Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Abdul Hadi Haleem vs The State Of Telangana
2025 Latest Caselaw 2774 Tel

Citation : 2025 Latest Caselaw 2774 Tel
Judgement Date : 4 March, 2025

Telangana High Court

Mohd. Abdul Hadi Haleem vs The State Of Telangana on 4 March, 2025

Author: Juvvadi Sridevi
Bench: Juvvadi Sridevi
     THE HONOURABLE SMT. JUSTICE JUVVADI SRIDEVI

              CRIMINAL PETITION No.3114 of 2025

ORDER:

This Criminal Petition is filed by the petitioner-accused No.11

to quash the proceedings against him in S.C.N.D.P.S.No.140 of

2024 on the file of the learned I Additional District and Sessions

Judge, Cyberabad at L.B.Nagar, registered for the offences

punishable under Sections 21(a), 21(b), 22(c), 27 and 29 of the

Narcotic Drugs and Psychotropic Substances Act and section 21(a)

of the Narcotic Drugs and Psychotropic Substances Amendment Act.

2. Heard M/s. Abdul Wahid Basha, learned counsel for the

petitioner-accused No.11 and Mr. Jithender Rao Veeramalla, learned

Additional Public Prosecutor appearing for the State and perused the

record.

3. As per the case of the prosecution, on 02.02.2024 at

11.10 hours, the Police seized 13 grams of MDMA drug and 10

grams of Cocaine from the accused Nos.1 to 3 near tin shed at open

place, opposite My Home Vihanga Apartment, TNGO's colony,

Gachibowli , wherein A1 to A3 are drug peddlers and A4 to A23 are

consumers.

4. Learned counsel for the petitioner submits that upon the

confession statement of A4, though the petitioner is not present at

the scene of offence and nothing was recovered from his

possession, merely basing on the confession of the accused No.4,

the petitioner was falsely implicated in the case. In support of his

contention, learned counsel relied on the judgment of the Hon'ble

Supreme Court in Tofan Singh v. State of Tamil Nadu 1, wherein, it

was held that the confessional statements recorded under Section

67 of the Act, 1985, will remain inadmissible in the trial of an offence

under the Act, 1985.

5. Learned counsel for the petitioner further submitted that

the police Gachibowli have conducted a medical test for the

petitioner in the Continental Hospitals at Gachibowli on 02.02.2024,

wherein the Medical test was also reported as "Negative". Hence, he

seeks to quash the proceedings against the petitioner herein.

6. On the other hand, learned Additional Public Prosecutor

opposed the petition stating that specific allegations are levelled

against the petitioner and the truth or otherwise of the allegations

levelled against the petitioner can only be known after conducting

full-fledged trial before the trial Court, and hence, prayed to dismiss

the petition.

(2021) 4 SCC 1

7. Having heard both sides and perused the material on

record, it appears that the petitioner-accused No.11 was not present

at the scene of offence and nothing was seized from his possession.

As seen from the contents of the charge sheet, during the course of

investigation, the Police have also conducted medical test on the

petitioner which resulted negative. Furthermore, the petitioner was

arrayed as an accused in the crime basing on the confession

statement of co-accused, which is inadmissible in the trial of an

offence under the Act, 1985, as per the Judgment of the Honourable

Supreme Court in Tofan Singh's case (supra). In the said

circumstances, the continuation of proceedings against the petitioner

amounts to abuse of process of law and the same are liable to be

quashed.

8. Accordingly, this Criminal Petition is allowed and the

proceedings against the petitioner-accused No.11 in

S.C.N.D.P.S.No.140 of 2023 on the file of the learned I Additional

District and Sessions Judge, Cyberabad at L.B.Nagar, are hereby

quashed.

As a sequel, pending miscellaneous petitions, if any shall

stand closed.

_____________________ JUVVADI SRIDEVI, J Date: 04.03.2025 Note: CC by 06.03.2025 B/o.

BV

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter