Telangana High Court
Karunadhara Reddy Tippireddi vs T. Yashwanth Rao on 30 April, 2025
Author: Juvvadi Sridevi
Bench: Juvvadi Sridevi
THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI
CRIMINAL PETITION Nos.1713, 1916, 1917 and 2441 of 2022
COMMON ORDER:
These Criminal Petitions are filed under Section 482 of Cr.P.C. by the petitioners-accused Nos.6, 3, 1 and 5 respectively, seeking to quash the proceedings against them in C.C.No.2925 of 2025 on the file of the learned XII Additional Chief Metropolitan Magistrate, Nampally, Hyderabad, arising out of Crime No.24 of 2022 of Central Crime Station, Hyderabad. The offences alleged against the petitioners herein are under Section 420 r/w. Section 120-B of the Indian Penal Code (for short 'IPC').
2. Since all the four criminal petitions are arising out of C.C.No.2925 of 2025, they are heard together and disposed of by way of this common order.
3. Heard Mr. V.Raghunath, learned Senior Counsel representing Ms.Ayesha Saba, learned counsel for the petitioners in Crl.P.Nos.1916 and 1917 of 2022, Mr. Pasham Mohith, learned counsel representing Mr. T.S.Anirudh Reddy, learned counsel for the petitioners in Crl.P.Nos.1713 and 2441 of 2022; Mr. V.T.Kalyan, learned Special Public Prosecutor representing Mr. Gadi Praveen Kumar, learned Deputy Solicitor General of India appearing for unofficial respondent and 2 Mr. M.Vivekananda Reddy, learned Assistant Public Prosecutor appearing for the State.
4. The petitioners-accused Nos.1 and 3 are the Companies. The petitioners-accused Nos.5 and 6 are the practising Company Secretaries/ Chartered Accountants looking into the affairs of petitioners-accused Nos.3 and 1 Companies, respectively.
5. The case of the prosecution, in brief, is that the de facto complainant, who is the Registrar of Companies (ROC), lodged a complaint stating that in collusion with Chinese fraudsters, accused Nos.4 to 11 have opened virtual Companies-accused Nos.1 to 3 by providing false information and also opened bank accounts in the name of the Companies. The accused Nos.4 to 7 have certified/signed the incorporation documents. All the accused in the crime have induced the lower and middle class people in the name of instant loan mobile apps by deducting high interest @ 36% per annum and processing fee of 23.6%. During the course of inquiry, the Inquiry Officer has visited the registered Offices of accused Nos.1 to 3 Companies and found that the said Companies are not operating at the addresses mentioned in the ROC.
6. Basing on the complaint lodged by the de facto complainant, a case in Crime No.24 of 2022 was registered against the accused for the 3 offences punishable under Sections 420, 465, 468 r/w. 120-B of IPC and Section 66-D of the Information Technology Act, 2008 (for short 'I.T. Act'). During the course of investigation, as it was found that the lease/rental agreements which were submitted by the accused before the ROC are genuine, the offences under Sections 465 and 468 of IPC and Section 66-D of the I.T. Act are deleted. It was further found that the accused are frequently changing their addresses. Even after entering into the agreement, since the office was not opened by the accused, charge sheet was filed against them for the offences under Section 420 r/w. Section 120-B of IPC. The same was taken cognizance and numbered as C.C.No.2925 of 2025. Since accused Nos.2 and 10 are absconding, investigation against them is pending and separate charge sheet will be filed against them as and when investigation will be concluded against them.
7. Following are the submissions of the learned counsel for the petitioners:
7.1. The petitioners are innocent and have been falsely implicated in the case. They are in no way concerned with the offences alleged. The petitioners-accused Nos.1 and 3 are the domestic Companies, which have been incorporated under the provisions of the Companies Act, 2013 (for short 'the Act'). The accused Nos.8 and 9 are serving as common 4 Directors of both the Companies. The said Companies were engaged in the business of providing technical services and assistance to NBFCs and they do not provide loans on its personal capacity. Further, certain direct foreign investments were made by a Singapore entity named Particle Technology Private Limited in petitioner-accused No.3 Company and the same is also in conformity with the RBI regulations. The said investments were also filed before the ROC in terms of Form No.8 BEN-2 and the same is approved and acknowledged by the ROC.
