Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md Akram vs The State Of Telangana
2021 Latest Caselaw 339 Tel

Citation : 2021 Latest Caselaw 339 Tel
Judgement Date : 8 February, 2021

Telangana High Court
Md Akram vs The State Of Telangana on 8 February, 2021
Bench: K.Lakshman
         THE HON'BLE SRI JUSTICE K.LAKSHMAN

             WRIT PETITION No.19506 of 2020

ORDER:

This Writ Petition is filed by the petitioner under Article

226 of Constitution of India seeking the following relief:

".......to issue an appropriate Writ, Order or Direction, more particularly one in the nature of Writ of Mandamus, declaring the registration of Crime No.39 of 2020 of P.S. Talamadugu, Adilabad District, pursuant to seizure of Tobacco Products of the petitioner having knowledge that this Hon'ble Court suspended the Notification No.501/FSS-1/2020, dated 06.01.2020 issued by the 2nd respondent prohibiting sale of Tobacco Products, is without having jurisdiction, as being illegal, arbitrary, unconstitutional, in violation of principles of natural justice and consequently to set aside the same and direct the respondents not to interfere in any manner with trade and business carried out in the products that fall within the notification No.501/FSS-1/2020, dated 06.01.2020 by the petitioner and pass such other order orders......"

Heard the learned counsel for the petitioner and the

learned Government Pleader for Home. Perused the record.

2. The petitioner is accused in Cr.No.39 of 2020 of

Talamadugu Police Station, Adilabad District. The offences

registered against him are under Sections 270, 271 and 273

read with 34 of IPC.

3. Learned counsel for the petitioner as well as the learned

Government Pleader for Home would submit that the subject

matter is squarely covered by a common order in Chidurala

Shyamsubder v. State of Telangana1 rendered by the High

Court of Judicature at Hyderabad for the State of Telangana

and the State of Andhra Pradesh, and placed copy of the said

judgment for perusal.

4. In Chidurala Shyamsubder's case (supra), a learned

Single Judge of the High Court, following the guidelines laid

down by the Hon'ble Supreme Court in State of Haryana v.

Bhajan Lal2, held that the Police are incompetent to take

cognizance of the offences punishable under Sections 45 and

59(1) of the Food Safety and Standards (FSS) Act, 2006,

investigating into the offences along with other offences under

the provisions of the Indian Penal Code, 1860, and filing

charge sheet is grave illegality, as the Food Officer alone is

competent to investigate and to file charge sheet following the

Rules laid down under Sections 41 and 42 of FSS Act,

whereas, in the present case, the Police have registered the

crime for the offences under Sections 270, 271 and 273 read

with 34 of IPC. Therefore, the said proceedings in Crime

No.39 of 2020 against the petitioner herein are contrary to

the principle held by the learned Single Judge of the High

Court in Chidurala Shyamsubder (supra) and, accordingly,

the same are liable to be quashed.

Crl.P.No.3731 of 2018 & batch, decided on 27.08.2018

1992 Supp. (1) SCC 335

5. In view of the above submission, the present Writ

Petition is allowed in terms of the judgment in Chidurala

Shyamsubder (supra), and the proceedings in Crime No.39 of

2020, pending on the file of Station House Officer,

Talamadugu Police Station, Adilabad District, are hereby

quashed against the petitioner/Accused.

6. It is submitted by the learned counsel for the petitioner

that the seized property is in the custody of Talamadugu

Police Station, Adilabad District and sought direction to the

Talamadugu Police Station, Adilabad District, to return the

seized property to the petitioner.

7. Since the proceedings in Crime No.39 of 2020 are

quashed against the petitioner/Accused, the Police, Station

House Officer, Talamadugu Police Station, Adilabad District,

is directed to return the seized property on verifying the

documents with regard to ownership of the said property.

Miscellaneous petitions, if any, pending in this Petition, shall

stand closed.

________________________ JUSTICE K.LAKSHMAN Date: 08.02.2021 dv

 
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 : MAIMS

 
 
Latestlaws Newsletter