Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammed Feroz Khan vs The State Of Telangana
2021 Latest Caselaw 442 Tel

Citation : 2021 Latest Caselaw 442 Tel
Judgement Date : 16 February, 2021

Telangana High Court
Mohammed Feroz Khan vs The State Of Telangana on 16 February, 2021
Bench: K.Lakshman
          THE HONOURABLE SRI JUSTICE K. LAKSHMAN

                  CRIMINAL PETITION No. 957 OF 2021
ORDER:

This petition is filed under Section 482 of Cr.P.C.,

seeking to quash the proceedings in C.C.No.398 of 2020 on

the file of the Junior Civil Judge-Cum-Judicial First Class

Magistrate at Adilabad against the petitioners/Accused Nos.1

to 4. 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 C.C.No.398 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 C.C.No.398 of

2020 on the file of the Junior Civil Judge-Cum-Judicial First

Class Magistrate at Adilabad, are hereby quashed against the

petitioners/Accused Nos.1 to 4.

5. Since the proceedings in C.C.No.398 of 2020 are

quashed, the petitioners are at liberty to file an appropriate

application before the Junior Civil Judge-Cum-Judicial First

Class Magistrate at Adilabad seeking release of the seized

property and the learned Magistrate shall consider the same

and release the seized property on verification of the

ownership.

6. Miscellaneous petitions pending, if any, in this Criminal

Petition, shall stand closed.

__________________ K. LAKSHMAN, J Date: 16.02.2021 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 : Media

 
 
Latestlaws Newsletter