7.2. The allegation against the petitioners herein is that they have frequently changed their registered address, annual returns were not filed, the petitioners-accused Nos.5 and 6 have certified incorporation form, including an application for allotment for DIN number and induced the general public by giving instant loans for huge interest. The frequent change of addresses was due to expansion, as there was increase in number of employees. Thereafter, in the year 2020, due to sudden onset of COVID-19, the business activities of the accused Companies had taken a severe setback. Therefore, they have shifted their offices to co-working spaces, which are also referred to as virtual work spaces.
However, change of addresses was done after filing Form INC-22, duly intimating the ROC about the same. Hence, the petitioners-Companies have followed the procedure prescribed under law, while shifting their 5 registered office addresses. If really there was an ill-motive in changing the addresses, there would be no obligation on the part of the petitioners- accused Nos.1 and 3-Companies to comply with the mandatory requirements. The said address change documents/Form INC-22 were certified and uploaded by petitioners-accused Nos.5 and 6, who are the Chartered Accountants. There is no embargo for a Company to change its office registered address at any point of time so far as the same is intimated to the ROC.
7.3. The irregular audits for the years 2019-20 and 2020-21 was due to the freezement of accounts by the Police authorities, on account of registration of crime vide Crime No.1134 of 2020 against accused No.8, being the Director of petitioner-accused No.3-Company and others, on the complaint lodged by one R.Venkat Mourya. After completion of investigation, charge sheet was filed and the same was taken cognizance as C.C.No.66 of 2021. Owing to registration of the said crime, the accounts of the Companies were frozen and returns could not be filed. However, as both the parties have compromised the said case, the accused therein were acquitted. Without taking into consideration of the said fact, the Police have filed the present charge sheet. 7.4. The involvement of the petitioners-accused Nos.5 and 6, who are the Chartered Accountants looking into the affairs of the petitioners- 6 accused Nos.1 and 3-Companies was limited to facilitate the incorporation of the Companies and conducting physical verification of the addresses for correspondence provided by the Company. They are authorized to upload incorporation/address change documents on ROC website. They have nothing to do with the affairs and functioning of the Companies and merely being professionals carrying out their professional obligations were falsely implicated in the case. 7.5. Against the petitioner-accused No.6, disciplinary proceedings were initiated by the Disciplinary Directorate, Institute of Chartered Accountant of India. Pursuant to an inquiry, the Disciplinary Directorate found that the petitioner-accused No.6 is not guilty of the professional misconduct. There is no nexus between the petitioners-Companies and Chinese Companies and sufficient material was not produced by the prosecution to prove the same. The investigation conducted by the Police could not identify any of the victims who have been cheated by the petitioners herein.
7.6. According to Section 212 of the Act, Serious Fraud Investigation Office (SFIO) is the concerned for investigating into the Company's affairs. Initially, the SFIO conducts investigation and submits a report to the Central Government, on the basis of which, prosecution can be initiated against the accused. In the present case, without following such 7 procedure, the de facto complainant has straightaway lodged the police complaint.
7.7. The accused No.10 is the Director of accused No.2-Company. Accused No.2-Company is an entirely distinct Company which does not have any connection with the petitioners-accused Nos.1 and 3- Companies. There is no nexus between petitioners-accused Nos.1 and 3-Companies and accused No.2-Company. During the course of investigation also, no nexus is established between petitioners-accused Nos.1 and 3-Companies and accused No.2-Company, inspite of examination of several witnesses.
7.8. The de facto complainant is the Registrar of Companies, which overseas and regulates the functioning of Companies and as such the question of inducing the de facto complainant to part with any property by the accused does not arise at all. In order to prove the allegations levelled against the petitioners, there is no crucial witness, except the de facto complainant. Not even a single document was either produced by the prosecution or de facto complainant. There is no dishonest intention on the part of the petitioners herein to cheat or cause wrongful loss to the general public and there is no specific allegation against the petitioners that they have criminally conspired with each other to commit 8 an illegal act, hence, the ingredients of Section 420 r/w. 120-B of IPC are not made out.
