High Court Kerala High Court

Shiny Cleetus vs The State Of Kerala on 20 June, 2008

Kerala High Court
Shiny Cleetus vs The State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3310 of 2005()


1. SHINY CLEETUS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE FOOD INSPECTOR,

                For Petitioner  :SRI.ANIL K.NARENDRAN

                For Respondent  :SC FOR COCHIN CORPORATION

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :20/06/2008

 O R D E R
                     V.K.MOHANAN, J.
           ---------------------------------------------
                Crl.M.C.No.3310 of 2005
           ---------------------------------------------
           Dated this the 20th day of June, 2008

                          O R D E R

The second accused, who is a lady, in

S.T.No.7186 of 2002 on the file of the Additional Chief

Judicial Magistrate Court, Ernakulam is the petitioner in

this Crl.M.C. which preferred under Section 482 of the

Code of Criminal Procedure with a prayer to quash

S.T.No.7186 of 2002 and all proceedings thereon.

2. The petitioner along with three other accused

were called upon to face the charge punishable under

Sections 2(i)(a)(m), 7(i), 16(1)(a)(i) and A.11.01.11 in

Appendix B of the Prevention of Food Adulteration Act and

Rules. Along with this M.C., the petitioner has produced

Annexure A1 complaint filed by the second respondent

before the court below. As per the averments contained in

the complaint, on 2.9.2002, at about 1.15 p.m., the

complainant visited the business place by name

M/s.Richies Bakery and Fast Food, Shop No.27, GCDA

Shopping Complex, Panampally Nagar, Kochi-36.

CRL.M.C. NO.3310 OF 2005

:-2-:

According to the complainant, the first accused is the

Manager of the above said business place and the

second accused is the licensee. In the cause title, the

first accused is described as the vendor and the

petitioner who is the second accused is shown as

licensee. It is also averred that the second and first

accused, being licensee and manager, are in charge and

responsible for the day to day business of the shop. The

inspection was conducted in the presence of the first

accused. The complainant, after disclosing his identity

as Food Inspector of the Corporation of Cochin, served

Form VI notice to the first accused and purchased two

packets of pasteurized skimmed milk curd weighing

1000 ml. (500 ml. in each packet). It is also stated that

there is an inscription on each packet (a product of

P.D.D.P.Central Society, Kalady). It is the case that

towards the cost of the pasteurized skimmed milk curd

so purchased, the complainant paid Rs.16/- for which the

accused had issued a cash voucher dated 2.9.2002 duly

signed by him. In para 3 of the complaint, it is stated

CRL.M.C. NO.3310 OF 2005

:-3-:

that after the purchase of the sample, sampling

procedure was done in the presence of witnesses and

the first accused as per the P.F.A.Act and Rules. The

covers of the sample packets were opened and the food

item therein were poured in a clean and dry steel vessel

and mixed it well homogeneously with a clean and dry

spoon. After that, the sample was taken into three clean

and dry glass bottles and 28 drops of formalin was

added as a preservative to avoid decomposition and

mixed it well homogeneously. A mahazar was prepared

then and there and the first accused and the

complainant signed in the mahazar. In the mahazar, it

is stated that signatures of the first accused over each of

the three sample packets and the paper slip covering the

same were obtained. There were three bottles tied with

hard twain and they were taken into custody after

properly sealing the same. Samples were safely sent to

Public Analyst separately by local delivery and obtained

proper acknowledgment from the Public Analyst. It is

the further case of the complainant that the Public

CRL.M.C. NO.3310 OF 2005

:-4-:

Analyst, after examining and analysis of the samples by

his Report No.42 dated 10.10.2002, reported that the

sample is adulterated. The Public Analyst opined that

the sample does not conform to the standard fixed for

pasteurized skimmed milk curd fixed under the

Prevention of Food Adulteration Act and Rules.

Therefore, according to the complainant, the accused

had committed the above offences. It is the above

complaint challenged in these proceedings.

3. I have heard the learned counsel for the

petitioner and Mr. M.K.Chandramohan Das, Standing

Counsel for Corporation of Kochi.

