Rajasthan High Court – Jodhpur
Mohan Lal vs State on 3 February, 2010
1 S.B.CR. REVISION PETITION NO. 329/1994 Mohan Lal Vs. State of Rajasthan DATE OF ORDER :: 3rd February, 2010 HON'BLE MR.JUSTICE GOVIND MATHUR Mr. Rajesh Joshi, for the petitioner. Mr. O.P. Singaria, PP for the State. This revision petition as per provisions of Section 397 read with Section 401 Cr.P.C. is preferred to assail validity, correctness and propriety of the judgment dated 7.9.1994 passed by learned Additional Sessions Judge, Pali in Criminal Appeal No.15/1994, affirming the judgment dated 5.2.1994 passed by learned Additional Chief Judicial Magistrate, Pali convicting the petitioner for the offence punishable under Section 7/16 of the Prevention of Food Adulteration Act, 1954. The trial court after recording conviction as above, sentenced the petitioner for six months' rigorous imprisonment with a fine of Rs.1000/- and in default of payment of fine, further to undergo one month rigorous imprisonment. While challenging the judgments impugned, the contention of the learned counsel for the petitioner is that the trial court 2 failed to appreciate that the formalities referred under Section 13 (2) of the Prevention of Food Adulteration Act, 1954 (for short 'the Act of 1954' hereinafter) were not observed, inasmuch as, no timely action was taken by the competent officer for sending the report of chemical examiner. It is also stated that the offence alleged is said to be committed on 18.7.1984 whereas the petitioner received the report on 17.9.1984 i.e. quite a belated stage. Learned counsel for the petitioner also pointed out that retention of the sample for petty long time, deteriorated condition of edible article and that gave a wrong finding relating to adulteration. I have examined the orders impugned and also entire record of the case. Whatever arguments raised by the learned counsel for the petitioner before this Court, as a matter of fact, have been appropriately considered and dealt with by both the courts below. The issue relating to compliance of Section 13(2) of the Act of 1954 is considered by the appellate court and a definite finding is given that there was no procedural error and if there was any irregularity that has not caused any prejudice to the accused. It is also noticed by the appellate court that a copy of 3 the enquiry report was sent to the accused by registered post and that is adequate compliance of the provisions of Section 13 (2) in view of the judgment of the Hon'ble Supreme Court in AIR 1985 SC 299 (Tulsi Ram Vs. State of Maharastra). Looking to the entire position as stated above and on the basis of examination of record, I am not inclined to interfere with the judgments impugned while exercising powers under Section 397 read with Section 401 Cr.P.C. as there is no manifest error. Accordingly, the conviction recorded stands affirmed. However, so far as, the sentence awarded is concerned, suffice it to mention here that in the year 1984 age of the accused- petitioner was of 58 years and now he is of about 85 years. At this advance age, it shall not be in the interest of justice to remit him to undergo remaining sentence, thus, I consider it appropriate to substitute the sentence awarded by a fine of Rs.20,000/- in addition to the period already undergone by the petitioner in custody. The revision petition stands disposed of, accordingly. The conviction as affirmed by the appellate court is maintained. However, the sentence awarded is substituted by a fine of Rs.20,000/- with the sentence for a term already undergone in 4 custody. The fine imposed is required to be deposited by the accused-petitioner within a period of one month from today before the trial court. ( GOVIND MATHUR ),J.
rm/