7.9. In support of their contention, learned counsel appearing for the petitioners relied on the judgment of State of Haryana and others v. CH.Bhajan Lal and others 1, wherein, the Hon'ble Supreme Court held as follows:
The following categories of cases can be stated by way of illustration wherein the extraordinary power under Article 226 or the inherent powers under Section 482 Cr.P.C. can be exercised by the High Court either to prevent abuse of the process of any Court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised:
(1) Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;
(2) Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused;
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without 1 1992 SCC (Cri) 426 9 an order of a Magistrate as contemplated under Section 155(2) of the Code;
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.
7.10. They further relied on the judgment of Hon'ble Supreme Court in A.M.Mohan v. the State represented by SHO and another 2 and drawn attention of this Court to paragraph Nos.13 and 20, wherein, it is held as follows:
"13. It could thus be seen that for attracting the provision of Section 420 of IPC, the FIR/complaint must show that the ingredients of Section 415 of IPC are made out and the person cheated must have been dishonestly induced to deliver the property to any person; or to make, alter or destroy valuable security or anything signed or sealed and capable of being converted into valuable security. In other words, for attracting the provisions of Section 420 of IPC, it must be shown that the FIR/complaint discloses:
(i) the deception of any person;
(ii) fraudulently or dishonestly inducing that person to deliver any property to any person; and
(iii) dishonest intention of the accused at the time of making the inducement.2
2024 INSC 233 10
20. The dishonest inducement is the sine qua non to attract the provisions of Sections 415 and 420 of IPC. In our considered view, the same is totally lacking qua the present appellant. In that view of the matter, we find that continuation of the criminal proceedings against the present appellant would be nothing else but amount to abuse of process of law resulting in miscarriage of justice."
7.11. They also relied on the judgment of Hon'ble Supreme Court in Dinesh Kumar Mathur v. State of Madhya Pradesh and another 3, wherein, it is held that in order to constitute the offence of criminal conspiracy, meeting of minds of two or more persons to do an illegal act is must.
7.12. Relying on the said judgments, learned counsel appearing for the petitioners prayed to quash the proceedings against the petitioners.
8. On the other hand, Mr. V.T.Kalyan, learned Special Public Prosecutor appearing for unofficial respondent has contended that serious allegations are levelled against the petitioners herein. The accused Nos.2 and 10 are absconding and investigation against them is pending. The Chinese nationals, who were indirectly involved in the commission of offence, are not at all made as accused by the Police. He further submits that the de facto complainant has lodged the present complaint against the accused for the offences under Sections 427 and 447 of the Act, however, investigation was conducted by the Police with 3 2025 INSC 16 11 regard to other offences. Faulty investigation cannot lead to quash the proceedings/acquittal of the accused, especially when the investigation against accused Nos.2 and 10 is pending. He further submits that all the allegations levelled in the complaint as well as in the charge sheet are subject matter of trial, and hence, this is not a fit case to quash the proceedings at this stage. Accordingly, he prayed to dismiss the petition.
9. Mr. M.Vivekananda Reddy, learned Assistant Public Prosecutor appearing for the State, submits that the Police addressed letters, dated 01.02.2022 and 27.12.2022 to the de facto complainant calling upon to furnish certain information/documents for the purpose of investigation. Since the de facto complainant has not responded, the Police have filed charge sheet before the trial Court after lapse of more than two years i.e., 03.12.2024.
