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

Akbar Md Alias Mohammed Akbar Qureshi vs The State Of Telangana
2026 Latest Caselaw 206 Tel

Citation : 2026 Latest Caselaw 206 Tel
Judgement Date : 31 March, 2026

[Cites 2, Cited by 0]

Telangana High Court

Akbar Md Alias Mohammed Akbar Qureshi vs The State Of Telangana on 31 March, 2026

IN THE HIGH COURT FOR THE STATE OF TELANGANA
                AT HYDERABAD

     THE HONOURABLE SRI JUSTICE J.SREENIVAS RAO

              CRIMINAL PETITION No.4665 of 2026

                          Date: 31.03.2026

Between:

Akbar MD @ Mohammad Akbar Qureshi
and another
                                                          ...Petitioners
                                 AND

The State of Telangana,
Rep. by the Public Prosecutor,
Telangana High Court,
Hyderabad and another
                                                        ...Respondents

                             ORDER

This Criminal Petition has been filed by the

petitioners/accused Nos.1 and 2 seeking to quash the proceedings

in C.C.No.4214 of 2021, on the file of the I Additional Junior Civil

Judge-cum-XII Additional Judicial Magistrate First Class, Ranga

Reddy District, Rajendranagar.

2. Heard Mr.M.W.R.Jayakar, learned counsel for the

petitioners and Mr.Jithender Rao Veeramalla, learned Additional

Public Prosecutor for respondents.

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 profit and on 17.07.2021, the

petitioners were found in possession of 175 quintals of PDS rice.

4. Learned counsel for the petitioners 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 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.No.5709 of

2019, 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 offences said to have been committed by the

petitioners is cheating and violation of Section 7 of the Essential

Commodities Act, 1955 (for short '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

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.4214 of 2021, on the file of the I Additional

Junior Civil Judge-cum-XII Additional Judicial Magistrate First

Class, Ranga Reddy District, Rajendranagar, against the

petitioners/accused Nos.1 and 2, are hereby quashed.

Pending miscellaneous applications, if any, shall stand

closed.

____________________________ JUSTICE J. SREENIVAS RAO

31.03.2026 Note: Issue CC in a week b/o vsl

 
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