High Court Kerala High Court

P.V.Prasad vs Food Inspector on 20 March, 2007

Kerala High Court
P.V.Prasad vs Food Inspector on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2668 of 2005()


1. P.V.PRASAD, SREE PRASADAM FOODS,
                      ...  Petitioner

                        Vs



1. FOOD INSPECTOR, THALASSERY MUNICIPALITY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :20/03/2007

 O R D E R
                             A.K. BASHEER, J.

                         --------------------------

                      Crl.M.C.  NO. 2668 OF 2005

                            ---------------------


                 Dated this the 20th day of March, 2007


                              J U D G M E N T

Petitioner is being prosecuted under Section 16(1) a(i)

read with Section 7(ii) and Section 2(ix)K of the Prevention of

Food Adulteration Act 1954 [for shot “the Act”] and Rule 40(2) of

the Prevention of Food Adulteration Rules [for short “the Rules”].

Petitioner has been arraigned as Accused No.2 in the above

proceedings.

2. The Petitioner has filed this petition under Section 482

of the Code of Criminal Procedure seeking to quash the

proceedings pending against him on the file of the Judicial

Magistrate of First Class, Thalasserry in STC 6264/04. The 1st

respondent filed Annexure I complaint before the court below

alleging that the sample of vinegar purchased from Accused No.1

was certified as mis branded under Section 2(ix)K of the Act. The

case of the Food Inspector appears to be that he had purchased

the food article in question from Accused No.1 on July 22, 2002

after issuing Form VI notice. Three bottles containing 500 ml.

CRL.M.C. NO. 2668/05 Page numbers

each of non fruit vinegar were purchased by the Food Inspector

and they were sealed and labelled as provided under the Act and

the Rules. One sample was sent for analysis pursuant to which

Annexure II report was issued by the Public Analyst. Food

Inspector contended that in view of the report issued by the

Analyst, petitioner and Accused No.1 were liable to be prosecuted

under the Act and the Rules thereunder.

3. It is the contention of the petitioner that he had

obtained Annexure III licence for manufacture of Jam Group,

Squash Group, Pickles, Non fruit vinegar etc. from the Ministry of

Food Processing Industries under Government of India. The

licence was issued to him under the Fruit Products Order, 1955.

It is pointed out by the learned counsel that in the year 1997 the

Central Government had amended Clause 11(2) of the Fruit

Products Order by which the word “synthetic” was substituted by

“non fruit” in the said clause. The label on the bottle of vinegar

purchased by the Food Inspector contained the words “non fruit”

as indicated in Clause 11(2) of the food products order and

therefore petitioner cannot be held to have violated any statutory

provision. Learned counsel has invited my attention to a decision

CRL.M.C. NO. 2668/05 Page numbers

of this Court in Achamma v. Union of India [2004 (3) KLT 81]

in which an identical question was considered. This Court had

held that “in the light of the amendment of the Fruit Products

Order as a result of which the word “synthetic” is substituted by

the word ‘non-fruit”, marking of vinegar products by labelling

them as “non-fruit” instead of “synthetic” will not amount to mis

branding.”

In view of the above decision, I am satisfied that the

prosecution launched against the petitioner is liable to be

quashed. I do so. The Crl.M.C. is therefore allowed.






                                                     A.K. BASHEER, JUDGE

vps


CRL.M.C. NO. 2668/05    Page numbers





                                        KURIAN JOSEPH, JUDGE




                                                      OP NO.





                                                   JUDGMENT




                                         21st  DECEMBER, 2006