High Court Kerala High Court

E.P.Unnen vs Food Inspector on 27 March, 2009

Kerala High Court
E.P.Unnen vs Food Inspector on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 268 of 2002()


1. E.P.UNNEN, S/O.SAIDALI,
                      ...  Petitioner

                        Vs



1. FOOD INSPECTOR,ALIPARAMBA PANCHAYATH,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/03/2009

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      Crl.R.P. No.268 of 2002
                      -------------------------------------
              Dated this the 27th day of March, 2009

                                  ORDER

This revision petition is directed against a concurrent

verdict of guilty, conviction and sentence in a prosecution under

the provisions of the Prevention of Food Adulteration Act

(hereinafter referred to as the ‘Act’). The petitioner/accused has

been found guilty, convicted and sentenced under Section 2(ia)

(m) and Section 7 (i) r/w Section 16(1) (a)(i) of the Act. He faces

a sentence of S.I for a period of 10 months and to pay a fine of

Rs.2,000/- and in default to undergo S.I for a further period of 3

months.

2. The prosecution alleged that the petitioner herein had

sold the samples of synthetic vinegar to the Food Inspector, PW2

on 06.04.93 at the shop of the petitioner. The said sample on

analysis was found to be adulterated and did not conform to the

standards prescribed for synthetic vinegar in A.20.01 of the

appendix B to the P.F.A Rules.

3. Cognizance was taken on the basis of a complaint filed

by the Food Inspector. Accused entered appearance and denied

the offence alleged against him. Thereupon the prosecution

examined PWs 1 to 5 and proved Exts.P1 to P21. The accused

Crl.R.P. No.268 of 2002 2

pleaded not guilty. He denied the circumstances which

appeared in evidence and which were put to him. In 313

examination, he appears to have taken a stand that while he was

not available in his shop, someone had delivered bottles of

vinegar and when he returned, the Food Inspector demanded

sale of such bottles and it was accordingly that the sampling was

done. No defence witness was examined. But Ext.D1, a gazette

notification was proved.

4. The courts below concurrently came to the conclusion

that the appellant had succeeded in establishing all ingredients

of the offence punishable under Section 16(1) (a)(i) of the Act.

Accordingly they proceeded to pass the impugned judgments.

5. The petitioner claims to be aggrieved by the

impugned concurrent judgments. Called upon to explain the

nature of the challenge which the petitioner/accused wants to

mount against the impugned concurrent judgments, the learned

counsel for the petitioner raises various contentions.

6. First of all it is contended that the procedure for

sampling adopted by the Food Inspector is not correct. Several

bottles of synthetic vinegar were available in the shop and from

them, 3 separate bottles were purchased as samples. These

bottles were not opened. The contents of the samples were not

Crl.R.P. No.268 of 2002 3

mixed up and made homogeneous. This, it is contended,

amounts to violation of the provisions of the Food Adulteration

Act and Rules. No proper sampling has been done. The article

purchased has not been made homogeneous before it was

divided into 3 and samples drawn. For these reasons, the

prosecution must fail, it is contended.

7. I find no merit in this contention. Both courts have

adverted to Rule 22 A of the P.F.A Rules. That is an enabling

provision which permits the Food Inspector to purchase the

contents of one or more of such containers as required to satisfy

Rule 22. Mahazar prepared by the Food Inspector shows

unmistakably and the evidence of Food Inspector as PW2

confirms that there were identical label declarations for all the

bottles and this is a clear answer to the contention raised that

there has been no proper sampling. Rule 22 A permits such

sampling. All necessary circumstances to attract Rule 22 A have

been satisfactorily established and in these circumstances I find

no merit in the contention that the sampling done is not proper.

8. It is then contended that after purchasing the bottles,

wax sealing has not been done. It is then contended that

because there was no such wax sealing, there was possibility of

evaporation and consequent alteration in the contents of the

Crl.R.P. No.268 of 2002 4

bottles. I find no merit in this contention at all. The evidence of

the Food Inspector shows that it was a sealed bottle containing

synthetic vinegar that was purchased by him. According to him,

he found no reasons to further seal it. The report of the public

analyst shows that the public analyst found the sample to be

untampered and the seal to be intact. In these circumstances

the contentions that there has been no proper sampling,

consequently loss of contents by evaporation is possible and

further that the report of analysis submitted by the public

analyst cannot be reckoned as valid cannot be accepted. The

evidence clearly shows that sample was purchased in sealed

bottles and consequently the grievance that the Food Inspector

did not seal it further is found to be without any merit.

