Citation : 2021 Latest Caselaw 380 Tel
Judgement Date : 10 February, 2021
THE HON'BLE SRI JUSTICE K.LAKSHMAN
CRIMINAL PETITION No.752 of 2021
ORDER:
This Criminal Petition is filed under Section 482 of
Cr.P.C. to quash the proceedings in Crime No.97 of 2020,
pending on the file of Station House Officer, Maripeda Police
Station, Mahbubabad District against the
petitioners/Accused. The offences alleged against the
petitioners are under Sections 270 and 273 of IPC.
2. Learned counsel for the petitioners as well as the
learned Assistant Public Prosecutor 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.
3. 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
Crl.P.No.3731 of 2018 & batch, decided on 27.08.2018
1992 Supp. (1) SCC 335
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 and 273 of IPC.
Therefore, the said proceedings in Crime No.97 of 2020
against the petitioners 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.
4. In view of the above submission, the present Criminal
Petition is allowed in terms of the judgment in Chidurala
Shyamsubder (supra), and the proceedings in Crime No.97 of
2020, pending on the file of Station House Officer, Maripeda
Police Station, Mahbubabad District, are hereby quashed
against the petitioners/Accused.
5. It is submitted by the learned counsel for the petitioners
that the seized property is in the custody of Police, Maripeda
Police Station and sought direction to the Station House
Officer, Maripeda Police Station, Mahbubabad District, to
return the seized property to the petitioners.
6. Since the proceedings in Crime No.97 of 2020 are
quashed against the petitioners/Accused, the Police,
Maripeda Police Station, Mahbubabad District, are 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: 10.02.2021 dv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!