High Court Kerala High Court

K.V. Babu vs Food Inspector on 30 October, 2009

Kerala High Court
K.V. Babu vs Food Inspector on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 768 of 2001()



1. K.V. BABU
                      ...  Petitioner

                        Vs

1. FOOD INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.SANTHOSH SUBRAMANIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/10/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.768 OF 2001
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 30th day of October, 2009

                                    ORDER

Revision petitioner is the first accused in C.C.No.694/1994 of

Judicial First Class Magistrate Court, Perumbavoor and Crl.Appeal

No.49/1998 of Additional Sessions Court, North Paravur. He was

convicted under Sections 2(ia) (a) (m), 7(i) , 16(1)(a)(i)(ii) (e) of PFA

Act and sentenced to undergo simple imprisonment for six months and

to pay a fine of Rs. 1,000/-, in default, to undergo simple imprisonment

for two months each . The conviction and sentence of the revision

petitioner were confirmed in appeal by the learned Sessions Judge.

Now the first accused has come up in revision challenging his

conviction and sentence.

2. The case of the complainant/first respondent, who is the

Food Inspector, Mobile Vigilance Squad, Kakkanad as testified by him

as PW1 and as detailed in the complaint in brief is this :

First respondent PW1 purchased curd made of mixed milk from

the ‘New Hotel Ambadi’ at 9 AM on 24/03/1994. The first accused is

Crl.R.P..No.768/01 Page numbers

the Manager and the second accused is the licencee of the said hotel.

The public Analyst has reported in Ext.P10 that the sample does not

conform to the standards prescribed for curd prepared from mixed milk

and therefore it is adulterated. On the basis of this report, first

respondent complainant has filed a complaint against the accused

persons.

3. The accused persons when appeared before the trial court ,

copies of documents relied on by the complainant were furnished to

them and the complainant was examined as PW1. After preliminary

arguments, charges were framed against the accused under Sections 2

(ia) (m), 7(i) , 16(1)(a)(i)(iii) of PFA Act to which they pleaded not

guilty. Thereafter PW1 was recalled and further examined and PW2

was examined. Exts.P1 to P13 were marked on the side of the

complainant. When questioned under Section 313 Cr.P.C., the revision

petitioners denied having committed any offence. No defence evidence

was adduced. The trial court on an appreciation of evidence found the

accused persons guilty of the offences alleged against them, convicted

them thereunder and sentenced them as aforesaid which is confirmed

Crl.R.P..No.768/01 Page numbers

in appeal. Now the first accused has come up in revision challenging

his conviction and sentence.

4. The following points arise for consideration ;

1) Whether the conviction of the

revision petitioner by the trial court under

Sections 2(ia) (a)(m), 7(i) , 16(1)(a)(i)(ii)(e) of

PFA Act which is confirmed in appeal can be

sustained ?

2) Whether the sentence imposed is

excessive or unduly harsh ?

Point No.1

5. Counsel for the revision petitioner argued that in view of

the discrepancies in the report of the public analyst – Ext.P10 and

report of the Central Food Laboratory Ext.P13 the benefit of doubt

should be given to be accused persons. I find some force in the above

contention. The allegation against the accused persons is that the

revision petitioner sold adulterated curd. Appendix A -11.02.04 of the

PFA Rules states that curd shall have the same minimum percentage of

Crl.R.P..No.768/01 Page numbers

milk fat and milk solids (non fat) as the milk from which it is prepared.

Appendix A-11.01.11 mandates that the standard for the different

classes and designations of milk . Appendix A.11.02 prescribes the

minimum all India standard for mixed milk as 4.5% , milk fat and milk

solids (non fat) as 8.5%. In Ext.P10 it was found that the sample

contained milk fat of 6.1% and milk solids(non fat) of 7.7%. At the

same time, Central Food Laboratory in Ext.P13 found that the sample

contained 4.1% milk fat and 9.2% milk solids ( non fat). In a similar

matter, the Apex Court has held in Administrator of the city of

Nagpur v. Laxman and another ( 1995 SCC(cri) 354) that the total

solids as indicated is more than what is prescribed for mixed milk and

refused to interfere with the acquittal of the accused.

6. In the light of the principles laid down in the above

decision, in the present case total solids are 13.8% as per the report of

the public analyst and 13.3% as per the report of the central food

laboratory. The total solid fat prescribed under the PFA Act is only

13%. Therefore accepting the principles laid down in the above

decision, I am giving the benefit of doubt to the revision petitioners and

Crl.R.P..No.768/01 Page numbers

acquitting them of the offences levelled against them.

In the result, the revision petition is allowed in part. Conviction

of the revision petitioner under Sections 2(ia) (m) (a), 7(i) , 16(1)(a)(i)

(ii)(e) of PFA Act is set aside. He is acquitted of the said charge. His

bail bonds are cancelled.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P..No.768/01    Page numbers