Gujarat High Court High Court

Sate vs The Present Appeal on 20 January, 2010

Gujarat High Court
Sate vs The Present Appeal on 20 January, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/552/2004	 6/ 6	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 552 of 2004
 

 
 
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 ?
		
	

 

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

 

SATE
OF GUJARAT - Appellant(s)
 

Versus
 

SULTANBHAI
PIRBHAI PANCHWANI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DC SEJPAL Ld. APP for Appellant(s) : 1, 
NOTICE SERVED for
Opponent(s) : 1 - 3. 
MR MD MODI for Opponent(s) : 1, 
MR DK MODI
for Opponent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
 
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 31.12.2003 passed by the learned JMFC, Surendranagar
in Criminal Case No. 224/1999, whereby the accused has been
acquitted of the charges under sec. 7(1)(2)(3) and 16 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 26.9.1997
visited the shop of respondents-accused, and has taken the sample of
Manekchand Gutkha and purchased the same and paid the price,
cash memo was taken 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 and
misbranded. On these facts, the complaint was filed before the Court,
which was numbered as Criminal Case No. 224/1999 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 APP Mr. Sejpal 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 argued that
Food Inspector has followed the rules 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 during the
sealing and seizing the sample. No doubt, the prosecution has proved
its case, but has failed to follow the provisions of sec. 20 of the
Act. The sanction is also not proved beyond reasonable doubt.
Therefore, the prosecution has failed to prove its case beyond
reasonable doubt. 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. Mr
Sejpal learned APP 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.)

mandora/

   

Top