Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sk. Jakir @ Shaik Zakeer vs The State Of Telangana
2026 Latest Caselaw 142 Tel

Citation : 2026 Latest Caselaw 142 Tel
Judgement Date : 30 March, 2026

[Cites 3, Cited by 0]

Telangana High Court

Sk. Jakir @ Shaik Zakeer vs The State Of Telangana on 30 March, 2026

IN THE HIGH COURT FOR THE STATE OF TELANGANA
                AT HYDERABAD

  THE HONOURABLE SRI JUSTICE J.SREENIVAS RAO

           CRIMINAL PETITION No.4551 of 2026

                         Date:30.03.2026

Between:

SK. Jakir and another
                                 ...Petitioners/Accused Nos.1 and 2
                               AND
The State of Telangana, represented by its Public Prosecutor,
High Court of Telangana, at Hyderabad and another.

                                                    ...Respondents

                            ORDER

This Criminal Petition has been filed seeking to quash the

proceedings in C.C.No.694 of 2020 on the file of the Principal

Judicial Magistrate of First Class, at Nirmal, wherein the

petitioners were arrayed as accused Nos.1 and 2, for the offences

punishable under Section 420 read with 34 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. G. Raghu, learned counsel appearing for the

petitioners and Mr. Jithender Rao Veeramalla, learned Additional

Public Prosecutor appearing for respondent No.1.

3. The specific allegation against the petitioners/accused Nos.1

and 2 is that they have procured PDS rice from the beneficiaries at

cheaper rate to sell the same for wrongful gain and that on

08.10.2020 at about 16:00 Hrs, the petitioners were found in

possession of 60 quintals of PDS rice.

4. Learned counsel for the petitioners submits that without there

being any complaint from any beneficiary, alleging that the rice was

procured deceptively or with a criminal intent and charging the

petitioners for prosecution is untenable and improper. The

allegations, even taken at their 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 petitioners are also entitled to the same relief

and hence prayed to quash the proceedings against the petitioners.

5. The learned Additional Public Prosecutor submits that as per

prosecution, the offence said to have been committed by the

petitioners 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 in this regard is punishable. As per the

prosecution, the petitioners have 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

petitioners herein.

9. Accordingly, the Criminal Petition is allowed and the

proceedings in C.C.No.694 of 2020 on the file of the Principal

Judicial Magistrate of First Class, at Nirmal, are hereby quashed.

Pending miscellaneous applications, if any, shall stand

closed.

____________________________ JUSTICE J. SREENIVAS RAO

Date: 30.03.2026 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