High Court Punjab-Haryana High Court

Gajender Kumar vs State Of Haryana on 14 December, 2009

Punjab-Haryana High Court
Gajender Kumar vs State Of Haryana on 14 December, 2009
Crl. Rev. No. 1697 of 2004                                  [ 1    ]

          IN THE HIGH COURT OF PUNJAB & HARYANA,
                        CHANDIGARH



                           Crl. Rev. No. 1697 of 2004
                           Date of Decision: Dec. 14,2009




Gajender Kumar ...................................... Petitioner

                               Versus


State of Haryana .................................. Respondent



Coram: Hon'ble Mr.Justice Ashutosh Mohunta




Present:     Mr. R.N.Lohan, Advocate
             for the petitioner.

             Mr. M.S.Sindhu, Addl. A.G. Haryana.


                                   ...


ASHUTOSH MOHUNTA, J. (Oral)

The petitioner is aggrieved by the judgment dated

13.1.2001 passed by the Sub Divisional Judicial Magistrate,

Fatehabad, and the judgment dated 13.8.2004 passed by the

Additional Sessions Judge, Fatehabad, vide which he was

convicted under Section 16(1)(a)(i) read with Section 7 of the

Prevention of Food Adulteration Act,1954 (hereinafter referred to

as `Act’) and was sentenced to undergo rigorous imprisonment

for a period of 1-1/2 years and to pay a fine of Rs.1,000/- and in

default of payment of fine, to further undergo rigorous
Crl. Rev. No. 1697 of 2004 [ 2 ]

imprisonment for one month.

Briefly the facts of the case are that the petitioner was

a tea vendor and for preparation of tea, was keeping milk in his

tea stall. On 15.5.1993, Khushi Ram Gambhir, the Government

Food Inspector, who was authorised to take samples of food stuff

from vendors with a view to have them analysed from Public

Analyst, went to the tea stall of the petitioner situated near

Community Health Centre, Bhattu Mandi, and purchased 750 Mls

of cow milk from the accused Gajender Kumar on payment of

requisite price. After purchasing the milk, the milk was

thoroughly stirred and homogenised and thereafter the

Government Food Inspector divided the milk into three equal

parts and put them in three dry and clean bottles and also put 20

drops of 40% formalin in each bottle as preservative. Thereafter,

the bottles were stoppered, securely fastened, wrapped in strong

thick paper and were sealed. One sealed bottle was sent to the

Public Analyst, Haryana. A report was received from the Public

Analyst by the Local Health Authority, as per which the sample of

cow milk did not conform to the standards laid down for cow’s

milk under the Act. It was reported that the milk fat was detected

to be 2.6% while milk solids not fat were detected to be 4.8%

and hence both fell below the minimum specified limits of milk fat

and milk solids.

On the basis of the report of the Public Analyst, a

complaint was filed before the Court of Sub Divisional Judicial

Magistrate, Fatehabad. The petitioner stated that he was innocent
Crl. Rev. No. 1697 of 2004 [ 3 ]

and that the milk was not for sale and was kept for preparing tea.

He claimed trial.

During the trial, the complainant appeared as PW1.

The prosecution also examined Dr. Sant Lal, Medical Officer, Civil

Hospital, Karnal, as PW2 and Ram Murti, Clerk in the office of

Civil Surgeon SMO, Fatehabad, as PW3. Thereafter, the

prosecution evidence was closed. The accused produced Sham Lal

son of Ganesha Ram, a shopkeeper in Bhattu Mandi, in his

defence and, thereafter closed his evidence.

The trial Court found that the sample of milk has been

opined to be adulterated by the Public Analyst, Haryana, and it

also returned a categorical finding that all the formalities, right

from taking of the sample of the milk to sending it to the Public

Analyst, have been complied with and held the petitioner guilty

for selling adulterated milk. Accordingly, the petitioner was

convicted under Section 16(1)(a)(i) read with Section 7 of the Act

and was sentenced to undergo rigorous imprisonment for 1-1/2

years and to pay a fine of Rs.1,000/- and in default of payment

of fine, to further undergo imprisonment for one month.

The appeal filed by the petitioner was dismissed by the

Additional Sessions Judge, Fatehabad, vide judgment dated

13.8.2004.

Mr. Lohan, counsel for the petitioner, has submitted

that the milk which was lying in the tea stall of the petitioner was

not for sale but was meant for preparation of tea. Learned

counsel has placed reliance on the judgment in State of
Crl. Rev. No. 1697 of 2004 [ 4 ]

Haryana v. Inder Singh 1991(3) RCR (Criminal) 116 wherein it

was held by the Division Bench that if the milk was kept for

preparation of tea and was not for sale, then no offence is made

out. He further submits that the petitioner has already suffered a

long and protracted trial of more than 16 years inasmuch as the

sample of milk was taken on 15.5.1993 and, therefore, his

sentence be reduced to the one already undergone by him.

Counsel for the State has vehemently opposed the

prayer made by the counsel for the petitioner. He submits that

the milk recovered from the petitioner has been found to be

adulterated by the Public Analyst, Haryana, and as the petitioner

is playing with the health and lives of people of general public,

therefore, he does not deserve any sympathy and there should

be no reduction in the sentence.

I have heard the counsel for the parties at length.

A perusal of the aforementioned facts clearly shows

that the sample of the milk was found to be adulterated both as

far as milk fat and milk solids are concerned and, hence, the

conviction of the petitioner by both the Courts below is confirmed

and upheld.

Coming to the point of sentence, I find that the

petitioner has already suffered a long and protracted trial of more

than 16 years. In Satish Kumar v. Union Territory 2009 (3)

RCR (Criminal) 325 the sentence awarded to the accused in a

case under the Prevention of Food Adulteration Act,1954 was

reduced to the one already undergone by him as the accused had
Crl. Rev. No. 1697 of 2004 [ 5 ]

suffered a long and protracted trial. In Braham Dass v. State

of Himachal Pradesh 1988(2) RCR (Criminal) 184 (SC) in

paragraph 5 it was observed as under:-

“Coming to the question of sentence, we find that the

appellant had been acquitted by the trial Court and

the High Court while reversing the judgment of

acquittal made by the appellate judge has not made

clear reference to clause (f). The occurrence took

place about more than 8 years back. Records show

that the appellant has already suffered a part of the

imprisonment. We do not find any useful purpose

would be served in sending the appellant to jail at this

point of time for undergoing the remaining period of

the sentence, though ordinarily in an anti-social

offence punishable under Prevention of Food

Adulteration Act the Court should take strict view of

such matter.”

The observations made above in Braham Dass’s

case (supra) were followed by this Court in cases titled as

Ramesh Kumar v. State of Punjab 1989 (2) Recent Criminal

Reports 183 and Ishwar Singh v. The State of Haryana 1994

(1) Recent Criminal Reports 161 and the sentence awarded to the

accused therein under the Act, was reduced to the period already

undergone.

In view of the above, while upholding the conviction of

the petitioner under Section 16(1)(a)(i) read with Section 7 of
Crl. Rev. No. 1697 of 2004 [ 6 ]

the Act, I reduce the sentence of the petitioner to the one already

undergone by him. However, the petitioner shall pay a fine of

Rs.20,000/- which shall be deposited by him within a period of

three months before the trial Court. In case the petitioner does

not deposit the fine as imposed by this Court within the

stipulated period mentioned above, the benefit of reduction in

sentence shall not accrue to the petitioner and he shall taken

into custody forthwith to serve out the sentence as imposed by

the Courts below.

Revision is disposed of.

14.12.2009                            ( ASHUTOSH MOHUNTA )
Rupi                                         JUDGE