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

Mr. Jithender Kumar Agarwal vs The State Of Telangana And Another
2024 Latest Caselaw 2321 Tel

Citation : 2024 Latest Caselaw 2321 Tel
Judgement Date : 20 June, 2024

Telangana High Court

Mr. Jithender Kumar Agarwal vs The State Of Telangana And Another on 20 June, 2024

Author: Juvvadi Sridevi

Bench: Juvvadi Sridevi

         THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

         CRIMINAL PETITION Nos.6681 AND 7309 OF 2019

ORDER:

As both these petitions are filed by the accused in the same crime,

they are heard together and are being disposed of by this common order.

2. Petitioners are seeking to quash the proceedings against them in

Crime No.164 of 2019 on the file of Dabeerpura Police Station,

Hyderabad, registered for the offences under Sections 272, 273, 406 and

420 of IPC.

3. Heard Sri B.Chandrasen Reddy, learned Senior Counsel for

petitioners and the learned Additional Public Prosecutor appearing for the

1st respondent. None appeared for the 2nd respondent.

4. The Superintendent of Jails, Central Prison, Chanchalguda,

Hyderabad, has lodged a complaint on 19.10.2019 against the petitioners

stating that the petitioners, being the Contractors for supply of food and

ration items to the Jail, have supplied adulterated Sunflower oil.

5. The main ground urged by the learned Senior Counsel for petitioners

is that when there is special enactment to deal with adulteration of food

items, namely, the Food Safety and Standards Act, 2006 (FSSA Act), no

prosecution can be launched under any other law including IPC and 2 JS, J Crl.P.Nos.6681 & 7309 of 2019

Cr.P.C. To the said proposition, the learned Senior Counsel has relied on

the judgment of Hon'ble Supreme Court in Ram Nath v. State of Uttar

Pradesh and others 1, wherein, it is held that there cannot be simultaneous

prosecution under IPC and FSSA. He has also relied on the judgments of

Allahabad High Court in Mahesh Kumar Agarwal v. State of U.P. and

another2 and in M/s Pepsico India Holding (Pvt) Limited and another

v. State of U.P. and others 3 and also in the judgment of Patna High Court

in Dharmendra Kumar @ Raja v. The State of Bihar Through The

Director4, wherein, it is held that after coming into force of the provisions

of FSSA Act by notification, dated 29.07.2010, the authorities can take

action only under the FSSA Act as it postulates an overriding effect over

all other food related laws. It is also held that the provisions of Sections

272 and 273 of IPC cannot be invoked in the matters relating to

adulteration of food. All these judgments are applicable to the case of the

petitioners herein.

6. In view of the above law on the subject, this Court is of the

considered view that the petitioners cannot be prosecuted under the

provisions of IPC since the FSSA Act has got overriding effect on general

laws with regard to adulteration of food.

(2024) 3 Supreme Court Cases 502

2013 SCC OnLine All 13094

2010 SCC OnLine all 1708

Case No.119 of 2016, Dated 08.04.2016 3 JS, J Crl.P.Nos.6681 & 7309 of 2019

7. Though the learned Additional Public Prosecutor has submitted that

liberty may be granted for them to prosecute the petitioner/accused under

the provisions of FSSA Act, it is to be seen that under Section 77 of the

FSSA Act, no Court shall take cognizance of an offence under the said Act

after the expiry of the period of one year from the date of commission of

an offence, which can be extended up to three years for reasons to be

recorded by the Commissioner of Food Safety. In the present case the date

of complaint is 19.10.2019, and almost four years have lapsed from the

date of complaint. Therefore, no prosecution can be initiated against the

petitioner at this belated point of time in view of the bar contained under

Section 77 of the Act.

8. Accordingly, both these criminal petitions are allowed and the

proceedings against the petitioners in Crime No.164 of 2019 of P.S.

Dabeerpura, Hyderabad, are quashed.

Pending miscellaneous applications, if any, shall stand closed.

____________________ JUVVADI SRIDEVI, J Date:20.06.2024 Ksk

 
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