10. For proper adjudication of the matter, Section 212 of the Act, is extracted hereunder:
212. Investigation into affairs of Company by Serious Fraud Investigation Office.--
(1)Without prejudice to the provisions of section 210, where the Central Government is of the opinion, that it is necessary to investigate into the affairs of a company by the Serious Fraud Investigation Office--(a)on receipt of a report of the Registrar or inspector under section 208;(b)on intimation of a special resolution passed by a company that its affairs are required to be investigated;(c)in the public interest; or(d)on request from 12 any Department of the Central Government or a State Government, the Central Government may, by order, assign the investigation into the affairs of the said company to the Serious Fraud Investigation Office and its Director, may designate such number of inspectors, as he may consider necessary for the purpose of such investigation.(2)Where any case has been assigned by the Central Government to the Serious Fraud Investigation Office for investigation under this Act, no other investigating agency of Central Government or any State Government shall proceed with investigation in such case in respect of any offence under this Act and in case any such investigation has already been initiated, it shall not be proceeded further with and the concerned agency shall transfer the relevant documents and records in respect of such offences under this Act to Serious Fraud Investigation Office.(3)Where the investigation into the affairs of a company has been assigned by the Central Government to Serious Fraud Investigation Office, it shall conduct the investigation in the manner and follow the procedure provided in this Chapter; and submit its report to the Central Government within such period as may be specified in the order.(4)The Director, Serious Fraud Investigation Office shall cause the affairs of the company to be investigated by an Investigating Officer who shall have the power of the inspector under section 217.(5)The company and its officers and employees, who are or have been in employment of the company shall be responsible to provide all information, explanation, documents and assistance to the Investigating Officer as he may require for conduct of the investigation.(6)Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), offence covered under section 447 of this Act shall be cognizable and no person accused of any offence under those sections shall be released on bail or on his own bond unless--(i)the Public Prosecutor has been given an opportunity to oppose the application for such release; and(ii)where the Public Prosecutor opposes the application, the court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail:
Provided that a person, who, is under the age of sixteen years or is a woman or is sick or infirm, may be released on bail, if the Special Court so directs: Provided further that the Special Court shall not take cognizance of any offence referred to this subsection except upon a complaint in writing made by--(i)the Director, Serious Fraud Investigation Office; or(ii)any officer of 13 the Central Government authorised, by a general or special order in writing in this behalf by that Government.(7)The limitation on granting of bail specified in sub-section (6) is in addition to the limitations under the Code of Criminal Procedure, 1973 (2 of 1974) or any other law for the time being in force on granting of bail.(8)If the Director, Additional Director or Assistant Director of Serious Fraud Investigation Office authorised in this behalf by the Central Government by general or special order, has on the basis of material in his possession reason to believe (the reason for such belief to be recorded in writing) that any person has been guilty of any offence punishable under sections referred to in sub-section (6), he may arrest such person and shall, as soon as may be, inform him of the grounds for such arrest.(9)The Director, Additional Director or Assistant Director of Serious Fraud Investigation Office shall, immediately after arrest of such person under sub-section (8), forward a copy of the order, along with the material in his possession, referred to in that sub-section, to the Serious Fraud Investigation Office in a sealed envelope, in such manner as may be prescribed and the Serious Fraud Investigation Office shall keep such order and material for such period as may be prescribed.(10)Every person arrested under sub-section (8) shall within twenty-four hours, be taken to a Judicial Magistrate or a Metropolitan Magistrate, as the case may be, having jurisdiction: Provided that the period of twenty-four hours shall exclude the time necessary for the journey from the place of arrest to the Magistrate's court.(11)The Central Government if so directs, the Serious Fraud Investigation Office shall submit an interim report to the Central Government.(12)On completion of the investigation, the Serious Fraud Investigation Office shall submit the investigation report to the Central Government.(13)Notwithstanding anything contained in this Act or in any other law for the time being in force, a copy of the investigation report may be obtained by any person concerned by making an application in this regard to the court.(14)On receipt of the investigation report, the Central Government may, after examination of the report (and after taking such legal advice, as it may think fit), direct the Serious Fraud Investigation Office to initiate prosecution against the company and its officers or employees, who are or have been in employment of the company or any other person directly or indirectly connected with the affairs of the company.(15)Notwithstanding anything contained in this Act or in any other law for the time being in force, the investigation report filed with the Special 14 Court for framing of charges shall be deemed to be a report filed by a police officer under section 173 of the Code of Criminal Procedure, 1973 (2 of 1974).(16)Notwithstanding anything contained in this Act, any investigation or other action taken or initiated by Serious Fraud Investigation Office under the provisions of the Companies Act, 1956 (1 of 1956) shall continue to be proceeded with under that Act as if this Act had not been passed.(17)(a)In case Serious Fraud Investigation Office has been investigating any offence under this Act, any other investigating agency, State Government, police authority, income-tax authorities having any information or documents in respect of such offence shall provide all such information or documents available with it to the Serious Fraud Investigation Office;(b)The Serious Fraud Investigation Office shall share any information or documents available with it, with any investigating agency, State Government, police authority or income-tax authorities, which may be relevant or useful for such investigating agency, State Government, police authority or income-tax authorities in respect of any offence or matter being investigated or examined by it under any other law.
