IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3041 of 2009()
1. GEORGE ANTONY, AGED 30 YEARS,
... Petitioner
2. P.C.JOZE, AGED 44 YEARS,
Vs
1. FOOD INSPECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SANTHOSH SUBRAMANIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.3041 OF 2009
------------------------------------------
Dated 1st October 2009
O R D E R
Petitioners are accused in C.C.408/2004 on
the file of Judicial First Class Magistrate,
Chalakkudy. Petitioners are being tried for the
offences under Sections 2(ia) (a) (b) (m) 7(1) (v)
read with Section 16(1) (a) (i) (ii) of Prevention of
Food Adulteration Act. Petitioners sought to adduce
evidence against the report of Central Food Laboratory
which was dismissed under Annexure-IV order.
Petitioners thereafter filed Annexure-V petition to
re-call DW1 to put some more questions which are
originally objected by the prosecutor. Learned
Magistrate dismissed the petition as per order dated
10/8/2009. This petition is filed under Section 482 of
Code of Criminal Procedure to quash Annexure-IV order
and to allow Annexure-V petition.
2. Learned counsel appearing for
petitioners was heard.
3. Argument of the learned counsel is that
CRMC 3041/09
2
report of the Central Forensic Laboratory was received
seven months after the article was purchased by the
Food Inspector and in such circumstances, learned
Magistrate should have granted permission to let in
evidence to contradict the findings of the Central
Forensic Laboratory and in any case learned Magistrate
would be re-called DW1 to put the question which was
originally objected to.
4. On hearing the learned counsel, I find
no illegality or irregularity warranting interference
at this stage. Being interlocutory orders, petitioners
are entitled to challenge the order along with the
final orders. With that liberty petition is
dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.