High Court Kerala High Court

Hindustan Lever Limited vs Senior Inspector on 28 September, 2010

Kerala High Court
Hindustan Lever Limited vs Senior Inspector on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 677 of 2006()


1. HINDUSTAN LEVER LIMITED,
                      ...  Petitioner

                        Vs



1. SENIOR INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.677 of 2006
            --------------------------

                       ORDER

Whether showing the name of the manufacturer as

marketed by on the package would violate the

mandatory requirements of Rule 6(1)(a) of Standards

of Weights and Measures (Packaged Commodities)

Rules, 1977, as it stood before the amendment? It

is the question to be settled in the petition.

2. First respondent lodged Annexure-D complaint

before Chief Judicial Magistrate’s Court, Kasaragod

against the petitioner. It was taken cognizance as

C.C.No.900/2005 for the offence under Section 33

and punishable under Section 51 of Standards of

Weights and Measures (Enforcement)Act, 1985 read

with Rule 6(1)(a) of Standards of Weights and

Measures (Packaged Commodities) Rules, 1977

(hereinafter referred to as ‘the Rules’). The case

of the first respondent is that on 17.6.2005, the

Senior Inspector of Legal Metrology inspected the

CRMC 677/06 2

Margin Free Market, Civil Station Junction,

Kasaragod and found Brooke Bond Red Label Tea,

marketed by Hindustan Lever Ltd., Mumbai, being

sold without bearing the declaration of the name

and address of the manufacturer and packer of the

commodity. In such circumstances, it is alleged

that provisions of Rule 6(1)(a) of the Rules is

violated and therefore, the offence is committed.

This petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

contending that when petitioner is the manufacturer

as defined under the Rules and name of the

petitioner has been shown, there is substantive

compliance with the provisions of Rule 6(1)(a) and

hence, the prosecution is only an abuse of process

of the court.

3. Learned senior counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

4. Learned senior counsel pointed out that

Annexure-A(1) and A(2) label of Brooke Bond Red

CRMC 677/06 3

Label Tea shows the name of the petitioner and when

petitioner is the manufacturer, it is in

substantive compliance with the provisions of Rule

6(1)(a) of the Rules and in addition to being the

manufacturer, when the commodities are marketed by

the manufacturer, it is shown that it is marketed

by the manufacturer and therefore, it cannot be

said that there is violation of the requirements

provided under Rule 6(1)(a) of the Rules.

5. Argument of the learned Public Prosecutor is

that when Rule 6(1)(a) of the Rules mandates that

the label shall contain a definite and plain

declaration showing the name and address of the

manufacturer or where the manufacturer is not the

packer, the name and address of the manufacturer

and packer and for any imported package, the name

and address of the importer, showing the name of

the petitioner as marketed by is not in compliance

with the mandatory provisions of Rule 6(1)(a) of

the Rules and therefore, there is violation, which

is an offence under Section 33, punishable under

CRMC 677/06 4

Section 51 of Standards of Weights and Measures

(Enforcement) Act.

6. Rule 6(1)(a) of the Rules provides that

every package shall bear thereon or on a label

securely affixed thereto, a definite, plain and

conspicuous declaration, made in accordance with

the provisions of the Chapter, as to the name and

address of the manufacturer, or where the

manufacturer is not the packer, the name and

address of the manufacturer and packer and for any

imported package the name and address of the

importer. Rule 2(h) of the Rules defines a

manufacturer as follows:

“Manufacturer” in relation to any commodity in
packaged form, means a person who, or a firm or a
Hindu undivided family which, produces, makes
or manufactures such commodity and includes a
person, firm or Hindu undivided family who or
which puts, or causes to be put, any mark on any
packaged commodity, not produced, made or
manufactured by him or it, and the mark claims the
commodity in the package to be a commodity
produced, made or manufactured by such person,
firm or Hindu undivided family, as the case may
be.”

CRMC 677/06 5

It is thus clear from the definition that a

manufacturer could either be a person or firm which

produces or makes or manufacturers such commodity.

The inclusive definition widens the definition to

include a person or firm who or which puts or

causes to put any mark on any packaged commodity,

though not produced, made or manufactured, by him

or it. Hence, petitioner is definitely a

manufacturer as defined under Rule 2(h) read with

Rule 6(1)(a) of the Rules.

7. When the manufacturer is not the packer,

Rule 6(1)(a) provides that in addition to the name

of the manufacturer, name of the packer should also

be shown. When manufacturer is also the packer,

only the name of the manufacturer need be shown.

When one name alone is shown, it can only be the

name of the manufacturer, even though it is not

specifically shown that he or it is the

manufacturer. When petitioner is the manufacturer

and name of the petitioner is shown, as mandated

under Rule 6(1)(a) of the Rules, though the name is

CRMC 677/06 6

not qualified as the manufacturer, he or it could

only be the manufacturer because, in a case where

the manufacturer is also the packer, only the name

of the manufacturer need be shown. It is not

provided that it should be shown that he or it is

the manufacturer and also the packer. Only if

manufacturer is not the packer, names of the

manufacturer and packer need be shown. Suppose, in

a case where the manufacturer is not only the

manufacturer but also the packer and is also

marketing the commodity, by showing that the

product is marketed by the manufacturer, it cannot

be said that provisions of Rule 6(1)(a) of the

Rules are violated. It is not necessary to qualify

the name of the manufacturer, if one name alone is

shown, because, if the manufacturer is also the

packer, it is not necessary to show the names of

the manufacturer as also the packer. When only one

name is shown, he or it shall be the manufacturer.

In such a case, it enables the consumer to know the

name of the manufacturer. Annexure-E communication

CRMC 677/06 7

received by the petitioner from Ministry of Food

and Consumer Affairs, clarifying that provisions of

Rule 6(1)(a) of the Rules does not require it

necessary to qualify the name of the manufacturer

with a phrase “manufactured by”, strengthens the

said conclusion. In such circumstances, when there

is substantive compliance with the provisions of

Rule 6(1)(a) of the Rules, continuation of the

proceedings is only an abuse of the process of the

court.

Petition is allowed. C.C.No.900/2005 on the

file of Chief Judicial Magistrate’s Court,

Kasaragod is quashed.

28th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv