Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asad Khan vs The State Of Telangana
2026 Latest Caselaw 283 Tel

Citation : 2026 Latest Caselaw 283 Tel
Judgement Date : 1 April, 2026

[Cites 4, Cited by 0]

Telangana High Court

Asad Khan vs The State Of Telangana on 1 April, 2026

IN THE HIGH COURT FOR THE STATE OF TELANGANA
                AT HYDERABAD

  THE HONOURABLE SRI JUSTICE J.SREENIVAS RAO

            CRIMINAL PETITION No.4763 of 2026

                         Date: 01.04.2026

Between:

Asad Khan
                                               ...petitioner/accused
                               AND

The State of Telangana, Represented by the Public Prosecutor,
High Court at Hyderabad for the State of Telangana and another

                                                      ...respondents

                             ORDER

This Criminal Petition has been filed seeking to quash the

proceedings in C.C.No.372 of 2023, on the file of the Additional

Judicial Magistrate of First Class at Armoor, wherein the petitioner

was arrayed as accused, for the offences punishable under Section

420 of the Indian Penal Code, 1860 (for short 'IPC') and Section 7

of the Essential Commodities Act, 1955 (for short 'EC' Act).

2. Heard Mr. Alluri Divakar Reddy, learned counsel for the

petitioner and Mr. Jithender Rao Veeramalla, learned Additional

Public Prosecutor for respondent No.1.

3. The specific allegation against the petitioner/accused is that

he has procured PDS rice from the beneficiaries at cheaper rate to

sell the same for wrongful gain and that on 12.08.2023, at about

07:00 hours, the petitioner was found in possession of 50 bags of

PDS rice containing 15 to 20 kgs approximately.

4. Learned counsel for the petitioner would submit that without

there being any complaint from any beneficiary, alleging that the

rice was procured deceptively or with a criminal intent and

charging the petitioner for prosecution is untenable and improper.

The allegations, even taken at his face value cannot be sustained

against the petitioners. Further, this Court, in Crl.P.Nos.5709 of

2019 and 3349 of 2015, while considering the same situation,

categorically observed that the offences alleged against the

petitioners therein could not be continued and accordingly quashed

the proceedings. The petitioner is also entitled to the same relief

and hence prayed to quash the proceedings against the petitioner.

5. The learned Additional Public Prosecutor submits that as per

prosecution, the offences said to have been committed by the

petitioner is cheating and violation of Section 7 of the EC Act and

requested to pass appropriate orders.

6. Section 7 of the EC Act contemplate that any person

contravenes with the production, supply, distribution and trade of

essential commodities is punishable. As per the prosecution, the

petitioner has procured PDS rice from the beneficiaries after supply

from the dealer.

7. A Coordinate Bench of this Court in Crl.P.No.7227 of 2025

has considered the identical facts and observed that:

"There is no averment indicating that the petitioner in any way deceptively induced the beneficiaries to part with the supplied PDS rice or the beneficiary entrusted the PDS rice purchased by them with the petitioner and they dishonestly misappropriated or converted to their own use or used it in violation of a lawful direction or contract. In the absence of essential factors, on the face of prosecution, this Court finds it to be a fit case to exercise the jurisdiction under Section 528 of BNSS, 2023. Thus, continuance of proceedings against the petitioner is abuse of process of law".

8. The facts and circumstances of the present case also similar

to those in the above case and hence, this Court finds it to be a fit

case to exercise jurisdiction under Section 528 of BNSS by

applying the same analogy and to quash the proceedings against the

petitioner herein.

9. Accordingly, the Criminal Petition is allowed and the

proceedings in C.C.No.372 of 2023, on the file of the Additional

Judicial Magistrate of First Class at Armoor, against the

petitioner/accused, are hereby quashed.

Pending miscellaneous applications, if any, shall stand

closed.

____________________________ JUSTICE J. SREENIVAS RAO

Date: 01.04.2026 ggd

 
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