Supreme Court of India

State Of Rajasthan & Ors vs High Court Of Judicature For … on 11 October, 2011

Supreme Court of India
State Of Rajasthan & Ors vs High Court Of Judicature For … on 11 October, 2011
Author: A K Patnaik
Bench: R.V. Raveendran, A.K. Patnaik
                                                                       Reportable


              IN THE SUPREME COURT OF INDIA



               CIVIL APPELLATE JURISDICTION


          CIVIL APPEAL Nos. 8523-8524 OF 2011

      (Arising out of S.L.P. (C) NOs.12308-12309 OF 2007)

                                      

The State of Rajasthan & Ors.                   ...... Appellants



                                Versus



The High Court of Judicature for

Rajasthan, Jodhpur through its

Registrar General                                      ...... Respondents





                                J U D G M E N T

A. K. PATNAIK, J.

Leave granted.

2. These are the appeals against the orders dated

02.03.2007 and 19.03.2007 of the Division Bench of the

Rajasthan High Court, Jaipur, in D.B. Civil Writ Petition No.

2677 of 2005.

3. The facts briefly are that on the basis of a news

published in the Rajasthan Patrika on 04.04.2005 regarding

the manufacture and sale of synthetic milk in the districts

2

of Alwar and Bharatpur in the State of Rajasthan, the High

Court suo motu entertained the D.B. Civil Writ Petition No.

2677 of 2005 on 06.04.2005 and directed the Collectors of

Alwar and Bharatpur Districts to appear in person before

the Court. The Collector, Alwar, filed his reply before the

High Court stating inter alia that the very next day after the

news item was published, the Chief Medical Health Officer,

Alwar, had initiated action and an inspection team had

taken samples of the product and the samples were sent for

testing in the laboratory. On 02.03.2007, the High Court

found that Chief Medical Health Officers and Deputy Chief

Medical Health Officers had been vested with the powers of

the Food Inspector, though they did not have the requisite

training to function as Food Inspectors. The High Court

also observed in the order dated 02.03.2007 that the Chief

Medical Health Officer/ Deputy Chief Medical Health Officer

has to discharge duties of his post and has to remain at the

Head Quarters and he may not effectively perform the duties

of the post of Food Inspector. The High Court was of the

view that the State Government should appoint sufficient

number of Food Inspectors without which the menace of

3

food adulteration could not be checked. The High Court

posted the matter to 19.03.2007 and directed that the

Principal Secretary, Medical and Health Department should

be personally present on that day.

4. On 19.03.2007, the High Court found that there were

34 posts of Food Inspectors and all of them were lying

vacant and that a requisition had already been sent to the

Rajasthan Public Service Commission to fill up the posts,

but the Finance Department had not sanctioned the posts

on the ground that these were non-plan posts. The High

Court in the impugned order dated 19.03.2007 directed the

Medical Health Department of the Government of Rajasthan

to initiate the process of regular appointment against the 34

posts of the Food Inspectors and also directed the Finance

Department not to stall the process of appointment on

technical grounds. The High Court further directed in the

order dated 19.03.2007 that till regular appointment is

made, Sanitary Inspectors and others who possess the

requisite qualifications may be given appointment to the

posts of Food Inspector so that the provisions of the

4

Prevention of Food Adulteration Act and the Rules are

properly implemented.

5. Dr. Manish Singhvi, learned Additional Advocate

General appearing for the State of Rajasthan, submitted

that Section 9 of the Prevention of Food Adulteration Act,

1954, vests power in the State Government to appoint such

persons as it thinks fit, having prescribed qualifications to

be Food Inspectors, and it is within the prerogative of the

Government to determine the number of Food Inspectors

required to be appointed and therefore the High Court could

not have issued a mandamus to the State Government to

make appointment of as many as 34 Food Inspectors. He

further submitted that Rule 8 of the Prevention of Food

Adulteration Rules, 1955, prescribes the qualifications for

the purpose of appointment of Food Inspectors under

Section 9 of the Act and it provides that the Medical Officer

in-charge of health administration of a local area could be

appointed as Food Inspector. He submitted that the High

Court, therefore, could not have held that the Medical

Officers cannot be continued as Food Inspectors.

5

6. Section 9 of the Prevention of Food Adulteration Act,

1954 (for short `the Act’) and Rule 8 of the Prevention of

Food Adulteration Rules, 1955 (for short `the Rules’) are

extracted hereinbelow:

“Section 9 of The Prevention of Food

Adulteration Act, 1954:

9. Food Inspectors :- (1) The Central

Government or the State Government may, by

notification in the official Gazette, appoint such

persons as it thinks fit, having the prescribed

qualifications to be food inspectors for such local

areas as may be assigned to them by the Central

Government or the State Government, as the

case may be :

Provided that no person who has any financial

interest in the manufacture, import or sale of any

article of food shall be appointed to be a food

inspector under this section.

