High Court Kerala High Court

Khalid vs The Food Inspector on 14 November, 2006

Kerala High Court
Khalid vs The Food Inspector on 14 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 939 of 2004(B)


1. KHALID, S/O. IBRAHIM,
                      ...  Petitioner
2. ALI ARAKA, S/O. IBRAYI,
3. NOUSHAD, S/O. ABDUL KADAR,
4. R.ANAND,
5. M/S. HINDUSTAN LEVER LIMITED,
6. S.SURESH JEYASINGH, S/O. K.SOLOMON,
7. M/S. SAHAYAMATHA SALTH REFINERY LTD.,

                        Vs



1. THE FOOD INSPECTOR,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.N.A.MURALEEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/11/2006

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

                        CRL.M.C.NO.939 OF 2004


      DATED THIS THE 14TH  DAY OF  NOVEMBER  2006


                                     ORDER

The petitioners are the accused in C.C.No.49/2004 in the

court of the Judicial First Class Magistrate-I, Mananthavady with

respect to the offence under Section 16(1-A)(i) read with Section

2(ia)(h), 7(1) and A-15-01 of Rule 5 Appendix B of the

Prevention of Food Adulteration Act and the Rules. The accused

are the seller, the distributors and the manufacturer of Knorr

Annapurna iodized Salt. It is the case of the petitioner that the

analytical report is totally and absolutely erroneous. The

standard applied to detect the alleged adulterant is manifestly

incorrect. It is pointed out that the detection of the alleged

adulterant i.e. glass pieces is based on I.S.I.Handbook Part IV,

which is meant exclusively for determining the adulterants in

food grains. It is further contended that the sodium silicate

pieces which could be added as per Rule 62 of the Prevention of

food Adulteration Rules as anti caking agent was included in

the commodity and the same has been taken as glass pieces.

The manufacturer is entitled to include the anti caking agent.

CRMC.939/2004 -2-

It is further pointed out that it is possible that the sample was

tested on the basis that it is iodized salt simpliciter instead of

free flowing iodized salt. The sample was taken from the packet

that contained the label free flow salt that is mentioned in the

Public Analysit’s report, i.e.Annexure-D. Counsel has relied on

the Condensed Chemical Dictionary (Gessner G.Hawley) that

sodium silicate is the same is water glass which is simplest

form of glass. Hence it is submitted by the counsel that the

content analysed was free flow salt but the Analyst has

examined the sample as iodized salt and hence the mistake has

occurred. It is further pointed out that the percentage detected is

only .01 %. It is submitted that the Analyst has evidently

taken sodium silicate which was added as an anticaking agent

as pieces of glass which itself was of a minute percentage. The

counsel has also pointed out that as per the Condensed Chemical

Dictionary(Gessner G.Hawley)anticaking agent is described as an

additive used primarily in certain finely divided food products

that tend to be hygroscopic to prevent or inhibit agglomeration

and thus maintain a free-flowing condition. Such substances as

starch, calcium metasilicate, magnesium carbonate, silica, and

CRMC.939/2004 -3-

magnesium-stearate are used for this purpose in table salt,

flours, sugar, coffee, whiteners and similar products. Counsel

has produced copy of I.S.I.Handbook Part-IV of the same which

as per the Analyst’s report is the standard adopted. I find the

above does not contain any test for salt as such or the test for

detecting glass pieces. Part-IV is only with respect to food

grains and food grain products.

2. In the circumstances and in view of the above

contentions which I find cannot be assailed the test report of the

Public Analyst on the basis of which the prosecution has been

launched is evidently erroneous . An incorrect report of the Public

Analyst cannot be the basis for a prosecution in a serious offence

for which the statute prescribes mandatory imprisonment.

Hence, I find that the proceedings are liable to be quashed.

Hence, the proceedings against the petitioner in C.C.No.49

of 2004 in the file of the Judicial First Class Magistrate-II,

Mananthavady is herewith quashed. The Crl.M.C.is allowed.

ks.                                      K.R.UDAYABHANU, JUDGE


CRMC.939/2004    -4-



ks.