Supreme Court of India

State Of Rajasthan vs Jagdish Prasad on 29 April, 2009

Supreme Court of India
State Of Rajasthan vs Jagdish Prasad on 29 April, 2009
Author: D A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                       REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

             CRIMINAL APPEAL NO.          869       OF 2009
              (Arising out of SLP (Crl.) No. 2943 of 2008)



State of Rajasthan                                       ....Appellant

                                  Versus

Jagdish Prasad                                           ....Respondent



                                JUDGMENT

DR. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of a learned Single Judge

of the Rajasthan High Court, Jaipur Bench. By the impugned judgment the

High Court while upholding the conviction for offences punishable under

Sections 7 and 16 of the Prevention of Food Adulteration Act, 1954 (in short

the `Act’) imposed fine of Rs.6,000/- and directed that the same is in

commutation of the sentence of six months RI as awarded by learned Chief

Judicial Magistrate, Sikar. It was further directed that the appropriate
Government shall formalize the matter by passing of an appropriate order

under Clause (d) of Section 433 of the Code of Criminal Procedure, 1973

(in short the `Code’) if the amount is deposited within a particular period.

For the aforesaid purpose the High Court relied on a decision of this Court in

Sukumaran Nair v. Food Inspector, Mavelikara (1997 ((9) SCC 101).

3. Learned counsel for the appellant-State submitted that the High

Court’s order is clearly unsustainable.

4. Learned counsel for the respondent on the other hand supported the

judgment.

5. In Dayal Singh v. State of Rajasthan (2004 (5) SCC 721) it was inter-

alia observed as follows:

“15. In the instant case it was not disputed that for the
offence charged a minimum sentence of 6 months’
rigorous imprisonment is prescribed by law. The
appellant has been sentenced to undergo 6 months’
rigorous imprisonment which is the minimum sentence.

We are not inclined to modify the sentence by passing an
order of the nature passed in N. Sukumaran Nair where
this Court in exercise of its extraordinary jurisdiction
imposed only a sentence of fine and directed the State to
exercise its powers under Section 433 of the Code of
Criminal Procedure to commute the sentence of simple
imprisonment for fine. In the instant case, the appellant
has been sentenced to undergo 6 months rigorous
imprisonment. Moreover, we are firmly of the view that
strict adherence to the Prevention of Food Adulteration

2
Act and the Rules framed thereunder is essential for
safeguarding the interest of consumers of articles of
food. Stringent laws will have no meaning if offenders
could get away with mere fine. We, therefore, find no
reason to interfere with the sentence imposed against the
appellant.”

6. In the circumstances, the appeal is allowed. The sentence as imposed

by the trial Court is restored. However, since the occurrence took place

nearly three decades back if the accused-respondent moves the appropriate

Government to commute the sentence of imprisonment, the same shall be

considered in the proper perspective. For a period of three months the

accused need not surrender to undergo sentence during which period it shall

be open to him to move the appropriate Government for commutation. If no

order in the matter of commutation is passed by the appropriate Government

the accused shall surrender to custody to serve the remainder of sentence.

7. The appeal is allowed to the aforesaid extent.

……………………………..J.
(Dr. ARIJIT PASAYAT)

…………………………………J.
(ASOK KUMAR GANGULY)
New Delhi,
April 29, 2009

3