Gujarat High Court High Court

Nenaji vs State on 26 June, 2008

Gujarat High Court
Nenaji vs State on 26 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/918/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CRIMINAL APPLICATION No. 918 of 2008
 

 


 

 


 

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


 

NENAJI
JASHAJI PRAJAPATI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
KV SHELAT for petitioners 
MR MUKESH PATEL,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
 


 

 
ORAL
ORDER

Leave
to join the complainant Food Inspector as respondent No.2 herein.

Heard,
Mr. K. V. Shelat, learned Advocate for the petitioner.

The
learned advocate for the petitioner has submitted that in connection
with samples of 250gms, packets of tea in original company packing,
the petitioners are sought to be prosecuted under the provisions of
the Prevention of Food Adulteration Act, 1954. It is submitted that
the said samples were sent to the Government analyst, who found them
to be in conformity with the norms prescribed in respect of the
same, and thus the sample was passed. However, in the opinion of the
respondent, there was breach of Rule 32(b) & (e) of the
Prevention of Food Adulteration Rules, 1955 as the batch number was
not legible. According to the learned Advocate for the petitioner
the Supreme Court in the case of Dwarka Nath v. Municipal
Corporation of Delhi,
1971 (2) SCC 314, while construing
similarly worded provisions of Rule 32 (e) of the said Rules, had
held that the said rule is invalid and that the appellants therein
could not be convicted for non-compliance of the same. It is
submitted that though the rules in question have subsequently been
amended, there is no substantial change in the rules; hence, the
aforesaid decision of the Supreme Court would still be applicable to
the amended Rule 32(e) of the Rules.

It
is further pointed out that insofar as the petitioner No.1 is
concerned, he is only a purchaser of the goods from petitioner No.2,
hence, there is no question of prosecuting him on the ground of
misbranding.

Considering
the submissions advanced by the learned Advocate for the
petitioners, as well as in view of the law laid down by the Supreme
Court in the case of Dwarka Nath (supra), issue
NOTICE, returnable on 30th July, 2008. By way of
ad-interim relief, further proceedings of Criminal Case No.1184 of
1998, pending in the Court of the learned Chief Judicial Magistrate,
Gandhinagar, are hereby stayed.

Mr.

Mukesh Patel, learned Additional Public Prosecutor, waives service
of notice on behalf of the respondent No.1-State of Gujarat.

[HARSHA
DEVANI, J.]

parmar*

   

Top