High Court Kerala High Court

K.M.Abdul Rahiman vs Food Inspector on 16 June, 2008

Kerala High Court
K.M.Abdul Rahiman vs Food Inspector on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2220 of 2008()


1. K.M.ABDUL RAHIMAN, S/O/K.M.ABDUL REHMAN,
                      ...  Petitioner
2. K.M. JOSHI (NOMINEE), NOBLE TRADERS
3. NOBLE TRADERS, VI/612 BAZAR ROAD,

                        Vs



1. FOOD INSPECTOR, PERUMBAVOOR
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.SANTHOSH SUBRAMANIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2220 of 2008
            -------------------------------------------------
           Dated this the 16th day of June, 2008

                               ORDER

The petitioners are accused 1 to 3 in a prosecution under

the Prevention of Food Adulteration Act. The Public Analyst

had analysed the sample and found the same to be adulterated.

One of the accused filed an application to send the second

sample for analysis to the Central Food Laboratory. That

sample was sent. It was reported that it was unfit for analysis.

Nothing further was done by the learned Magistrate. Later,

another accused filed an application to send the sample to the

C.F.L. That application was allowed. The sample was sent to

the expert. The expert returned a finding that the article is

adulterated. Of course, it was found that the sample bottle

contained damaged masur dhal. What is, of course, crucially

relevant is that in the second report of the C.F.L., there is no

Crl.M.C. No. 2220 of 2008 -: 2 :-

statement that the article is unfit for analysis. The only

statement is that the article is adulterated for the reason that it

was damaged. The prosecution is now continuing on the basis

of the second report of the CFL.

2. According to the petitioners, the petitioners are entitled

to have the prosecution against them quashed by invoking the

powers under Sec.482 of the Cr.P.C. What is the reason? The

learned counsel for the petitioners submits that when the sample

sent to the C.F.L. was found to be unfit for analysis, the accused

has lost a valuable right under Sec.13(2) of the PFA Act and

consequently nothing worthwhile is likely to come out of the

proceedings even if it were continued.

3. I find no merit in this contention. It is by now trite that

even if the article has suffered damage and deterioration and

had become unfit for analysis, such report of the C.F.L. cannot

be reckoned as a certificate and the third sample must be sent

for analysis. In the instant case, the third sample was sent for

analysis though not suo motu by this Court as required under the

proviso to Sec.13(2E) of the PFA Act, but on the basis of an

Crl.M.C. No. 2220 of 2008 -: 3 :-

application made by another accused. Be that as it may, in law,

it must be reckoned that when the second sample was not fit for

analysis, the third sample was actually sent to the Director of the

C.F.L. for analysis. The fact that such third sample was sent at

the instance of another accused will not militate against the

efficacy and the binding nature of the second report of the

Director of the C.F.L.

4. The learned counsel for the petitioners has a further

contention that the sample inside the bottle must have been

damaged and reduced to dust not because it was so at the time

of sampling, but because of passage of time. This, of course, is

not a contention which this Court can, need or should entertain

at this stage. The petitioners’ option to contend that the

damage of the sample inside the bottle came into existence after

the sampling before the analysis can and must, of course, be

raised before the trial court. The rebuttable presumption that

the sample continued in the same condition from the date of

sampling to the date of analysis must hold the field now

notwithstanding the long gap of time in this case between the

Crl.M.C. No. 2220 of 2008 -: 4 :-

two.

5. I am not, in these circumstances, persuaded to agree

that the powers under Sec.482 of the Cr.P.C. can or ought to be

invoked. This Crl.M.C. is accordingly dismissed. I may,

however,hasten to observe that I have not intended to express

any final opinion on the contentions on merits raised by the

petitioners. Suffice it to say that I have only taken the view that

the powers under Sec.482 of the Cr.P.C. do not deserve to be

invoked at this stage.

(R. BASANT, JUDGE)

Nan/