High Court Madras High Court

Public Prosecutor vs Meenakshi Achi And Anr. on 15 December, 1967

Madras High Court
Public Prosecutor vs Meenakshi Achi And Anr. on 15 December, 1967
Equivalent citations: 1970 CriLJ 926
Author: Sadasivam
Bench: Sadasivam


JUDGMENT

Sadasivam, J.

1. The State has preferred this appeal against the acquittal of the accused in C. C. No. 172 of 1964 on the file of the Additional First Class Magistrate II, Madurai. The Food Inspector, Madurai Municipality, filed a complaint against the respondents under Section 16 (1) (a) (i) read with Sections 2 (1) (a), (j) (h), 2 (ix) (j), 7 (1) of the Prevention of Food Adulteration Act, hereinafter called ‘the Act’ and Rule 28, clause A, 11, 11, in Appendix B to Rule 5 of the rules framed under the Act, for having sold ice-cream which on analysis was deficient in fat to the extent of 50 per cent and also contained coaltar dye which is not of the permitted variety. P.W. 1, Narayanan, Food Inspector, Madurai Municipality, went to the said ice-cream company at about 9-50 a.m. on 22-7-1964 and purchased 600 grams from the second accused on payment of Rs. 3 and he adopted the usual procedure of dividing the icecream into three equal parts, retaining one part with himself giving one part to the second accused and sending the third to the Public Analyst for analysis. The report of the Public Analyst, Exhibit P-7, shows that; the sample sent to him is deficient in fat : to the extent of 50 per cent and it contains coaltar dye which is not in the list of dyes permitted to be used upon food. During the course of the trial, the sample given by the accused was sent to the Director of Central Food Laboratory and his report, Exhibit C-2 also is to the effect that the ice-cream is adulterated as the total fat content was only 2.8 per cent and the coal-tar dye (rose in shade) which is not permitted, was present. The learned Additional First Class Magistrate acquitted both the accused on the ground that the first accused is the “technical owner’ and that the business was really managed by her husband and that the case against the second accused has not been satisfactorily proved as according to him he is only a clerk in the ice-cream company and it is not definitely known who exactly sold the icecream to P.W. 1. I may at once state that the reasons given by the learned Additional First Class Magistrate are wrong and this evidently has led the State to file this appeal. The learned Additional First Class Magistrate could have given valid reasons for acquitting the accused.

2. The fact that the first accused does not actually manage the business is irrelevant, so long as she is the owner of the company. The fact that she left the management of the company in the hands of her husband could be taken into consideration in awarding the sentence. So far as the second accused is concerned, it is true that he has adduced the evidence of D.W. 1, the husband of the first accused, and D.W. 1, an employee in the company, in support of his case that he has nothing to do with the sale of the ice-cream and that he is only an employee in the company. But having regard to the receipt, Exhibit P-1 signed by the second accused, notice Exhibit P-2 served on the second accused, the acknowledgment Exhibit P-23 signed by the second accused for receipt of the sample and the statement Exhibit P-4 given by the second accused admitting the fact that he sold the ice-cream the evidence of P.W. I ought to have been accepted by the Additional First Class Magistrate. In fact, the learned Magistrate has not referred to any of these documents. His finding that the second accused did not sell the ice-cream is opposed to the oral and documentary evidence in this case. It is not possible to accept the interested testimony given by D.W. 1, the husband and D.W. 2, the employee of the first accused, in support of the belated defence of the second accused that he did not sell the ice-cream. I find that the second accused did sell the ice-cream to P.W. 1.

3. The accused has let in the evidence of D.W. 3 to prove that the skimmed milk had been purchased from him to make the ice-cream. Skimmed milk cannot be expected to contain milk fat, though it would contain milk solids. In Crl. As. Nos. 212, 291, 729 and 277 of 1965, Public Prosecutor v. Sethuvel Chettiar reported in 1968 Mad LJ (Cri) 501, preferred by the State against the acquittal of the accused in those cases, Krishnaswamy Reddy J. has found that the ice-cream made of skimmed milk need not contain milk fat, but it should contain not less than 8.5 per cent of milk solids and dismissed the State appeals. It is unnecessary to repeat the reasons given in that judgment, as I entirely concur with the same. The prosecution has not let in any evidence to show that the accused purported to sell ice-cream made of pure and not skimmed milk. Hence, the accused could not be convicted for having sold ice-cream which did not contain milk fat, as it is the case of the accused that ice-cream was made of skimmed milk.

