High Court Punjab-Haryana High Court

Shiv Kumar vs State Of Punjab on 12 September, 2008

Punjab-Haryana High Court
Shiv Kumar vs State Of Punjab on 12 September, 2008
            Criminal Misc. No. M-5675 of 2008.
                  -1-

In the High Court of Punjab and Haryana at Chandigarh.

                   Criminal Misc.No.M-5675 of 2008.

                   Date of decision:12-9-2008.

Shiv Kumar

                                                 ...Petitioner.

            Versus

State of Punjab.

                                                 ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. Rajesh Gupta Advocate for the petitioner.

            Mr. K. S. Pannu, AAG Punjab.

            ...

K. C. Puri, J.

Judgment.

This common judgment will dispose of present Criminal

Misc. as well as Criminal Misc.M-13657 of 2008 as both the cases

have arisen out of same facts and relief claimed is also the same.

Facts have, however, been extracted from the instant petition.

In this petition, the petitioner seeks quashing of FIR
Criminal Misc. No. M-5675 of 2008.

-2-

No.305 dated 6.11.2007, under Sections 420/269/270/271 IPC,

Police Station City Samana, District Patiala.

As per allegations, on 6.11.2007, ASI Bhagwan Dass of

Police Station City Samana and HC Viney Kumar, No.2208, HC

Kuldip Singh, No.2728, CD Jaspal Singh No.1079, Constable

Chamkaur Singh No.497, Constable Balkar Singh No. 2018 were

travelling in Government vehicle bearing No.PB11-Y-8104 which

was being driven by OC Shamsher Singh No.849 and were present

at old Bus Stand for the purpose of March and Checking. Then,

special informer informed that Shiv Kumar son of Shri Ram Lal,

caste Aggarwal, resident of Garh Mohalla, Samana who was

running a shop by the name of Ashwani Refreshment at Chakla

Bazar, Samana supplied fake Paneer to the public at his shop.

Because of eating fake Paneer, one can fall sick or dangerous

disease can spread. His action disclosed offences punishable under

Sections 420, 269, 270 and 271 IPC. Smt. Usha Dhingra, C.M.O,

Patiala was requested for sending Food Inspector at the spot. ASI

Bhagwan Dass sent ruqqa through Constable No.2018 to the Police

Station for getting a case registered. On the basis of said facts, FIR

No.305 dated 6.11.2007 under Sections 420/269/270/271 IPC was

registered at Police Station, City Samana.

Criminal Misc. No. M-5675 of 2008.

-3-

The petitioner filed the present petition for quashing the

said FIR on the grounds that the allegations against the petitioner

fall within the ambit of Food Adulteration Act, 1954. It is further

pleaded that under Section 20 of the said Act, no prosecution can

be launched without the written consent of the Central Government

or the State Government or a person authorized by the Government

in this behalf by general or special order by the Central

Government or the State Government. It is further pleaded that the

sample sent for analysis contained 25.32% milk fat of dry matter

against minimum prescribed standard of 50%. The Paneer

recovered from the accused at the most can be said to be

adulterated. So, action can be taken only under the Prevention of

Food Adulteration Act and FIR under Sections 420, 269, 270 and

271 IPC cannot be proceeded with. A prayer has been made for

quashing the said FIR.

Regarding the same occurrence, complaint No.59 dated

3.5.2008, under Section 16 of Prevention of Food Adulteration

Act, 1954 has been filed by the Food Inspector against the accused.

Another petition (Criminal Misc.No.M-13657 of 2008 )

has been filed for quashing the said complaint, Annexure P-1. The

quashing of the said complaint has been sought on the following
Criminal Misc. No. M-5675 of 2008.

-4-

grounds:-

(i) That the petitioner applied for anticipatory bail, in

this case, before the learned Sessions Judge, Patiala

when the above-said FIR was registered against him and

while allowing the same, the learned learned

Additional Sessions Judge, Patiala, in its order dated

1.12.2007 has observed that milk fat was found to be

less than the minimum prescribed standard and it was

not a case of fake Paneer. The learned Court further

observed that it is a case of Food Adulteration Act for

which complaint lies at the behest of Food Inspector.

The offences under IPC are not made out.

(ii)That Hon’ble Karnatka High Court in State of

Karnatka Versus Shetty Ice Cream Company,

Kulai, Mangalore and others has observed that time

is belatedly ripe to have re-look at the standards

prescribed defining as adulteration with regard to the

edibles,unless the product sold is a health hazard.

Merely because it does not conform to the standards

of best quality, the proprietors and manufacturers

should not be subjected to unnecessary harassment of
Criminal Misc. No. M-5675 of 2008.

-5-

prosecution and punishment. There is a change in the

mindset of the people to go for food items with less or

no fat content. The fat content prescribed for Ice

Cream under the Prevention of Food Adulteration Act

is too high and may not be desirable diet in the

modern times. The second quality Ice Cream with

lesser fat content would be advisable medically than

an Ice Cream with rich fat content. In the present case

also fat content was found to be less in the Paneer and

the ratio of the above mentioned case applies in this

case also. In the complaint (P-1) in Para 12, it is

mentioned that the milk fat contained in the Paneer

was 25.32% against the minimum prescribed standard

of 50.0% and the contents of the sample are therefore

adulterated. It may be mentioned here that at best the

fat content was less in the Paneer. In the modern

times people prefer products with lesser fat content

rather than products with more fat contents. Rather in

the present case no raid whatsoever was conducted by

the respondent. In para No.3 of the complaint (P-1), it

is alleged that respondent raided the shop of the
Criminal Misc. No. M-5675 of 2008.

