High Court Madras High Court

State By vs Thambidurai on 29 January, 2007

Madras High Court
State By vs Thambidurai on 29 January, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 29/01/2007

CORAM
THE HONOURABLE MR.JUSTICE J.A.K.SAMPATHKUMAR

Criminal Appeal No.302 of 1999

State by
Food Inspector
Madurai Corporation,
Madurai.
Rep.by Public Prosecutor
High Court, Madras.		..  Appellant

vs.

Thambidurai			..  Respondent


		Appeal under Section 378 Cr.P.C. against the judgment and order of
acquittal passed by the Judicial Magistrate, Periyakulam in S.T.C.No.842/97
dated 27.10.1998.

!For Petitioner		: Mr.P.Rajendran
			  Govt.Advocate

^For respondent		: Mr.Balasubramanian
						

:JUDGMENT

This Criminal Appeal is filed against the Judgment dated 27.10.1998 in
S.T.C.No.842 of 1997 on the file of the Judicial Magistrate, Periyakulam in and
by which the learned Judicial Magistrate after analysing the evidence, found
that the accused is not guilty for the offence under Section 7(i) and
16(i)(a)(1) read with 2(1a)(a)(m) rule 5 of PFA Act and acquitted him under
Section 248(1)Cr.P.C.

2.The brief facts of the case are as follows:

P.W.1-Food Inspector of Madurai Corporation. As per Government orders
1753/17.7.1975, 1861/6.6.1956, 571/15/4/1991 and 299/10.5.1995 P.W.1 was
authorised to take food sample under the Act.

2.1. On 23.12.11996 at about 10.00 a.m., P.W.1 along with his assistant
went to shop No.13, in the name of Lakshmi Karthika store situated at First
Street, Kanpalayam for the purpose of taking samples meant for sale for public
Analyst. The accused being the owner of the shop was doing business. P.W.1
introduced himself as Food Inspector and informed his proposal for taking sample
of ground nut oil meant for sale. He purchased 750 grams of ground nut oil for
Rs.26.25/- and obtained a cash receipt for the same. Ex.P.3 is the cash
receipt. Ex.P.10 is the Government order. Ex.P.4 is the Form 6.

2.2. Thereafter, he divided the sample into three equal parts and put the
same in three empty glass bottles corked the same as per the rules and affixed
his signature and also obtained signature of the accused over it. He also
obtained statement from the accused. Ex.P.5 is the statement of the accused.
He also gave a copy of the report and obtained acknowledgment from the accused.
Ex.P.6 is the acknowledgment. Then, he affixed specimen seal impression in form
VII and sent a copy of the same along with a sample bottle for public analyst.
Ex. P.8 is the form VII. Ex.P.7 is the copy of the report. He also informed
about the taking of sample to the local Health authority. Ex.P.9 is the
information given to the local Health authority. He sent a sample bottle to the
public analyst through Southern roadways lorry service. Ex.P.10 is the lorry
receipt.

2.3. Thereafter, he sent a copy of form VII containing specimen seal
impression along with lorry receipt to the public analyst. Ex.P.11 is the
postal receipt. Ex.P.12 is the acknowledgment. Ex.P.13 is the white paper
containing specimen seal impression. He sent remaining two sample bottles along
with form VII to the local authority and obtained acknowledgment for the same.
Ex.P.14 is the acknowledgment. He also received analysis report under Form III.
Ex.P.15 is the Form III. He found that the sample subjected for analysis was
adultered, not fit for human consumption. Therefore, he filed a complaint
against the accused under the Act. Thereafter, he sent a notice to the accused
under Section 13 (2) of the Act along with form III and obtained acknowledgment
for the same. Ex. P.17 is the notice. Ex.P.18 is the acknowledgment.

3. Petitioner examined as P.W.1 and marked Exs.1 to 18 to prove the guilty
act of the accused. No oral and documentary evidence let in on the side of the
accused.

4. The trial Court after analysing the evidence found that the accused
was not guilty for the charges and acquitted him accordingly. Against which,
the present appeal has been filed by the state on the following grounds.

a). The Court below in acquitting the accused on the ground that the
subject matter of oil not stirred before taking the sample. The oil is not
homogeneous mixture like milk, therefore stirring of oil is not necessary.

b) By reading of Rule 19 and 20 of the Prevention of Food Adulteration
Rules 1955 it clearly show that “Preservatives need not be added to Edible
samples at the time of taking sample by Food Inspector for the purpose of
analysis.

c) The trial Court ought to have seen that “Rule 59 of Prevention of Food
Adulteration Rules prescribes that list of antioxidants that can be added to
Edible Oils and Fats by the manufacturers so as to increase the shelf life of
such oils and fats”and the non adding of antioxidants is not fatal to the
prosecution.

d) The trial Court erroneously held that Section 10(7) of Prevention of
Food Adulteration Act had not been complied with. So much so, the trial Court
erroneously held that the sanction was accorded due to non application of mind
by the local Health authority. Therefore, the judgment of the trial Court in
acquitting the accused is liable to be set aside.

5. Heard Mr.P.Rajendran, learned Government Advocate appearing for the
appellant and Mr.M.Balasubramanian, learned counsel appearing for the
respondent.

6. The learned Government Advocate reiterated the contention raised in the
grounds of appeal and submitted that the finding of the trial Court is liable to
be set aside.

