Citation : 2025 Latest Caselaw 941 Tel
Judgement Date : 8 January, 2025
THE HONOURABLE SMT. JUSTICE JUVVADI SRIDEVI
CRIMINAL PETITION No.16202 of 2024
O R D E R:
This Criminal Petition is filed under Section 528 of
the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short
'BNSS') by the petitioner-accused to quash the
proceedings in FIR No.436 of 2024 of PS Hanamkonda,
Warangal District. The offences alleged against the
petitioner-accused are under Sections 272 and 275 of
Bharatiya Nyaya Sanhitha, 2023 (for short 'BNS')
(Previously, Sections 272 and 273 of IPC).
02. Heard Sri Y.Bala Murali, learned counsel for
petitioner and Sri Jithender Rao Veeramalla, learned
Additional Public Prosecutor for the State-respondent.
03. In Chidurala Shyamsubder v. State of
Telangana1, a learned Single Judge of the High Court,
by following the guidelines laid down by the
Honourable Supreme Court in State of Haryana v.
1 CRL.P.No.3731 of 2018 and batch dated 27.08.2018
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 272 and 275 of BNS (Previously, Sections
272 and 273 of IPC). Therefore, the said proceedings
initiated against the petitioner in FIR No.436 of 2024
are contrary to the principle laid down in Chidurala
Shyamsubder (supra) and, accordingly, the same are
liable to be quashed.
04. In view of the aforesaid judgment, the
present Criminal Petition is allowed in terms of
2 1992 Supp (1) SCC 335
Chidurala Shyamsubder (supra), and the
proceedings in FIR No.436 of 2024 of P.S.
Hanamkonda Warangal District, are hereby quashed.
The petitioner-accused is at liberty to file appropriate
application before the trial Court for return of seized
property. On such application being filed, the trial Court is
directed to release the seized property to the petitioner on
proper acknowledgment.
As a sequel, pending miscellaneous applications, if
any, shall stand closed.
______________________ JUVVADI SRIDEVI, J Date: 08-JAN-2025 rev
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!