High Court Kerala High Court

Paranikumar (Nominee) vs State Of Kerala on 28 January, 2009

Kerala High Court
Paranikumar (Nominee) vs State Of Kerala on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31334 of 2006(E)


1. PARANIKUMAR (NOMINEE),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. K.SEKHARAN, FOOD INSPECTOR,

3. K.J.JOSEPH, S/O.KURUVILA JOSEPH,

                For Petitioner  :SRI.K.L.NARASIMHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/01/2009

 O R D E R
                       HARUN-UL-RASHID,J.
                 ---------------------------
                   W.P.(C)NO.31334 OF 2006
                ----------------------------
                 DATED THIS THE 28TH DAY OF JANUARY, 2009


                              JUDGMENT

Petitioner is one of the accused in C.C.No. 133/2005 on

the file of the Judicial First Class Magistrate’s Court, Ramankary.

C.M.P.No.1778/2005 was filed by the 2nd and 3rd accused seeking

an order to drop the proceedings in C.C.No.133/2005.

2. The prayer in this writ petition is to quash Exts.P5 and

P6 orders. Ext.P5 is the order passed by the learned Judicial First

Class Magistrate, Ramankary in CMP.No.1778/2005. The

complainant-Food Inspector had initiated complaint against the

accused persons for the offence charged under Section 2(1)(a), 7

(1) and 16(1)(a) of the Prevention of Food Adulteration Act

alleging adulteration of iodized salt. Ext.P2 Complaint is

supported by Ext.P1 report of the Public Analyst stating that the

sample does not conform to the standards prescribed for iodized

salt under the Prevention of Food Adulteration Rules and is

-2-
W.P.(C).No.31334/2006

therefore adulterated. At the request of the accused the 2nd

sample was sent for analysis to the Central Food laboratory,

Pune. In the 2nd report it is stated that there is no adulteration as

alleged in the charge. At the same time, the 2nd report shows that

there is violation of Rule 39 of the P.F.A. Rules, 1955. At the

time of passing Ext.P5 order, charge has been framed against the

accused persons on the basis of the first report and hence the

proceedings cannot be quashed. Prime facie there are no

materials for not proceeding against the accused persons.

Therefore, the dismissal of the C.M.P. No.1778/2005 by Ext.P5

order is validly made. The grounds urged for setting aside the

said order is not sustainable in law.

3. In the light of the report of the Central Food

Laboratory, Pune stating that there is no adulteration of iodized

salt, the learned counsel for the petitioner submitted that the

prosecution initiated on the basis of the report is unsustainable.

Therefore, the trial court shall consider the contention of the

-3-
W.P.(C).No.31334/2006

petitioner and take steps to dispose of the matter, as expeditiously

as possible, at any rate, within a period of nine months from

today.

Writ Petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

kcv.

-4-
W.P.(C).No.31334/2006