing of a counter- FIR relating to the same or connected cognizable offence. What is prohibited is any further complaint by the same complainant and others against the same accused subsequent to the registration of the case under the Code, for an investigation in that regard would have already commenced and allowing registration of further complaint would amount to an improvement of the facts mentioned in the original complaint. As is further made clear by the three-Judge Bench in Upkar Singh [Upkar Singh v. Ved Prakash, (2004) 13 SCC 292 : 2005 SCC (Cri) 211] , the prohibition does not cover the allegations made by the accused in the first FIR alleging a different version of the same incident. Thus, rival versions in respect of the same incident do take different shapes and in that event, lodgment of two FIRs is permissible."
6

2013 (5) SCC 148 23 SKS,J Crl.P.No.5018 of 2024 and batch 7.7 In Rajiv Thappar and Ors v. Madan Lal Kapoor 7 , wherein in paragraph No.29, it is held as under:

"29. The issue being examined in the instant case is the jurisdiction of the High Court under Section 482 CrPC, if it chooses to quash the initiation of the prosecution against an accused at the stage of issuing process, or at the stage of committal, or even at the stage of framing of charges. These are all stages before the commencement of the actual trial. The same parameters would naturally be available for later stages as well. The power vested in the High Court under Section 482 CrPC, at the stages referred to hereinabove, would have far-reaching consequences inasmuch as it would negate the prosecution's/complainant's case without allowing the prosecution/complainant to lead evidence. Such a determination must always be rendered with caution, care and circumspection. To invoke its inherent jurisdiction under Section 482 CrPC the High Court has to be fully satisfied that the material produced by the accused is such that would lead to the conclusion that his/their defence is based on sound, reasonable, and indubitable facts; the material produced is such as would rule out and displace the assertions contained in the charges levelled against the accused; and the material produced is such as would clearly reject and overrule the veracity of the allegations contained in the accusations levelled by the prosecution/complainant. It should be sufficient to 7 2013 (3) SCC 330 24 SKS,J Crl.P.No.5018 of 2024 and batch rule out, reject and discard the accusations levelled by the prosecution/complainant, without the necessity of recording any evidence. For this the material relied upon by the defence should not have been refuted, or alternatively, cannot be justifiably refuted, being material of sterling and impeccable quality. The material relied upon by the accused should be such as would persuade a reasonable person to dismiss and condemn the actual basis of the accusations as false. In such a situation, the judicial conscience of the High Court would persuade it to exercise its power under Section 482 CrPC to quash such criminal proceedings, for that would prevent abuse of process of the court, and secure the ends of justice."

8. Per contra, learned counsel appearing on behalf of respondent No.2, filed counter affidavit denying the averments made in the criminal petitions stating that on 22.11.2018, respondent No.2 was kidnapped and coerced transferring of shares of KRIA (a company valued at Rs.100 crores) to four part-time directors (Accused Nos.6, 7, 8 and 10). He further submitted that the kidnapping was orchestrated by accused Nos.1, 2, and the four part-time directors, with the help of accused Nos.3 and 4-Police officials. He further submitted that respondent No.2 lodged the present complaint after the arrest of accused No.1, seeking investigation into the kidnapping, coercion, and financial losses. Therefore, learned 25 SKS,J Crl.P.No.5018 of 2024 and batch counsel for respondent No.2 prayed the court to conduct a rigorous, unbiased review of the orchestrated efforts made by all accused to undermine financial stability and violation of legal rights through threats, coercion, and fraudulent activities.

8.1. Learned Public Prosecutor and Assistant Public Prosecutor filed counter affidavit stating that in December 2018, accused No.2 owed 4 lakh KRIA shares of respondent No.2 valued at Rs.40 crores but delayed payment. Accused No.2 offered respondent No.2 a position at Goldfish with past dues in March 2019. During the tenure of respondent No.2 in Kria Company, four Part Time Directors uncovered legal issues and staff misconduct, prompting their departure. Thereafter, accused No.2 admitted his involvement in kidnapping respondent No.2 with accused No.1-DCP Radha Kishan and four part-time directors and that accused No.2 received an extra 10 crores for double-dealing. Accused No.2 threatened respondent No.2 and their family, citing potential retaliation from DCP Radha Kishan.

26

SKS,J Crl.P.No.5018 of 2024 and batch 8.2. Learned Public Prosecutor and Assistant Public Prosecutor further submitted that accused No. 5, managed transactions of accused No.1 and participated in coercive meetings, supported intimidation efforts of accused No.1, enforced illegal demands, and made threatening calls to respondent No.2, accused No.6 is a master litigator with influence, approved the kidnapping and accused No.8 is the partner of Naveen Yerneni, was part of the kidnapping plan. Therefore, Section 386 IPC applies to all the accused due to kidnapping and transferred shares forcibly. He further submitted that the case is under investigation to determine the applicability of Section 386 of IPC. Respondent No.2 delayed in lodging the complaint due to fear of accused No.1, but gained confidence after learning of his arrest. Therefore, the allegations against the petitioner are serious in nature, quashing of proceedings against the petitioner, at this stage, does not arise. Hence, he prayed the Court to dismiss the criminal petitions.