(2) Every food inspector shall be deemed to be a

public-servant within the meaning of section 21

of the Indian Penal Code (45 of 1860) and shall

be officially subordinate to such authority as the

Government appointing him, may specify in this

hehalf.

Rule 8 of The Prevention of Food Adulteration

Rules, 1955:

8. Qualification of food inspector :- A person

shall not be qualified for appointment as food

inspector unless he:-

(a) is a medical officer in-charge of health

administration of local area ; or

6

(b) is a graduate in medicine and has received at

least one month’s training in food inspection and

sampling work approved for the purpose by the

Central Government or a State Government; or

(c) is a graduate in Science with Chemistry as one

of the subjects or is a graduate in Agriculture or

Public Health or Pharmacy or in Veterinary

Science or a graduate in Food Technology or

Dairy Technology or is a diploma holder in Food

Technology or Dairy Technology from a University

or Institution established in India by law or has

equivalent qualifications recognised and notified

by the Central Government for the purpose and

has received three months’ satisfactory training

in food inspection and sampling work under a

Food (Health) Authority or in an institution

approved for the purpose by the Central

Government:

Provided that the training in food inspection and

sampling work obtained prior to the

commencement of 1[Rule 3 of the

Prevention of Food Adulteration (Fourth

Amendment) Rules, 1976], in any of the

laboratories under the control of :-

(i) a public analyst appointed under the Act, or

(ii) a fellow of the Royal Institute of Chemistry of

Great Britain (Branch E); or

(iii) any Director, Central Food Laboratory ; or

the training obtained under a Food (Health)

Authority, prior to the commencement of the

Prevention of Food Adulteration (Amendment)

Rules 1980, shall be considered to be equivalent

for the purpose of the requisite training under

these rules :

7

Provided further that a person who is a qualified

Sanitary Inspector having experience as such for

a minimum period of one year and has received

at least three months training in whole or in

parts in food inspection and sampling work, may

be eligible for appointment as food inspector,

upto the period ending on the 31st March, 1985

and may continue as such if so appointed even

though he does not fulfill the qualifications laid

down in clauses (a) to (c)].

Provided also that nothing in this rule shall be

construed to disqualify any person who is a food

inspector on the commencement of the

Prevention of the Food Adulteration (Amendment)

Rules 1980 from continuing as such after such

commencement.”

7. Sub-section (1) of Section 9 of the Act states that the

Central Government or the State Government may, by

notification in the official Gazette, appoint such persons as

it thinks fit, having the prescribed qualifications to be Food

Inspectors for such local areas as may be assigned to them

by the Central Government or the State Government, as the

case may be. Rule 8 of the Rules prescribes the

qualifications of Food Inspectors and it states in clause (a)

that a medical officer in-charge of health administration of

local area is qualified for appointment as Food Inspector. In

clauses (b) & (c) a graduate in medicine who has received at

8

least one months’ training in food inspection and sampling

work and a graduate in Science with Chemistry as one of

the subjects or a graduate in Agriculture or Public Health or

Pharmacy of in Veterinary Science or a graduate in Food

Technology or Dairy Technology or a Diploma Holder in

Food Technology or Dairy Technology from a University or

Institution established in India by law or having equivalent

qualification and has received three months satisfactory

training in food inspection and sampling work is also

qualified to be a Food Inspector. The State Government

could therefore appoint a medical officer in-charge of health

administration of a local area as a Food Inspector. If the

High Court found that the medical officers were not trained

in food inspection and sampling work, it could also direct

that the medical officers are given the required training to

function as Food Inspector, but the High Court could not

have issued a mandamus compelling the State Government

to replace the Medical Officers by Sanitary Inspectors or

other regular recruits as Food Inspectors. This Court has

held in Divisional Manager, Aravali Golf Club and Another vs.

9

Chander Hass and Another [(2008) 1 SCC 683] at page 688

in para 15:

“The court cannot direct the creation of

posts. Creation and sanction of posts is a

prerogative of the executive or legislative

authorities and the court cannot arrogate to

itself this purely executive or legislative

function, and direct creation of posts in any

organization. This Court has time and

again pointed out that the creation of a post

is an executive or legislative function and it

involves economic factors. Hence the courts

cannot take upon themselves the power of

creation of a post.”

8. We therefore set aside the direction in the impugned

order directing appointment of Food Inspectors against 34

posts and directing appointment of Sanitary Inspectors as

Food Inspectors in the meanwhile and allow the appeals.

There shall be no order as to costs.

………………………..J.

(R. V. Raveendran)

………………………..J.

(A. K. Patnaik)

New Delhi,

October 11, 2011.