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

Shaik Shafeeq Ahmed vs The State Of Telangana
2021 Latest Caselaw 897 Tel

Citation : 2021 Latest Caselaw 897 Tel
Judgement Date : 22 March, 2021

Telangana High Court
Shaik Shafeeq Ahmed vs The State Of Telangana on 22 March, 2021
Bench: K.Lakshman
          THE HONOURABLE SRI JUSTICE K. LAKSHMAN

                  CRIMINAL PETITION No.2192 OF 2021

ORDER:

This Criminal Petition is filed under Section 482 of

Cr.P.C. to quash the proceedings in C.C.No.737 of 2020 on

the file of the Additional Judicial Magistrate of First Class,

Nirmal against the petitioners/ accused Nos.1 to 3. The

offences alleged against the petitioners are under

Sections 270 and 273 r/w.34 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,

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

1992 Supp. (1) SCC 335

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 and 273 r/w.34 of

IPC. Therefore, the said proceedings in C.C.No.737 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.

5. 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.737 of

2020 on the file of the Additional Judicial Magistrate of First

Class, Nirmal, are hereby quashed against the petitioner/

accused Nos.1 to 3.

6. Accordingly, the Criminal Petition is allowed.

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

stand closed.

__________________ K. LAKSHMAN, J 22nd March, 2021 PN

THE HONOURABLE SRI JUSTICE K. LAKSHMAN

CRIMINAL PETITION No.2192 OF 2021

22nd March, 2021 PN

 
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