IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1279 of 2009()
1. PARRY AND COMPANY LTD.,GENERAL MARKETING
... Petitioner
Vs
1. THE FOOD INSPECTOR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1279 OF 2009
= = = = = = = = = = = = = = =
Dated this the 8th day of April, 2009.
O R D E R
This is an application filed with a prayer to set aside the
order passed in CMP 668/09 in C.C.171/03. As per the said
order M/s Parry and Company is impleaded as the 6th
accused. I had perused the order which is produced as
Annexure-1. Under Section 20A of the Prevention of Food
Adulteration Act power is granted to the Court to implead the
manufacturer, if the Court is satisfied on the evidence
adduced before it, it is necessary to do so. That is why the
Court held that u/s 20A powers cannot be exercised before
the commencement of trial because it is only on the basis of
evidence produced that the Magistrate can act under the
Section. Unfortunately the learned Magistrate has not
applied his mind to the evidence available in the case for the
purpose of impleading. It is a statutory mandate. Therefore
Crl.M.C. 1279 OF 2009
-:2:-
the order under challenge is set aside and a direction is given
to the learned Magistrate to consider CMP 668/09 afresh and
pass appropriate orders.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-