4. The only other ground on which the accused could be found guilty of having sold adulterated food-stuff is that the coaltar dye used in the preparation of ice-cream is not one of the permitted varieties. The report of the Public Analyst is only to the effect that the sample of icecream contained tar dye which is not in the list of dyes permitted to be used upon food. It has been repeatedly held in several decisions that the report of the Public Analyst should contain factual data of the analysis to enable the Court to decide that the article of food is adulterated. A vague opinion as to the content of coaltar dye as found in Exhibit P-7 can hardly be of any assistance to a Court in deciding whether the coaltar dye used is really not one of the permitted varieties. In Crl. R. C. No. 167 of 1965 of this Court (New Bharat Confectionary, Sirkali (Madras)), I have pointed out that it is the duty of the prosecution, in cases like the present, where the report does not give details, to examine the Public Analyst to satisfactorily prove to the Court that the coaltar dye used by the accused is not of the permitted variety. That case related to a confectionary in which Public Analyst gave the opinion that the coaltar dye was not of the permitted variety. The coaltar dye used in that case was of red colour which is one of the colours permitted to be used under the rules. The Public Analyst report does not even state the colour of the coaltar dye used in this case. It is in the report of the Director of Central Food Laboratory it is mentioned that the ice-cream contained coaltar dye, which was rose in shade.

5. The learned advocate for the accused urged that the report of the Director of Central Food Laboratory does not show that the analysis was done by him and contended that the certificate Ex. C-2 cannot be used against the accused. I gave (given?) more than one adjournment to the Public Prosecutor to ascertain whether every one of the samples sent to the Director of Food Laboratory is personally analysed by him. But the learned Public Prosecutor could not get the information in spite of sending letters and reminders. It is highly unlikely that the Director of Central Food Laboratory would have personally analysed every one of the samples sent to him under Section 13 (1) of the Act, the Public Analyst shall deliver, in such form as may be prescribed, a report to the Food Inspector of the result of the analysis of any articles of food submitted to him for analysis. Under Form III as it originally stood, the Public Analyst had to sign the following certificate “I further certify that I have analysed the aforementioned sample, and declare the result of my analysis to be as follows”, In a number of cases, argument was advanced that the Public Analyst should himself analyse the sample as would appear to be necessary from the form of the certificate which he had to sign. The certificate in Form III has subsequently been amended by stating that the sample “has caused to be analysed”. But Sub-section (2) of Section 13 refers to the certificate of the Director of Central Food Laboratory. At the end of the clause it is stated that the Director of Central Food Laboratory shall send a certificate to the Court in the prescribed form within one month from the date of the receipt of the sample specifying the result of ‘his’ analysis. In some editions of the Act, the word “the” is found instead of the word ‘his’. But in the authorised version of the Act, the word ‘his’ is found. The form prescribed under the rules is not in conformity with this section, as it is only to the effect that the sample has been analysed and the result of the analysis alone is required to be stated. Thus, in this case, it has not been shown by the prosecution that the analysis was done personally by the Director of Central Food Laboratory as will appear to be necessary from a reading of the Clause (2) of Section 13 of the Act.

6. In Municipal Corporation, Delhi v. Tai Dayal AIR 1964 Punj 520, it has been held that it is only when a certificate from the Director of Food Laboratory is treated by Court as final and conclusive evidence of the facts stated therein, the report of the Public Analyst may be considered to have been superseded. It was held in the decision that if the Director’s certificate is not considered as final and conclusive evidence of the facts stated therein and is considered to be defective for the purpose of determining the issue of adulteration of the food-stuff, then the report of the Public Analyst cannot be considered as superseded. The learned advocate for the accused referred to the decision in Municipal Corporation of Delhi v. Ghisaram in support of his contention that a valuable right is conferred on the accused by Section 13 (2) of the Act to have the sample given to him analysed by the Director of Central Food Laboratory, that such a valuable right has been given for the proper defence of the case and that where there is a denial of that right on account of the deliberate conduct of the prosecution, it leads to serious prejudice and it would not be proper to uphold the conviction. But it is clear from the decision that the principle would be applied only to cases where the conduct of the prosecution has resulted in the denial to the accused of an opportunity to exercise his right. Even in that decision it was held that the provisions of Sections 13 (3) and 5 of the Act are attracted; when, in fact, the analysis of the sample sent to the Director of Central Food Laboratory is made by him on the basis of which he issues a certificate and that if for any reason no such certificate is issued, the report given by the Public Analyst does not cease to be evidence of the facts contained in it and does not become ineffective merely because it could have been superseded by the certificate issued by the Director of Central Food Laboratory. But in this case, the certificate has to be rejected as defective. Even if one falls back upon the report of the Public Analyst, that report cannot assist the prosecution on account of its being vague as already pointed out by me.

7. For the foregoing reasons, I see no ground to interfere with the acquittal of the accused though the reasons given by the learned First Class Magistrate for the acquittal are totally irrelevant.

8. The appeal is dismissed.