11. Under Section 206 of the Companies Act, 2013 (for short, the Act'), the ROC, based on the information received by him, seek for explanation, call for production of document and conduct enquiry. If the Registrar is satisfied on the basis of information available with him or furnished to him or on a representation made to him by any person that the business of the Company is being carried out not in compliance with the provisions of the Act, he can proceed with enquiry. If the enquiry conducted by the Registrar discloses material for further investigation, he, under Section 210 of the Act, can report to the Central Government to conduct investigation into the affairs of the Company. If the Central Government considers the allegations as true and considering the gravity 15 of the offence that the matter was fit to be investigated by the SFIO, directs the matter to be investigated by the SFIO, under Section 212 of the Act. The Investigating Officers who were having better investigation skills in forensic auditing, corporate affairs and capital market would conduct investigation. The Registrar of Companies is a competent person to call for the records, conduct an enquiry and to arrive at an opinion. If there is any material, he would submit a report to the Government for investigation by SFIO. If SFIO is able to collect material sufficient to prosecute, then it would file charge sheet after taking necessary sanctions from the Central Government. The condition prescribed under Section 212(6) of the Act is a safeguard against frivolous false complaints.
12. Under Section 210 of the Act, the Registrar of Companies can report to the Central Government to conduct investigation into the affairs of the Company. If the Central Government considers the allegations as true and considering the gravity of the offence that the matter was fit to be investigated by the SFIO, directs the matter to be investigated by the SFIO, under Section 212 of the Act. After completion of investigation, SFIO submits investigation report to the Central Government. On receipt of investigation report, the Central Government may, after examination of the report, direct SFIO to initiate prosecution against the Company and 16 its officers or employees, who are or have been in employment of the Company or any other person directly or indirectly connected with the affairs of the Company. However, in the present case, without following such procedure, the de facto complainant has straightaway lodged the present complaint, contrary to the procedure contemplated under law. If the de facto complainant is aggrieved, he should have resorted to take all necessary steps by following the procedure as contemplated under the Act.
13. The main allegation against the petitioners herein is that in connivance with Chinese nationals, they were involved in the micro instant loan app scam to defraud the innocent victims. The de facto complainant also alleges that a Chinese national indirectly holds 99.9% in petitioner-accused No.3-Company. Having gone through the record, it is evident that one Particle Technology Private Limited, a registered Singaporean Company holds shares in petitioner-accused No.3- Company, however, such investment was made in accordance with law by filing Form No.8 and duly intimating to the ROC. Merely because a Chinese official is associated with Particle Technology Private Limited, it cannot lead to an assumption that the petitioner-accused No.3-Company is involved in the commission of offence, in the absence of any sufficient material being produced by the prosecution or the de facto complainant 17 and nothing was elicited even during the course of investigation. Since from the date of registration of crime i.e., 31.01.2022 to the date of filing charge sheet i.e., 03.12.2024, even a single victim has not been identified by the prosecution. There is no averment in the charge sheet as to the involvement of the petitioners herein in any suspicious transaction, much less in the Chinese loan app scam. Hence, there is no nexus between the petitioners herein and Chinese Companies. The investigation conducted by the Police could not elicit that the persons, whom the petitioners have cheated. Though there is an allegation with regard to frequent change of addresses, as seen from the record, it is clearly evident that the same was done after complying with the procedure i.e., filing of Form INC-22, duly informing to the ROC. Hence, it cannot be found fault with.
