High Court Punjab-Haryana High Court

Ramesh Kumar vs State Of Haryana on 28 July, 2009

Punjab-Haryana High Court
Ramesh Kumar vs State Of Haryana on 28 July, 2009
Crl. Rev. No. 436 of 1996              1

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                            Crl. Rev. No.436 of 1996
                            Decided on : 28-07-2009

Ramesh Kumar
                                             ....Petitioner

                     VERSUS

State of Haryana
                                             ....Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Rakesh Nagpal, Advocate for the petitioner.

Mr. Ajay Singh Ghangas, DAG, Haryana.

MAHESH GROVER, J

The petitioner has been convicted under Section 16(1)(a)(i) of

the Prevention of Food Adulteration Act, 1954 (hereinafter referred to as the

Act) by the Trial Court and awarded a sentence to undergo RI for a period

of one year and to pay a fine of Rs.2000/-. In appeal, Court of Additional

Sessions Judge, Bhiwani vide its order dated 14.6.1996 reduced the

awarded sentence to six months.

Learned counsel for the petitioner contended that a sample of

milk was seized from him on 24.2.1988. The sample was of cow’s milk and

on analysis it was found to be containing fat to the extent of 2.9% against

4% standard while milk solids were found to be 10.2%. In an application

moved by the petitioner, the sample was examined again by Central Food

Laboratory and in this examination fat was found to be 2.2% while milk

solids 10.5%. At the very outset learned counsel for the petitioner has

contended that sample was seized in the year 1988 and the petitioner has

faced the agony of trial for last 21 years and that he had already undergone a
Crl. Rev. No. 436 of 1996 2

sentence of one month out of the total sentence of six months awarded to

him. He further contends that no fruitful purpose will be served if he is now

confronted with the situation of undergoing remaining part of the sentence.

Therefore, he contends that his plea of reduction of sentence or in the

alternative alteration of sentence to fine may be considered sympathetically.

The petitioner was aged 24 years at the time of seizure of the sample and

now he is much advanced in age. He further states that he does not wish to

address the Court on merits.

On the other hand, learned counsel for the State contends that

in view of the fact that sample of the milk could not meet the prescribed

standards and was found to be adulterated, petitioner deserves no leniency.

I have heard the learned counsel for the parties and have

perused the record.

There is, indeed, no doubt that compassion should not be

shown to persons, who are playing with the life and health of people, but, at

the same time, noticing the fact that the sample was taken in the year 1988

and the conviction and sentence was reduced by the appellate Court in the

year 1996 and also the fact that 13 years have passed thereafter, I am of the

opinion that no fruitful purpose would be served by sending the petitioner to

jail after such a long period and it would be in the fitness of things if the

sentence awarded to him is reduced to that of fine. For this view, I draw

support from a judgment of the Supreme Court in Sri Krishan Gopal

Sharma and another versus Government of NCT of Delhi 1996(1) FAC

258 = (1996) 4 SCC 513 and also from the judgments of Allahabad High

Court in Bhageloo Versus State of U.P and another 1996 (2) FAC 199

and of this Court in Mahavir Versus State through Govt. Food Inspector
Crl. Rev. No. 436 of 1996 3

2000(4) RCR (criminal) 208.

In Shri Krishan Gopal Sharma’s case (supra), their

Lordships of the Apex Court observed as follows:-

“14 …. It should be emphasised that strict

adherence to Prevention of Food Adulteration Act and Rules

framed thereunder should be insisted and enforced for

safeguarding the interest of consumers of articles of food. In

the Constitution Bench decision in Tejani case { f(1974) 1 SCC

167 } it has been indicated that in order to prevent unmerited

leniency in the matter of awarding sentence for an offence

under the Prevention of Food Adulteration Act, the legislature

by amendment has incorporated the provision of minimum

sentence. But it has also been indicated that the court, for

adequate and special reasons, may bring down the minimum

sentence. The Constitution Bench has also observed that all

violations of provisions of the Act and Rules need not be

treated alike because “there are violations and violations”. In

the special facts of these cases, it appears to us that a deterrent

punishment of imprisonment is not called for and imposition of

fine will meet the ends of justice. The criminal cases were

initiated on the basis of samples taken in 1987. The accused-

applicants have already faced the ordeal of criminal trials for a

number of years. In the aforesaid circumstances, further agony

of criminal trials need not be prolonged. Conclusion of the

criminal cases will also save time and expenditure of the

respondent.

Crl. Rev. No. 436 of 1996 4

15. In that view of the matter, we direct for

quashing the criminal cases in question on payment of costs of

Rs.7500/- in each of these appeals as in our view on conviction

of the appellants in the criminal cases initiated against them,

such fine would have met the ends of justice. The appeals are

accordingly disposed of.”

Consequently, the present revision petition is disposed of in the

following terms:-

(i)the conviction of the petitioner shall remain intact;

(ii)the sentence of the imprisonment awarded to him is

converted to that of fine of Rs.10,000/- which shall include

the fine of Rs.2000/- already deposited by the petitioner.

(iii) The fine shall be deposited before the Trial Court within a

period of four months from today, failing which the

conviction of the petitioner as awarded by the Court below

shall stand revived.

July 28, 2009                                    (Mahesh Grover)
rekha                                               Judge