9. In the light of the submissions made by the parties and a perusal of the material available on record, it appears that the there is a delay of five years in lodging the FIR for the 27 SKS,J Crl.P.No.5018 of 2024 and batch alleged illegal acts. It is specifically contended by the learned counsel for the petitioners that there was a five-year delay in lodging the complaint due to life threats to respondent No. 2 and his family from accused No. 1 and that the settlement deed was obtained under threat, but its clarity and authenticity are disputed. On going through the said contentions, the version of respondent No.2 is that there is a life threat to respondent No.2 from accused No.1, as such, after the arrest of accused No.1 in other case, respondent No.2 lodged the present complaint, and therefore, there is a delay in lodging the complaint. In addition to that the shares were sold forcibly to the petitioners at a lower value. Admittedly, respondent No.2 received Rs.1,70,00,000/- for two lakh shares (face value Rs.10 each, but sold at Rs.85 per share).

10. Upon a meticulous examination of the record and submissions made by both parties, one of the contention of the petitioner is that the offence under Section 386 of IPC (Extortion) is not applicable to the accused. For an offence under Section 386 to be established, there must be intentional inducement of fear of death or grievous hurt to compel the 28 SKS,J Crl.P.No.5018 of 2024 and batch victim to deliver property or valuable security. At this stage, it is pertinent to note Section 386 of IPC, which reads as under:

"386. Extortion by putting a person in fear of death or grievous hurt.-- Whoever commits extortion by putting any person in fear of death or of grievous hurt to that person or to any other, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."

11. However, there is no credible evidence indicating that the petitioners induced such fear to unlawfully obtain the shares of Respondent No.2. On the contrary, the records clearly demonstrate that Respondent No.2 voluntarily transferred 2 lakh shares for a substantial consideration of Rs.1.7 crores, which translates to Rs. 85 per share (calculated by dividing the total consideration of Rs.1,70,00,000 by the total shares transferred, i.e., 2,00,000 shares). This payment was made as part of a mutually agreed transaction, indicating a legitimate share transfer process rather than one made under coercion or extortion.

12. Furthermore, the alleged settlement agreement, which is claimed to have been signed under coercion, was neither 29 SKS,J Crl.P.No.5018 of 2024 and batch utilized nor registered with the Registrar of Companies, indicating that the accused did not attempt to exploit the document for any unlawful gain. The complainant's claim that the settlement agreement was signed under threat is unsubstantiated, particularly when the alleged agreement was never enforced or used to gain an unfair advantage. The complainant's inconsistent statements, where he initially claimed a voluntary share transfer and later alleged coercion, further weaken the reliability of his accusations. The absence of any evidence demonstrating inducement of fear of death or grievous hurt to obtain property or valuable security makes it clear that the essential ingredients required to attract Section 386 IPC are completely absent. Therefore, the charges under this provision are liable to be quashed.

13. However, the allegations concerning the other offences punishable under Sections 365, 341, and 120B of IPC require thorough examination during a full-fledged investigation. At this stage, it is pertinent to note that while exercising its powers under Section 482 Cr.P.C., the High Court must recognize its limitations and refrain from acting as an appellate or revisional court. The Court should employ its 30 SKS,J Crl.P.No.5018 of 2024 and batch inherent jurisdiction judiciously, cautiously, and sparingly, avoiding premature decisions in cases where the facts are incomplete or unclear, the evidence is insufficient, or the issues are complex and require comprehensive scrutiny. Since there are allegations against the petitioners involving the kidnapping of Respondent No.2 and taking him to the office of accused No.1, which is purportedly supported by CCTV footage and WhatsApp messages (though CCTV footage not filed before this Court), the allegations cannot be dismissed as vague or baseless. Therefore, the charges under Sections 365, 341, and 120B of IPC require a full-fledged investigation to determine their validity and merit.

14. In view thereof, these Criminal Petitions are allowed in part quashing of the proceedings against the petitioners for the offence punishable under Section 386 of IPC in Crime No.305 of 2024 of Jubliee Hills Police Station, Hyderabad. However, the Police are directed to conclude the investigation for the offences punishable under sections 365, 341, and 120B of IPC. Further, since the punishment prescribed for the remaining offences alleged against the petitioners is less than seven (07) years, this Court deems it appropriate to direct the petitioners 31 SKS,J Crl.P.No.5018 of 2024 and batch to appear before the Investigating Officer and in turn the Investigating Officer is directed to follow the procedure laid down under Section 35 (3) of BNSS (previously section 41-A of Cr.P.C.) and also the guidelines formulated by the Hon'ble Supreme Court in Arnesh Kumar v. State of Bihar 8 scrupulously. However, the petitioners shall co-operate with the Investigating Officer as and when required by furnishing information and documents as sought by him in concluding the investigation. The petitioners shall file all the documents which he ought to file to prove that it do not come under the criminal offences and the Investigating Officer shall consider the same before filing appropriate report before the Magistrate.

Miscellaneous petitions, if any pending, shall also stand closed.

_______________ K. SUJANA, J Date: 17.03.2025 SAI 8 (2014) 8 SCC 273