IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.18271 of 2009 VIVEK TULSIYAN @ VIVEK NAND TULSIYAN, S/o Sri Basudeo Rai Tulsiyan, Resident of Dharamshala Road, Saharsa, P.S. and District-Saharsa. Versus THE STATE OF BIHAR. -----------
For the Petitioner : Mr. N.K. Agrawal, Sr. Adv.
For the State : Mr. Choubey Jawahar, APP.
———–
02. 20.06.2011 The petitioner has sought quashing of
the order dated 03.10.2008 passed by the SDJM,
Saharsa in Misc. Case No. 06/2008 by which it has
taken cognizance under Section 16 of the
Prevention of Food Adulteration Act.
The case of the prosecution was that
samples of salt were taken from the shop of the
petitioner and when tested the same revealed that
there was less iodine than was required.
The contention of the petitioner is that
he is not the manufacturer of the salt and,
therefore, he should not be prosecuted for such a
lapse.
In view of such, the application is
allowed and the order dated 03.10.2008 passed by
the SDJM, Saharsa in Misc. Case No. 06/2008 is,
hereby, set aside.
Vikash/- (Anjana Prakash, J.)