Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Singh vs State Of Rajasthan (2024:Rj-Jd:42770)
2024 Latest Caselaw 9141 Raj

Citation : 2024 Latest Caselaw 9141 Raj
Judgement Date : 19 October, 2024

Rajasthan High Court - Jodhpur

Mahendra Singh vs State Of Rajasthan (2024:Rj-Jd:42770) on 19 October, 2024

[2024:RJ-JD:42770]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 6957/2024

1.       Mahendra Singh S/o Sh. Jai Singh Sisidia, Aged About 29
         Years, R/o Agoriya. Ps Vallabhnagar, Dist. Udaipur.
2.       Nepal Singh S/o Sh. Karan Singh Chauhan, Aged About
         22 Years, R/o Ajitpura, Ps Dungla, Dist. Chittorgarh.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Sh. Badri Lal Rao S/o Sh. Ambalal Rao, At Present
         Working as At CO, CO Office Begun, Begun, Dist.
         Chittorgarh.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. S.S. Sisodia.
                                Mr. Harshit Yadav.
For Respondent(s)         :     Mr. Vikram Rajpurohit, PP


               HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

19/10/2024

1. Petitioners seek quashing of an FIR No.24/2024 dated

01.02.2024 registered at Police Station Parsoli, District Chittorgarh

for alleged offences under Sections 3 & 7 of Essential Commodities

Act and Sections 285, 336 & 34 of IPC.

2. According to the FIR in question, upon an information

received on 01.02.2024, the SHO conducted a raid at Shridev

Hotel and 13 drums were recovered. Out of which, 07 drums were

filled with petrol and 06 drums were filled with a chemical. Upon

being asked about the licence, the petitioners stated that there is

no licence.

[2024:RJ-JD:42770] (2 of 3) [CRLMP-6957/2024]

2.1 The said drums were seized. The FIR in question for the

aforesaid offences was registered. The petitioners were arrested.

3. In the aforesaid backdrop, I have heard the learned counsel

for the accused petitioners as well as learned Public Prosecutor

and perused the record.

4. Learned counsel for the petitioners, at the very outset, relies

on a judgment rendered by this Court in the case of S.B.

Criminal Revision Petition No.1361/2014 & Ors.; Karamjeet

Singh Vs. State of Rajasthan decided on 02.02.2016. The

relevant of which is extracted below :

"These orders as well as the State Government's Control Order of 1990 have all been issued under Section 3 of the E.C. Act. They submit that the Central Government's Control Orders would have an over-riding effect on a Control order issued by the State Government as they all cover the same subject. They rely on the notification dated 10.04.2006 issued by the State Government under the Control Order, 2005 whereby, officers not below the rank of Additional DSO have been authorised to take action under the said Control Order. They further contend that under the Control Order of 1999, retail sale of petroleum products upto 2500 ltrs. is permissible to one person at a time."

5. Conceded case of the prosecution is that the petitioners were

found in possession of 1300 litres of petrol and 1020 litres of

chemical (total 2320 litres) and therefore, are liable to be tried

under Section 3 read with 7 of the Essential commodities Act.

However, the competent authority has also issued the notification

dated 10.04.2006, as noted in the judgment supra, permitting

2500 litres of petrol to be transported by an individual. Moreover,

on a court query, it transpires that the chemical recovered is not

covered under the definition of the Essential Commodities Act.

6. The learned Public Prosecutor does not dispute the above

mentioned notification or the ratio rendered in the judgment ibid,

which has attained finality since it was not challenged.

[2024:RJ-JD:42770] (3 of 3) [CRLMP-6957/2024]

7. In the premise, the petition is allowed and the FIR in

question is quashed with consequences to follow.

8. Pending application(s), if any, also stand(s) disposed of.

(ARUN MONGA),J 8-Rmathur/-

Whether fit for reporting : Yes / No

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter