Rajasthan High Court – Jodhpur
Mohan Lal vs State on 3 February, 2010
1
S.B.CR. REVISION PETITION NO. 329/1994
Mohan Lal
Vs.
State of Rajasthan
DATE OF ORDER :: 3rd February, 2010
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Rajesh Joshi, for the petitioner.
Mr. O.P. Singaria, PP for the State.
This revision petition as per provisions of Section 397 read
with Section 401 Cr.P.C. is preferred to assail validity,
correctness and propriety of the judgment dated 7.9.1994
passed by learned Additional Sessions Judge, Pali in Criminal
Appeal No.15/1994, affirming the judgment dated 5.2.1994
passed by learned Additional Chief Judicial Magistrate, Pali
convicting the petitioner for the offence punishable under Section
7/16 of the Prevention of Food Adulteration Act, 1954. The trial
court after recording conviction as above, sentenced the
petitioner for six months' rigorous imprisonment with a fine of
Rs.1000/- and in default of payment of fine, further to undergo
one month rigorous imprisonment.
While challenging the judgments impugned, the contention
of the learned counsel for the petitioner is that the trial court
2
failed to appreciate that the formalities referred under Section 13
(2) of the Prevention of Food Adulteration Act, 1954 (for short
'the Act of 1954' hereinafter) were not observed, inasmuch as,
no timely action was taken by the competent officer for sending
the report of chemical examiner.
It is also stated that the offence alleged is said to be
committed on 18.7.1984 whereas the petitioner received the
report on 17.9.1984 i.e. quite a belated stage. Learned counsel
for the petitioner also pointed out that retention of the sample
for petty long time, deteriorated condition of edible article and
that gave a wrong finding relating to adulteration.
I have examined the orders impugned and also entire
record of the case.
Whatever arguments raised by the learned counsel for the
petitioner before this Court, as a matter of fact, have been
appropriately considered and dealt with by both the courts
below. The issue relating to compliance of Section 13(2) of the
Act of 1954 is considered by the appellate court and a definite
finding is given that there was no procedural error and if there
was any irregularity that has not caused any prejudice to the
accused. It is also noticed by the appellate court that a copy of
3
the enquiry report was sent to the accused by registered post
and that is adequate compliance of the provisions of Section 13
(2) in view of the judgment of the Hon'ble Supreme Court in AIR
1985 SC 299 (Tulsi Ram Vs. State of Maharastra).
Looking to the entire position as stated above and on the
basis of examination of record, I am not inclined to interfere with
the judgments impugned while exercising powers under Section
397 read with Section 401 Cr.P.C. as there is no manifest error.
Accordingly, the conviction recorded stands affirmed.
However, so far as, the sentence awarded is concerned, suffice it
to mention here that in the year 1984 age of the accused-
petitioner was of 58 years and now he is of about 85 years. At
this advance age, it shall not be in the interest of justice to
remit him to undergo remaining sentence, thus, I consider it
appropriate to substitute the sentence awarded by a fine of
Rs.20,000/- in addition to the period already undergone by the
petitioner in custody.
The revision petition stands disposed of, accordingly. The
conviction as affirmed by the appellate court is maintained.
However, the sentence awarded is substituted by a fine of
Rs.20,000/- with the sentence for a term already undergone in
4
custody. The fine imposed is required to be deposited by the
accused-petitioner within a period of one month from today
before the trial court.
( GOVIND MATHUR ),J.
rm/