4. Learned counsel for the petitioner submits

that no complaint will lie against the petitioner who is

the licensee. The learned counsel invited my attention

to various provisions under Sections 2(i)(a)(m), 7(i),

16(1)(a)(i) and A.11.01.11 in Appendix B. As per the

schedule in Kerala, the minimum percentage of milk fat

and milk solids not fat from the pasteurized buffalo milk

will be 5.0 and 9.0 respectively. According to the

CRL.M.C. NO.3310 OF 2005

:-5-:

counsel, in view of A.11.02.04 in Appendix B, where dahi

or curd is sold or offered for sale without any indication

of class of milk, the standards prescribed for dahi

prepared from buffalo milk shall apply. The chemical

analysis report relied on by the complainant is produced

along with this M.C. which is marked as Annexure-A4.

In Annexure A4, the Public Analyst observed that the

milk fat is at the rate of 0.8%, milk solids not fat- 9.1%.

On the basis of the above finding, the Public Analyst

opined that the sample does not conform to the

standards prescribed for curd prepared from skimmed

milk under the Prevention of Food Adulteration Rules,

1955 and is therefore adulterated. Counsel submits that

on a perusal of the percentage fixed as per the schedule,

it can be seen that the variation is very minor and the

reason for such variation is because of the low fat

content in the milk used for manufacturing the curd and

therefore it cannot be treated as adulterated. Counsel

for the petitioner further submits that there is no

allegation that the petitioner added something to the

CRL.M.C. NO.3310 OF 2005

:-6-:

curd to make it an adulterated one and there is no case

at all that it was not stored properly. Therefore,

according to the counsel for the petitioner, no offence

will lie against the petitioner/second accused.

5. Another point advanced by counsel for the

petitioner is that the petitioner is entitled to get the

benefit of Section 19(2) of the Prevention of Food

Adulteration Act, 1954. Section 19 of the Act deals with

defences which may or may not be allowed in

prosecutions under the Act. Sub-section(2) of Section

19 says as follows:-

“19. Defences which may or may not
be allowed in prosecutions under this
Act.—

(1) xxxxxxxxxx xxxxxxxxxxx
(2) A vendor shall not be deemed to
have committed an offence pertaining to
the sale of any adulterated or
misbranded article of food if he proves–

(a) that he purchased the article
of food—

(i) in a case where a licence
is prescribed for the sale
thereof, from a duly licensed
manufacturer, distributor
or dealer,

CRL.M.C. NO.3310 OF 2005

:-7-:

(ii) in any other case, from
any manufacturer,
distributor or dealer with a
written warranty in the
prescribed form; and

(b) that the article of food while
in his possession was properly
stored and that he sold it in the
same state as he purchased it.]”

On the strength of the above provision, learned counsel

for the petitioner submits that the petitioner/second

accused also come within the meaning of vendor since

she purchased the article in question from the

manufacturer and it is the above article sold without any

change of condition as distributed by the manufacturer.

Therefore, according to the counsel, even if the

petitioner is directed to undergo the ordeal of trial,

there will be no successful prosecution against the

petitioner and if the proceedings against the petitioner

are allowed to continue, that will amount to abuse of

process of the court.

6. The learned counsel appearing for the 2nd

respondent submitted that whatever contentions the

CRL.M.C. NO.3310 OF 2005

:-8-:

petitioner got against the prosecution, the same can be

raised before the trial court and, therefore, in a petition

filed under Section 482 of Cr.P.C., those contentions are

not liable to be considered. According to the counsel for

the 2nd respondent, the allegation against the petitioner

is that she had sold adulterated curd and it is a fact to

be disproved before the trial court based upon

evidence to be adduced during trial. It is further

submitted that in order to get protection under section

19(2) of the Act, it is for the petitioner to establish

before the court below that she had sold food article in

the same state supplied by the dealer, manufacturer or

distributor. In the light of the submission made by the

counsel for the 2nd respondent, I am forced to examine

Annexure A1 complaint again. The averments contained

in Annexure A1 compliant shows that the allegation

against the petitioner/2nd accused as well as other

accused that they have sold adulterated food item and

thereby committed offence punishable under sections 2

(i)(a)(m),7(i),16(1)(a)(i) and A.11.01.11 in Appendix B of

CRL.M.C. NO.3310 OF 2005

:-9-:

the Act and Rules. The overt act alleged against the

petitioner is contained in paragraph 7 of the complaint

in which the allegation against the petitioners is that in

her reply letter, she admitted that she herself is the

proprietor and licensee of M/s.Richies Bakery and Fast

Food. It is also stated in the same paragraph that the

complainant received another letter from the 4th

accused society as reply to the letter issued by the

complainant and in the above letter they admitted that

the 3rd accused is the nominee of the 4th accused and it

is further stated that he is responsible to the conduct of

the business. Nowhere in the complaint stated that

the petitioner herein had adulterated the food article in

question and sold the same. In this respect, the

averments contained in paragraph 2 of the complaint

assume importance and the same is extracted herein for

convenience.

