Gujarat High Court High Court

Manharlal vs The Present Appeal on 17 February, 2010

Gujarat High Court
Manharlal vs The Present Appeal on 17 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/840/1999	 1/ 6	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 840 of 1999
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE Z.K.SAIYED
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

MANHARLAL
C PATEL FOOD INSPECTOR - Appellant(s)
 

Versus
 

CHHAGAN
RAGHU JOSHI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NALIN K THAKKER for
Appellant(s) : 1, 
MR RD RAVAL for Opponent(s) : 1, 
Mr.
A.J.DESAI, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
JUDGMENT

1.0
The present appeal, under section 378 of the Code of Criminal
Procedure, 1973, is directed against the judgment and order of
acquittal dated 27.11.1998 passed by the learned Chief Judicial
Magistrate, Bhuj Kachchh, in Criminal Case No. 1915/1992, whereby
the accused has been acquitted of the charges under sec. 2(1A)(A)(M),
& sec 7(1)(5) of the Prevention of Food Adulteration Act,
leveled against him.

2.0
The brief facts of the prosecution case are as under:

2.1
It is the case of the prosecution that Food Inspector on 16.3.1992
visited the shop of respondent-accused, and has taken the sample of
Sweet Mava (Khoya) and purchased the same and paid the price,
and after following the procedure the sample was sent to the Public
Analyst, Rajkot, for analysis and as per the report of the Public
Analyst, the sample was found to be adulterated. On these facts, the
complaint was filed before the Court, which was numbered as Criminal
Case No. 1915/1992, against the respondent. At the time of trial,
evidence was led before the trial Court. The documents were produced
and oral evidence of the witnesses were also recorded by the trial
Court and after considering the oral as well as documentary evidence,
the learned Magistrate has passed the order of acquittal which is
impugned in this appeal.

3.0
It was contended by learned Advocate for the appellant that the
judgment and order of the learned Magistrate is not proper, legal and
it is erroneous. He has also argued that the learned Magistrate has
not considered the evidence of the witnesses. He has contended that
the Food Inspector has followed the rules as prescribed by law and he
has also followed the procedure of taking the sample and the contents
of Form No. 6 etc are just and proper. The sample was seized and
sealed properly. Yet, the learned Magistrate has not considered the
evidence of prosecution. Therefore, the order impugned in this appeal
passed by the learned Magistrate requires to be quashed and set
aside.

4.
It is a settled legal position that in acquittal appeal, the
Appellate Court is not required to re-write the judgment or to give
fresh reasonings when the Appellate Court is in agreement with the
reasons assigned by the trial court acquitting the accused. In the
instant case, this Court is in full agreement with the reasons given
and findings recorded by the trial Court while acquitting the
respondents- accused and adopting the said reasons and for the
reasons aforesaid, in my view, the impugned judgment is just, legal
and proper and requires no interference by this Court at this stage.
Hence, this appeal requires to be dismissed.

5.
Even in a recent decision of the Apex Court in the case of State
of Goa V. Sanjay Thakran & Anr. Reported in (2007)3 SCC 75,
the Court has reiterated the powers of the High Court in such cases.
In para 16 of the said decision the Court has observed as under:

16.
From the aforesaid decisions, it is apparent that while exercising
the powers in appeal against the order of acquittal the Court of
appeal would not ordinarily interfere with the order of acquittal
unless the approach of the lower Court is vitiated by some manifest
illegality and the conclusion arrived at would not be arrived at by
any
reasonable person and, therefore, the decision is to be characterized
as perverse. Merely because two views are possible, the Court of
appeal would not take the view which would upset the judgment
delivered by the Court below. However, the appellate court has a
power to review the evidence if it is of the view that the conclusion
arrived at by the Court below is perverse and the Court has committed
a manifest error of law and ignored the material evidence on record.
A duty is cast upon the appellate court, in such circumstances, to
re-appreciate the evidence to arrive to a just decision on the basis
of material placed on record to find out whether any of the accused
is connected with the commission of the crime he is charged with.

6.
Similar principle has been laid down by the Apex Court in the cases
of State
of Uttar Pradesh Vs. Ram Veer Singh & Ors, reported in 2007 AIR
SCW 5553 and
in Girja
Prasad (Dead) by LRs Vs. state of MP, reported in 2007 AIR SCW 5589.
Thus, the powers which this Court may exercise against an order of
acquittal are well settled.

7.
It is also a settled legal position that in acquittal appeal, the
appellate court is not required to re-write the judgment or to give
fresh reasonings, when the reasons assigned by the Court below are
found to be just and proper. Such principle is laid down by the Apex
Court in the case of State
of Karnataka Vs. Hemareddy, reported in AIR 1981 SC 1417,
wherein,
it is held as under:

&
This court
has observed in Girija
Nandini Devi V. Bigendra Nandini Chaudhary (1967)1 SCR 93: (AIR 1967
SC 1124) that
it is not the duty of the appellate court when it agrees with the
view of the trial court on the evidence to repeat the narration of
the evidence or to
reiterate the reasons given by the trial court expression of general
agreement with the reasons given by the Court the decision of which
is under appeal, will ordinarily suffice.

8. Thus,
in case the appellate court agrees with the reasons and the opinion
given by the lower court, then the discussion of evidence is not
necessary.

9. I
have gone through the judgment and order passed by the trial court. I
have also perused the oral as well as documentary evidence led by the
trial court and also considered the submissions made by learned
Advocate for the appellant. The trial court while considering the
oral as well as documentary evidence has clearly observed that the
prosecution has not followed the mandatory provisions of the Rules
during the sealing and seizing the sample. The prosecution has failed
to prove its case beyond reasonable doubt. Today, learned counsel for
the appellant is unable to convince this court that Sweet Mava
(Khoya) which was seized as a sample was seized not with some
other articles but with the help of the fingers and it is not
permissible. Even in the present appeal, nothing is produced or
pointed out to rebut the conclusion of the trial Court. Thus, from
the evidence itself it is established that the prosecution has not
proved its case beyond reasonable doubt.

10. Learned
Advocate for the appellant is not in a position to show any evidence
to take a contrary view of the matter or that the approach of the
trial court is vitiated by some manifest illegality or that the
decision is perverse or that the trial court has ignored the material
evidence on record.

11.
In the above view of the matter, I am of the considered opinion that
the trial court was completely justified in acquitting the respondent
of the charges leveled against him.

12.
I find that the findings recorded by the trial court are absolutely
just and proper and in recording the said findings, no illegality or
infirmity has been committed by it.

13. I
am, therefore, in complete agreement with the findings, ultimate
conclusion and the resultant order of acquittal recorded by the court
below and hence find no reasons to interfere with the same. Hence the
appeal is hereby dismissed. R & P to be sent back to the trial
Court, forthwith. Bail bond, if any, stands cancelled.

(Z.K.

SAIYED, J.)

pawan

   

Top