-6-

petitioner on the complaint of the police to local

health authorities. Whereas version of the FIR is that

the raid was conducted by the police and the CMO

had been informed about the same. It shows that the

present complaint (P-1) is false one and has been

instituted only when the respondent felt that it was

not going to succeed in the present case. In this view

of the matter, complaint (P-1) and summoning order

(P-3) deserve to be quashed.

(iii)That the Hon’ble Delhi High Court in State (Delhi

Admn.) Versus Naresh Chand and others, has held

that faulty procedure of taking sample, loss of fat,

once loss of fat takes place due to faulty procedure of

taking samples, the shop-keeper cannot be convicted.

In the present case, what to talk of faulty procedure of

taking sample, no sample whatsoever was taken at the

time of seizure of alleged fake Paneer. For this reason

also, the present complaint and summoning order

deserve to be quashed.

(iv)That Hon’ble Patna High Court in Satish Mishra

Versus State of Bihar and others, has held that
Criminal Misc. No. M-5675 of 2008.

-7-

Prevention of Food Adulteration Act, 1954, is special

statute, is code in itself, by adding sections of IPC,

police cannot make out its own case. It has its own set

of authorities, which are authorized to conduct

investigation, search, seizure and/or launch

prosecution in respect thereof including enquiry into

the matter. If police alleges that the provision of

Prevention of Food Adulteration Act is violated then

it was the authority of the Food Inspector alone and

not the police officer to inspect or seize. So far as the

offences alleged under IPC are concerned, none is

made out on the facts of the case. The present

prosecution as initiated on the basis of the FIR

aforesaid and all subsequent acts thereunder are held

to be wholly without jurisdiction and are quashed.

(v)That para No.3 of the complaint (P-1) says that 150

kg. Paneer was seized from the shop of the petitioner.

Whereas the Act says that the Food Inspector has to

purchase the product from the person concerned and

there is no question of seizing of the whole Paneer.

This shows that complaint (P-1) is false.”

Criminal Misc. No. M-5675 of 2008.

-8-

Both the petitions have been resisted by the State of

Punjab.

I have heard both sides and have gone through the

record of the case.

So far as the facts of the case are concerned, the same

are not in dispute. A raid was conducted at the shop of

accused/revisionist. The Food Inspector visited the shop and had

taken into possession Paneer. Sample of the said Paneer was sent

for analysis and the same contained 25.32% milk fat of dry matter

against minimum prescribed standard of 50% and, on that count,

the Paneer is stated to be adulterated.

So far as the fact that Paneer is fake one, there is no

report to this effect on the file. The Patna High Court in the

authority in case Satish Mishra Versus State of Bihar and

others, 2007(1) FAC 393 has held that when there is a special

statute under the Prevention of Food Adulteration Act, 1954 then

by adding sections of IPC, FIR cannot be launched. Keeping in

view the fact that Paneer was not found to be fake but was found

to be not conforming to the prescribed standard, the proceedings

under the Criminal Act cannot continue. So, FIR No.305 dated

6.11.2007 under Sections 420/269/270/271 IPC, Police Station,
Criminal Misc. No. M-5675 of 2008.

-9-

City Samana and further proceedings arising therefrom stand

quashed.

So far as complaint No.59 dated 3.5.2008 is concerned,

the case of the revisionist himself is that the prosecution can

proceed under the Prevention of Food Adulteration Act. No case

for quashing the complaint under the said Act is made out. The

observations made by the learned Additional Sessions Judge while

deciding the bail application are also to the effect that proceedings

under the Food Adulteration Act can be initiated. So, in these

circumstances, the petitioner who has himself taken a stand that

proceedings under the Food Adulteration Act can only be initiated

could not seek quashing of proceedings under the Act. Authority in

case Karnatka Versus Shetty Ice Cream Company (supra) is not

helpful at this stage of trial. In that ruling, it has been observed that

time is ripe to have re-look at the standards keeping in view the

requirement of people but since there is no change in the

provisions of the Act and unless and until the said Act is amended,

the said Act has to be implemented in letter and spirit.

Authority in case Naresh Chand (supra) is not helpful

to the accused. Whether the sample was taken by the Food

Inspector is a matter of evidence. Prima-facie, there is nothing on
Criminal Misc. No. M-5675 of 2008.

-10-

the file that the sample was not taken in accordance with the

provisions of the Act.

So far as submission made by the counsel for the

petitioner to the effect that sample has to be purchased from the

petitioner and, on that count, proceedings cannot continue is

concerned, the same is without any substance. The said matter can

also be appreciated during the course of trial.

So, keeping in view the totality of circumstances,

petition for quashing complaint No.59 dated 3.5.2008 stands

declined.

It is, however, made clear that anything said above shall

not be taken as an expression of opinion on the merits of the case,

so far as complaint under the Prevention of Food Adulteration Act

is concerned.

A copy of this judment be sent to the learned trial Court

for strict compliance.


September 12th,2008.                   ( K. C. Puri )
Jaggi                                       Judge