14. Learned Special Public Prosecutor appearing for the unofficial respondent has strongly opposed for quashing the proceedings against the petitioners herein, on the ground that accused Nos.2 and 10 are absconding and investigation against them is pending. Having gone through the record, it is apparent that nothing was produced by the prosecution to show that there is nexus between the petitioners-accused Nos.1 and 3-Companies and accused No.2-Company. Even during the course of investigation also, nothing was elicited to prove that there is 18 any nexus between the petitioners-accused Nos.1 and 3-Companies and accused No.2-Company. In the absence of any such material, the mere fact that investigation against accused Nos.2 and 10 is pending cannot be a valid ground to continue the criminal proceedings against the petitioners herein.
15. A perusal of 161 Cr.P.C. statements of witnesses i.e., LW2/ Nicola Anthony, LW4/Y.Satyanarayana Rao and LW5/G.Sunil Reddy would disclose that they have entered into lease agreements/Membership Agreement with petitioners-accused Nos.1 and 3 Companies. As the said documents were found to be genuine during the course of investigation, the Investigating Officer had filed charge sheet deleting Sections 465 and 468 of IPC and Section 66-D of the I.T. Act. Such deletion was not challenged by the de facto complainant. Since the Investigating Officer himself has found that the said documents are genuine, the allegation against the petitioners herein that they are functioning in an unlawful manner cannot be sustained.
16. Further, on a perusal of the record, Crime No.1134 of 2020 was registered against the petitioner-accused No.8, being the Director of petitioner-accused No.3-Company, on the complaint lodged by one R.Venkat Mourya, who is the victim. However, in the said crime, both the 19 parties have entered into compromise and the accused therein were acquitted. The victim himself has compromised the matter.
17. As seen from the record, the petitioners-accused Nos.5 and 6 are the Chartered Accountants of petitioners-accused Nos.3 and 1 Companies respectively. The allegation against the petitioners-accused Nos.5 and 6 is that they have uploaded incorporation/address change documents on ROC website. It is to be noted that when the change in office address was done in conformity with the procedure, the petitioners- accused Nos.5 and 6 have performed their duties as a part of carrying out their professional obligations and the same is in accordance with law, it cannot be said that the petitioners herein have involved in the commission of offence and cheated the victims. Furthermore, in the disciplinary proceedings initiated against the petitioner-accused No.6, after due enquiry, the disciplinary authority has concluded that he was found not guilty of the professional misconduct. In the said background, the petitioner-accused No.6 cannot be held liable. Since the petitioner- accused No.5 also stands on the same footing of petitioner-accused No.6, he cannot be also made liable.
18. Apart from that, to prove the offence of cheating under Section 420 of IPC, there must be dishonest intention on the part of the accused to cheat the de facto complainant from the inception and there has to be 20 entrustment of property. Section 120-B of IPC deals with criminal conspiracy. In the instant case, on a perusal of the allegations made in the FIR or charge sheet, even if they are taken on face value, no substantial and specific allegations have been levelled against the petitioners herein and the uncontroverted allegations made in the FIR or complaint do not disclose the commission of any offence and make out a case against the accused. Since the ingredients of offence under Section 415 of IPC are not made out, the offence under Section 420 of IPC is liable to be quashed and to prove the offence of criminal conspiracy, as there is no material to show that there is meeting of minds of two or more persons to do an illegal, offence under Section 120-B of IPC is also not made out.
19. For the foregoing discussion and in view of the law laid down by the Hon'ble Supreme Court in the judgments referred to above, this Court is of the considered opinion that continuation of criminal proceedings against the petitioners herein amounts to sheer abuse of process of the law and the same are liable to be quashed.
20. Accordingly, all the Criminal Petitions are allowed, quashing the proceedings against the petitioners-accused Nos.1, 3, 5 and 6 in C.C.No.2925 of 2025 on the file of the learned XII Additional Chief Metropolitan Magistrate, Nampally.
21
Pending miscellaneous applications, if any, shall stand closed.
____________________ JUVVADI SRIDEVI, J Date: 30.04.2025 rev