High Court Punjab-Haryana High Court

Karam Chand vs The State Of Haryana on 24 February, 2009

Punjab-Haryana High Court
Karam Chand vs The State Of Haryana on 24 February, 2009
CRR NO. 1015 OF 2002                           [ 1]


            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                    CRR No. 1015 OF 2002
                                    Date of decision: 24.02.2009



Karam Chand                                   ......Petitioner

                           Versus

The State of Haryana                          .....Respondent
Before:     HON'BLE MR. JUSTICE A.N.JINDAL

Present:    Mr. V.M.Gupta, Advocate
            for the petitioner.

            Mr. Amit Khatkar, AAG, Haryana.


A.N.JINDAL, J

Assailed in the petition is the judgment dated 08.05.2002

passed by the Additional Sessions Judge, Ambala, dismissing the

appeal of the petitioners and upholding his conviction and sentence of

one year and fine of Rs. 1000/- under Section 7 read with Section 16

(1)(a)(i) of the Prevention of Food Adulteration Act(Hereinafter

referred to as the Act).

Brief facts of the case are that on 27.05.1986, Shri Buta

Singh Food Inspector accompanied by Dr. Mohinder singh visited the

premises situated at Naraingarh. He was found present at the spot

and told the shop was owned by Joginder Lal. Food Inspector after

disclosing his identity, purchased 660 mls. cow’s milk for a sum of Rs.

2.50 Ps. The purchased milk was divided into three equal parts and

poured into three dry and clean bottles equally. 18 drops of Formalin

were added in each of the sample bottle as preservative, and the

bottles were properly secured, stoppered, fastened, wrapped and

sealed as per law. One of the sample was sent to the Public Analyst,

who reported the same to the adulterated as it was found containing

milk fat 57.5% deficient and milk solids not fat 27% deficient of the
CRR NO. 1015 OF 2002 [ 2]

minimum prescribed standards. A copy of the report of the Public

Analyst was sent to the accused/appellant vide registered post as

required under Section 13(2) of the Act. On these facts, the complaint

was filed.

The complaint was tried as a warrant case. He was charged

under Section16(1)(a)(i)read with Section 7 of the Prevention of Food

Adulteration Act.

In his statement under Section 313 Cr.P.C petitioner

denied all the allegations and pleaded his falsely implication.

Ultimately trial ended in conviction and his appeal also failed.

Arguments heard.

On scrutiny of the judgment no such illegality much less

irregularity has been detected. The evidence appears to have been

appreciated by the courts below in the right perspective. The

consistent findings returned by the courts below cannot be interfered,

unless these based on misappreciation or misreading of evidence faced

with the situation, counsel has surrendered the petitioner to the

mercy of this Court by paying for some leniency in the quantum of

sentence.

In this regard, it may be observed that the occurrence took

place way back in the year 1986. The petitioner has already suffered a

lot of agony during the trial and due to the protracted proceedings in

this Court. He has also undergone some period of imprisonment. As

such this petition is dismissed with the modification in the sentence

by directing that the petitioner is ordered to be released on probation

of good conduct for a period of one year furnishing of bail bond in the

sum of Rs. 10,000/- with one surety in the like amount failing to

comply with the terms of the bond, he would be ready to serve the

remaining part of the sentence. The sentence of fine is converted into

costs of litigation and he is directed to pay further costs of Rs.20,000/-

CRR NO. 1015 OF 2002 [ 3]

within three months failing which this petition shall be treated as

dismissed.

Copy of this order be sent to the Chief Judicial Magistrate,

Ambala for compliance.

[A.N.JINDAL]
JUDGE
24th February, 2009
SKaushik