Gujarat High Court High Court

State vs The on 23 November, 2010

Gujarat High Court
State vs The on 23 November, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/599/2010	 5/ 5	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 599 of 2010
 

 
 
=========================================


 

STATE
OF GUJARAT - FOR & ON BEHALF OF H S PANDYA, FOOD - Appellant(s)
 

Versus
 

AMRUTLAL
DEVJI MANANI - SELLER & PARTNER & 3 - Opponent(s)
 

=========================================
 
Appearance : 
MR
HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Appellant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
ORAL
ORDER

1. The
present appeal, under section 378 (4) of the Code of Criminal
Procedure, 1973, is directed against the judgment and order of
acquittal dated 2.1.2010 passed by the learned Judicial Magistrate
First Class, Morbi in Criminal Case No.261 of 1995, whereby the
accused have been acquitted from the charges leveled against them.

2. The
brief facts of the prosecution case are as under:

2.1 The
Food Inspector visited the shop of the original accused –
respondent No.1 herein on 17.3.1994 and he purchased the sample of
Black Pipper Powder Tastee Brand Packed Pocket in the presence of
panch witness and after following due procedure, the said sample was
stored and sealed. The Food Inspector obtained signature of the
panchas in the panchnama, which was drawn at the time of taking
sample. Thereafter, he sent the sample to the Public Analyst, Bhuj.
As per the report of the Public Analyst, the said sample of Black
Pipper Powder Tastee Brand Packed Packet is misbranded and not as per
the provisions prescribed under the Prevention of Food Adulteration
Act, 1954. Thereafter, the Food Inspector obtained permission of the
Local Health Authority and filed complaint against the present
accused in the Court of learned Judicial Magistrate First Class,
Morbi.

2.2 Necessary
investigation was carried out and statements of several witnesses
were recorded and thereafter, the chargesheet was filed against the
accused persons before the court of learned JMFC, Morbi.

2.3 To
prove the case against the present accused, the prosecution has
examined, in all 2 witnesses and also produced documentary
evidence.

2.4 At
the end of trial, after hearing arguments on behalf of prosecution
and the defence, the learned trial Judge acquitted the present
respondents of all the charges leveled against them by judgment and
order dated 2.1.2010.

2.5 Being
aggrieved by and dissatisfied with the aforesaid judgment and order
passed by the trial Court the appellant State has preferred the
present appeal.

3. It
was contended by learned APP that the judgment and order of the trial
Court is against the provisions of law; the trial Court has not
properly considered the evidence led by the prosecution and looking
to the provisions of law itself it is established that the
complainant – Food Inspector has proved the whole ingredients
of the evidence against the present respondents. Learned APP has also
taken this court through the oral as well as the entire documentary
evidences.

4. It
is a settled principle that while exercising appellate power, even if
two reasonable conclusions are possible on the basis of the evidence
on record, the appellate court should not disturb the finding of
acquittal recorded by the trial court.

5. Even
in a recent decision of the Apex Court in the case of State
of Goa V. Sanjay Thakran & Anr. Reported
in (2007)3 SCC 75,
the Court has reiterated the powers of the High Court in such cases.
In para 16 of the said decision the Court has observed as under:

“16. From
the aforesaid decisions, it is apparent that while exercising the
powers in appeal against the order of acquittal the Court of appeal
would not ordinarily interfere with the order of acquittal unless the
approach of the lower Court is vitiated by some manifest illegality
and the conclusion arrived at would not be arrived at by any
reasonable person and, therefore, the decision is to be characterized
as perverse. Merely because two views are possible, the Court of
appeal would not take the view which would upset the judgement
delivered by the Court below. However, the appellate court has a
power to review the evidence if it is of the view that the conclusion
arrived at by the Court below is perverse and the Court has committed
a manifest error of law and ignored the material evidence on record.
A duty is cast upon the appellate court, in such circumstances, to
re-appreciate the evidence to arrive to a just decision on the basis
of material placed on record to find out whether any of the accused
is connected with the commission of the crime he is charged with.”

6. Thus,
after considering ratio laid down by Apex Court in catena of
decisions and in case the appellate court agrees with the reasons
and the opinion given by the lower court, then the discussion of
evidence is not necessary.

7. I
have gone through the judgment and order passed by the trial court. I
have also perused the oral as well as documentary evidence led by the
trial court and also considered the submissions made by learned APP
for the appellant-State. The trial court has clearly recorded a
finding that the respondents – original accused were not guilty
of the offence punishable under Section 16 of the Prevention of Food
Adulteration Act. Even, the respondents have not committed any breach
of any provisions of the Act. The respondents purchased the goods
from accused No.5. Thus, from the evidence itself it is established
that the prosecution has not proved its case beyond reasonable doubt.

8. Mr.

Jani, learned APP is not in a position to show any evidence to take a
contrary view of the matter or that the approach of the trial court
is vitiated by some manifest illegality or that the decision is
perverse or that the trial court has ignored the material evidence on
record.

9. In
the above view of the matter, I am of the considered opinion that the
trial court was completely justified in acquitting the respondents of
the charges leveled against them.

10. I
find that the findings recorded by the trial court are absolutely
just and proper and in recording the said findings, no illegality or
infirmity has been committed by it.

11. I
am, therefore, in complete agreement with the findings, ultimate
conclusion and the resultant order of acquittal recorded by the court
below and hence find no reasons to interfere with the same. Hence the
appeal is hereby dismissed. Bail bond, if any, stands cancelled.
Record and proceedings to be sent back to trial Court, forthwith.

(Z.K.

SAIYED, J.)

ynvyas

   

Top