7. The learned counsel for the respondent/accused contended that the trial
Court analysed the evidence in depth and after taking note of the settled
position of law of this Court and the Apex Court acquitted the accused and
therefore the finding of the trial Court is not liable to be set aside.

8. Upon hearing the rival claims, the points for consideration are as to
whether

1. the non application of mind while according sanction is fatal to the
prosecution?

2. the sample oil, subject matter of the case requires adding preservative
under Rule 19 and 20 of the prevention of Food Adulteration Rules?

3. the Food Inspector has complied with the conditions of Sections 10,7
and 20 of the Prevention of Adulteration Act before while taking sample.

4. the finding of the trial Court in acquitting the accused is in order?

9. POINTS 1 and 4
The facts on record would show that the Local Health Authority has granted
sanction without analysing the materials placed before him. The learned
Government Advocate has submitted that the sanction of prosecution without
applying mind by the competent authority will not be fatal to the prosecution,
as such act is curable. He also relied on the decision in PUSHPALATHA AND
OTHERS v. R.LAKSHMI, FOOD INSPECTOR, COIMBATORE
(1993 Madras Law Journal Reports
(Criminal) page 708) in support of his claim. I have gone through the said
ruling. In fact this ruling is against the submission of the learned Government
Advocate. The principle laid down in the said ruling reads as follows:

“14. A conjoined reading of Sec.20(1) of the prevention of Food
Adulteration Act would clearly envisage that the duty of the Local Health
Authority or the competent authority in according its sanction for prosecution
would not amount to or cannot be taken as an empty formality but however, it was
clearly and demonstrably made out by the Courts of Law in this country that the
intention of the legislature in providing for the competent authority to
sanction to launch the prosecution for offences under the Act, to be exercised
with due care and caution, which would mean, that they should go into all the
materials and records placed by the Sanitary Inspector pertaining to the
relevant facts constituting the offences and then only, on being satisfied with
the materials underlying the records, prima facie atleast, the competent
authority has to record its sanction and it cannot be taken that it has to
accord its sanction so mechanically without applying its mind and this process,
has been in built in the above section for the simple object that vexatious
launching of the prosecution is to be avoided at any cost and that was the one
and only reason, the according of sanction under Section 20(1) of the Act has
been provided in the enactment. Thus, it is the well settled judicial view,
that the Local Health Authority while according its sanction to its sanitary
Inspector or any other person to launch the prosecution against any person, must
apply its mind to all the relevant materials and papers placed before it and on
being satisfied with the prima facie against the person against whom the offence
is alleged, then for the reasons expressly to be stated, he must accord the
sanction for prosecution. Otherwise, it goes without saying, that the sanction
accorded is bad in law and not in compliance with the legal mandate inbuilt in
the above section. I have carefully perused the so-called sanction accorded by
the Health Officer and Local Health Authority on 4.7.1986 in six words –
sentence as above stated. The so- called sanction does not even visualise any
perusal of the records produced before him, nor even the competent authority has
satisfied with the prima facie materials available in the records placed before
him in according the sanction. In the light of the above legal laches pointed
out by the learned counsel Mr.Gopinathan, I am fully satisfied to hold, that the
sanction accorded in this case, is bad in law and is clearly in the teeth of
Section 20(1) of the Prevention of Food Adulteration Act and accordingly, no
prosecution can be launched.”

In fact, this Court followed the legal ratios enunciated in the following
rulings and laid down the above principles of law:

” A.K.Roya v. State of Pubjab, (1986) 4 S.C.C. 326; 1986 S.C.C. (Crl) 443
; (1986) 3 F.A.C.66 (1986) 2 A.P.L.J. (S.C.) 34; 1986 Crl.L.J. 2097; A.I.R. 1986
S.C.2160 Chunni Lal v. State, 1974, Crl. L.J. 13 by a single Judge of the
Allahabad High Court State v. Appuswami, 1980 L.W.(Crl.) 196 (a ruling of this
Court) Ramandhal Srivabhai Prajapati v. State of Gujarat , (1991) 1 E.F.R. 547 (
a ruling of the Gujarat High Court), Shyam Lal v. State (1991) 2 E.F.R. 277 ( a
ruling of the Delhi High Court), Adda Kasivisweswara Rao v. State of A.P.(1991)
2 E.F.R. 416)”

In fact, the trial Court has taken note of the guidelines of this Court and Apex
Court and rightly came to the conclusion that sanctioning prosecution due to non
application of mind by the sanctioning authority is fatal to the prosecution and
accordingly, acquitted the accused. The finding of the trial Court is in order
and does not require any interference. Hence, these points are answered
accordingly.

10. Points 2 and 3
The subject matter of the commodity is one of the groundnut oil. It is
the specific case of the prosecution that adding preservative to the groundnut
oil while taking sample by the Food Inspector does not warrant under Rule 19 and
20 of the Prevention of Food Adulteration Rules as the preservative was added to
edible oils by the manufacturer himself to increase the shelf life of such oils
and fats and therefore the finding of the trial Court in acquitting the accused
on the ground that the preservative to sample oil was not added by relying on
the decision reported in 1993 M.W. Crl. Page 55 cannot sustain.

10.1. In view of the finding rendered at Points 1 and 4, I am of the view
that consideration of these points does not arise for consideration. Hence these
points are answered accordingly.

11. In the result, appeal fails and the same is dismissed. Parties have
to bear their cost.

To
The Judicial Magistrate
Periyakulam