9. There is a vague contention that the article is an

article of primary food and therefore proviso to Section 2(ia)(m)

would apply. I am unable to understand the basis of this

contention. Primary food is defined in Section 2(xiia) of the Act

and an article of food, to be called an article of primary food,

must be a produce of agriculture or horticulture in its natural

form. Synthetic vinegar cannot by any stretch of imagination be

held to be a produce of agriculture or horticulture in its natural

form. This contention must also hence fail.

Crl.R.P. No.268 of 2002 5

10. A contention is urged that the petitioner is entitled to

succeed in his defence under Section 19(2) of the Act. Firstly

such a defence is not raised before the courts below. In fact, the

crucial answer given in 313 examination clearly shows that the

petitioner had no intention to contend that he had purchased the

article from any duly licenced manufacturer. That is evident

from the contention raised that some persons had delivered

articles in his absence and they were hence available in the

shop. A contention under Section 19 of the Act has not been

raised nor is there material to substantiate such a contention. In

fact the totality of circumstances even suggests that either the

petitioner must be the manufacturer or he is attempting to shield

such manufacturer. In these circumstances the plea raised

before me now that the petitioner is entitled to succeed under

Section 19(2) of the Act cannot be accepted. Of course, I note

that identical label declarations are there and the name of an

establishment is shown in such declaration. In the absence of a

specific contention on the part of the petitioner that he had

purchased the articles from such establishment specified in the

identical label declaration on the sample bottles, the petitioner

cannot be heard to raise a grievance now that he is entitled to a

Crl.R.P. No.268 of 2002 6

defence under Section 19(2) of the Act and that the same has not

been considered by the courts below.

11. The learned counsel for the petitioner contends that

the right of the accused under Section 13(2) of the Act has been

offended inasmuch as there was no precise specification of the

court before which the complaint was filed. In this aspect, the

counsel relies on Ext.D1 notification. The intimation under

Section 13(2) of the Act only shows that a complaint was filed

before the Judicial Magistrate of the First Class, Perinthalmanna.

At the time when the sample was taken, there was only one

Judicial Magistrate of the First Class at Perinthalmanna. Under

Ext.D1, another Magistrate court was constituted at

Perinthalmanna. Ext.D1 notification is dated 15.06.93; whereas

the notice under Section 13(2) of the Act was served on the

petitioner on 19.06.2003. The courts below had considered this.

But they have come to the conclusion that the right of the

accused under Section 13(2) of the Act cannot be said to be

prejudiced by the non specification in the notice as to whether

the complaint was filed before the newly constituted court or the

court that was existent earlier. I concur with the conclusions of

the courts below. There was only one court of the Judicial

Magistrate of the First Court till 15.06.1993 and the mere fact

Crl.R.P. No.268 of 2002 7

that it was not specified in the notice whether the complaint was

filed before the Judicial Magistrate of the First Class-I or II at

Perinthalmanna cannot in the facts and circumstances of this

case be held to have prejudicially affected the petitioner or

frustrated his right under Section 13(2) of the Act. Whether the

right under Section 13(2) f the Act has been frustrated or not is a

question of fact to be decided on the basis of the facts of each

case. The conduct of the petitioner is relevant. He did not make

any application before either court. Even after he entered

appearance, he did not make any application before the court

which had taken cognizance. I am satisfied that the courts

below are absolutely correct in coming to the conclusion that the

accused was not in any way prejudiced by the omission to specify

whether the complaint was filed before the first or the second

court.

12. I am satisfied, in these circumstances, that the

challenge on merits about the impugned order cannot succeed.

13. Lastly and finally it is contended that the sentence

imposed is excessive. Sentence of S.I for a period of 10 months

and a fine of Rs.2,000/- is imposed by the courts below. I am

satisfied that imposition of a mandatory minimum imprisonment

of 6 months is sufficient in the facts and circumstances of this

Crl.R.P. No.268 of 2002 8

case. The substantive sentence of imprisonment can hence be

reduced from S.I for a period of 10 months to S.I for a period of 6

months. This petition can succeed only to the above extent.

14. In the result:

i) This revision petition is allowed in part;

ii) The impugned judgments are upheld in all other

respects. But the substantive sentence of imprisonment is

reduced from S.I for a period of 10 months to S.I for a period of 6

months.

15. Petitioner shall appear and his sureties shall produce

him before the trial court on 02.05.09. Till then the sureties

shall not be executed. If the petitioner does not so appear,

needless to say, appropriate action under Section 446 Cr.P.C can

be initiated against the petitioner and his sureties by the learned

Magistrate.

(R.BASANT, JUDGE)

rtr/-