“On 2-9-02 at about 1.15 p.m. the
complainant visited the business place by
name Richies Bakery and Fast Food, G.C.D.A
shopping complex, Shop No.27, Panampally

CRL.M.C. NO.3310 OF 2005

:-10-:

Nagar, Kochi-36. The first accused is the
Manager of above said business place and the
second accused is the licensee. The said
accused persons being as licensee and
Manager is in charge and responsible for the
day-to-day business. The inspection was
conducted in the presence of the first
accused. During the time of inspection various
food articles were exposed there for sale to
the public. The complainant after disclosing
his identity as Food Inspector of Corporation
of Kochi served Form VI notice to the first
accused and purchased two packets of
pasteurized skimmed milk curd weighing 100
ml (500 ml in each packets). There is an
inscription on each packet that “a product of
PDDP Central Society, Kalady”. It is
submitted that towards the cost of
pasteurized skimmed milk curd so purchased
the Food Inspector had paid Rs.16/- and for
which the accused had issued a cash voucher
dated 2-9-2002 duly signed by him”.(emphasis
supplied).

So, from the above averments and the averments

contained in the remaining part of the complaint, it can

be seen that no specific overt act is alleged against the

petitioner to the effect that she had adulterated or at

her instance the food in question was adulterated. It is

also discernible from the averments contained in the

CRL.M.C. NO.3310 OF 2005

:-11-:

complaint that the food in question was supplied by

accused Nos.3 and 4 who are the manufacturers of the

same. If that be so, it can safely be come into a

conclusion that the petitioner herein had sold the food

article in question, through the first accused vendor,

which supplied by the manufacturers namely, accused

Nos. 3 and 4 and the petitioner is only a vendor.

Hence, in the absence of any positive allegation, that

the petitioner had adulterated the food in question or

the food which was purchased by the complainant, is

other than what supplied by the manufacturers namely,

Accused Nos. 3 and 4, the petitioner is certainly entitled

to get protection under section 19(2) of the Act which

mentioned earlier. Therefore, there is no meaning in

relegating the petitioner, who is coming within the

meaning of “vendor” entitled to get protection under

section 19(2) of the Act, to face the trial and if the

trial is allowed to continue against the petitioner, it will

amount to abuse of the process of the court.

7. The counsel for the petitioner submitted that

CRL.M.C. NO.3310 OF 2005

:-12-:

the report of the Public Analyst is not correct and the

variation regarding the quality, which may be varied

due to various factors including climate and the

quality of milk used for manufacturing of curd and,

therefore, no offence will lie against the petitioner. It is

also submitted by the counsel for the petitioner that

there is no allegation against the petitioner that the

article of food, while in her possession, was not

properly stored and she had not sold it in the same state

as she purchased it. The above two contentions can be

settled only on the basis of evidence to be adduced in

the court during trial of the case and therefore, I am not

prepared to enter into any finding regarding those

aspects, especially, in the light of the fact that the

petitioner is entitled to get protection under section 19

(2) of the Act. Therefore, those questions are left open.

8. In the result, this Crl.M.C. is allowed holding

that the petitioner is entitled to get protection under

section 19(2) of the Prevention of Food Adulteration

Act, 1954 and there is no scope for a meaningful

CRL.M.C. NO.3310 OF 2005

:-13-:

prosecution against the petitioner and, if the

proceedings against the petitioner is allowed to

continue, the same will amount to abuse of the process

of the court. Accordingly, all proceedings in

S.T.No.7186/2002 on the file of the Addl.Chief Judicial

Magistrate court, Ernakulam pending against the

petitioner alone is quashed. The Crl.M.C. is allowed to

that extent.

V.K.Mohanan,
Judge

Mbs/kvm

CRL.M.C. NO.3310 OF 2005

:-14-:

V.K.MOHANAN, J.

——————————————–

Crl.R.P.NO. OF 200

——————————————–

J U D G M E N T

CRL.M.C. NO.3310 OF 2005

:-15-:

DATED: -2-2008