High Court Kerala High Court

G.D. Shanbhag vs The Food Inspector on 13 December, 2006

Kerala High Court
G.D. Shanbhag vs The Food Inspector on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 7849 of 2001()



1. G.D. SHANBHAG
                      ...  Petitioner

                        Vs

1. THE FOOD INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :13/12/2006

 O R D E R
                           K.R. UDAYABHANU, J.


                        CRL.M.C.NO.7849 of 2001


      DATED THIS THE 13TH   DAY OF  DECEMBER   2006


                                     ORDER

The petitioners, who are the accused in C.C.No.248 of 2001

in the Court of the Chief Judicial Magistrate, Kottayam with

respect to the offences under Sections 2(ia)(a)(m), 7(i)and 26

(1)(a)(i) of the Prevention of Food Adulteration Act, have sought

for setting aside the above proceedings.

2. The prosecution case is that the Food Inspector

purchased three packets of glucovita glucose-D from the shop

by name Vaypookara Medicals situated in Kottayam Municipality

and on subjecting the same for examination by the Public

Analyst, it was found that the same did not conform to the

standard prescribed for `Dextrose’ under the P.F.A. Act and

Rules and hence the same is adulterated. According to the

petitioners, the above charge is not sustainable as glucovita

glucose-D and dextrose are entirely different food articles. It is

pointed out that the ingredients of glucovita-glucose-D as

CRMC 7849/01 -2-

mentioned in the complaint are as follows:

“Sugar, Dextrose Monohyderate, Malic acid, Calcium

Phosphate, Fruit juice powder,Sodium Citrate,

Common salt, Emulsifying and Stabilizing agents,

vitamins and minerals”

Glucovita-glucose-D manufactured by the 2nd petitioner Company

is an energy drink powder for which no standard has been

prescribed under the P.F.A. Act and Rules. The same is a

proprietary food as mentioned in Rule 37(a) Explanation (b) of

P.F.A.Rules. The proprietary food is a food which has not been

standardised under the P.F.A.Rules. The standard of dextrose as

per Rule 5 of Appendix-B is A.07.07 which is as follows:

“A.07.07-Dextrose is a white or light cream granular

powder, odourless and having a sweet taste.

When heated with potassium cupritartarate solution it

shall produce a copious Precipitate of cuprous oxide.

It shall conform to the following standards:-

Sulphate ash – Not more than 0/1 per cent on dry basis.

Acidity- 0.5 gm.dissolved in 50 ml.of freshly

boiled and cooled water re requires

for neutralization not more than 0.20

CRMC 7849/01 -3-

ml.of N/10 Sodium hydroxide to

phenolphthalein indicator.

Glucose Not less than 99.0 per cent on dry basis.

Sulphur dioxide content shall not exceed 70p.p.m.”

3. The standard of dextrose shows that it is an article of

food containing not less than 99 per cent of glucose on dry

basis. As glucovita-glucose-D is a proprietary food of which

Dextrose mono-hydrate is only one among the several

ingredients. Hence, it cannot be tested on the standards

prescribed for dextrose. The first petitioner is the Vice

President (Technical) of the manufacturer and the 2nd

petitioner is the company that manufactured the impugned

article of food.

4. Counsel appearing for the Food Inspector has

opposed the application.

5. I find that the proceedings have been initiated against

the vendor, distributor and manufacturer. The article was

purchased from a medical shop. Annexure-B is a certificate of

the Public Analyst as per which the percentage of glucose is

only 18.6 per cent on dry basis in the sample whereas as per

CRMC 7849/01 -4-

Appendix-B, the standard for dextrose, i.e.A.07.07, the

content on glucose and dextrose is not less than 99.0 per cent

on dry basis. Evidently on testing on the basis standard of

dextrose, the article seized and analysed is adulterated.

Counsel for the petitioner has relied on the decision in

Hindustan Lever v. food Inspector [ (2004) 13 SCC 83]

wherein the Apex Court has held that the instant diary

whitener is an article for which no standards has been laid and

hence the standard for skimmed milk powder cannot be

applied to instant dairy whitener as it contained only partly

skimmed milk powder with other ingredients. The decision of

this Court in Crl.M.C.No.5499/2000 with respect to ice cream

mix was also relied on wherein this Court has held that the

standard specified for dried ice cream mix cannot be applied

for Rex ice cream mix. The decision in Viswambharan Pillai

v. Food Inspector[2006(3)KLT 72] was also relied on

wherein this Court has held that the pineapple cool drink sold

by the petitioner therein cannot be tested with the standard

prescribed for “fruit drink” as such. The sample obtained was

1800 ml.of “pineapple cool drink” that was prepared using

CRMC 7849/01 -5-

“Happy pineapple soft drink concentrate”, sugar and water.

Counsel has specifically relied on the decision of the Madras

High Court in Corn Products Company, Bombay v. Food

Inspector, Tirunelveli Municipality, Tirunelveli, 1993

Crl.L.J.1106, wherein the court has held that glucovita

glucose-D is a proprietary food and hence the standard for

dextrose cannot be applied. It has been held that the same has

not been standardised in the Act. The content of the same was

found to be dextrose mono-hydrate – 99.4 gms., calcium

phosphate – 0.6 gms., vitamin D3(cholecalciferol) – 88.11U and

that the same is not glucose simpliciter otherwise called

dextrose. It was held that the above product cannot be said

to be either a primary article of food or an article of food

under a misbranded name .

6. On the other hand, counsel for the respondent has

relied on the decision of this Court in Food Inspector,

Corporation of Calicut v. Kochunni & Another, 1984

K.L.T.871 wherein the court has exhaustively analysed the

matter involved. Therein the sample analysed was glucose-C.D

kept for sale. It was cane sugar that was the major content,

CRMC 7849/01 -6-

i.e.99.8 per cent by weight on dry basis and the test for

glucose was negative. Dextrose is another name for glucose.

This Court rejected the contention of the

manufacturers/accused absolutely. I am unable to support

the reasoning of the Madras High Court in Corn Products

Company , Bombay (op.cit). It has also to be noted that in

the sample tested in the above case contained 99.4 gms. of

dextrose also. In the instant case, the content of

dextrose/glucose is only 18.6 per cent. As explained in

Kochunni’s case (op.cit), the accused should not be

permitted to get over the provisions of the P.F.A.Act and Rules

by describing the article in another name and duping the

customers incorporating the name glucose. It is pertinent to

note that the same is sold through a medical store. Hence, I

find that the contention that glucovita-glucose-D is only a

proprietary food and the standards of dextrose cannot be

applied, cannot be upheld.

In the result the Crl.M.C.is dismissed.

ks.                                K.R.UDAYABHANU, JUDGE


CRMC 7849/01    -7-





                       K.R.UDAYABHANU, J

                       ====================




                       CRL.M.C.NO.7849 OF 2001-

                            A


                            ORDER

                       =====================










                            13-12-2006





                       ================