High Court Kerala High Court

Philip Cherian vs State Of Kerala on 11 January, 2011

Kerala High Court
Philip Cherian vs State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 64 of 2011()


1. PHILIP CHERIAN, CHERUKARA HOUSE,
                      ...  Petitioner
2. C.I.CHERIAN, CHERUKARA HOUSE,
3. MATHEW CHERIAN, CHERUKARA HOUSE,
4. JOSEPH CHERIAN, CHERUKARA HOUSE,
5. RIJU NINAN, PLAVELIKKADAVIL HOUSE,
6. AJUMON P.BABY,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE FOOD INSPECTOR, CHANGANACHERRY

                For Petitioner  :SRI.JOHN VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/01/2011

 O R D E R
                             THOMAS P. JOSEPH, J.

                            --------------------------------------
                               Crl.M.C. No.64 of 2011
                            --------------------------------------
                    Dated this the 11th day of January, 2011.

                                         ORDER

Petitioners are accused in S.T.No.461 of 2009 of the court of learned

Judicial First Class Magistrate, Changanacherry, initiated on a complaint

preferred by respondent No.2, Food Inspector for various offences punishable

under the Prevention of Food Adulteration Act and the Rules (for short, “the Act

and Rules”) for alleged sale of vinegar which did not conform to the prescribed

standard. Prosecution was launched on the strength of report of the Public

Analyst (Annexure-A1). Later, one of the remaining sample was sent to the

Central Food Laboratory (CFL) for examination who according to the

petitioners by Annexure-A4, certificate has concluded that the sample conformed

to the standards for brewed vinegar as per the Act and Rules. Learned counsel

contends that under Section 13(3) of the Act certificate issued by CFL would

supersede the report given by the Public Analyst and hence no offence is made

out against petitioners. I have heard learned counsel for petitioners and the

Public Prosecutor.

2. If the report submitted by the CFL as contended by learned counsel

reveals that no offence is made out, court below is bound to drop the

proceedings or discharge petitioners as provided under law. Proper course

open to the petitioners is to approach learned Magistrate requesting to drop the

Crl.M.C.No.64/2011

2

proceedings or discharge them as provided under law instead of filing petition

under Section 482 of the Code of Criminal Procedure to quash the proceedings.

Without prejudice to that right of petitioners this petition is closed.

Crl.M.A.No.151 of 2011 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks