Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Supreme Court - Daily Orders

3S And Our Health Society vs Union Of India on 10 February, 2026

                                                 1

     ITEM NO.12                          COURT NO.6                 SECTION PIL-W

                               S U P R E M E C O U R T O F      I N D I A
                                       RECORD OF PROCEEDINGS

     Miscellaneous Application No.             1177/2025 in W.P.(C) No. 437/2024

     [Arising out of impugned final judgment and order dated 09-04-2025
     in W.P.(C) No. No. 437/2024 passed by the Supreme Court of India]

     3S AND OUR HEALTH SOCIETY                                       Petitioner(s)

                                                VERSUS

     UNION OF INDIA & ANR.                                           Respondent(s)


     IA No. 308995/2025 - APPLICATION FOR TAKING ON RECORD
     IA No. 154035/2025 - EXTENSION OF TIME

     Date : 10-02-2026 This matter was called on for hearing today.

     CORAM :
                         HON'BLE MR. JUSTICE J.B. PARDIWALA
                         HON'BLE MR. JUSTICE K.V. VISWANATHAN


     For Petitioner(s) :
                                   Mr. Rajiv Shankar Dvivedi, AOR
                                   Ms. Arti Dvivedi, Adv.
                                   Mr. S.k. Sarkar, Adv.
                                   Ms. Sugandha Bhardwaj, Adv.
                                   Mr. Bhushan, Adv.
                                   Ms. Priya, Adv.
                                   Ms. Snigdha Singh, Adv.
                                   Ms. Priyanka Parmar, Adv.
                                   Ms. Sweta Singh, Adv.


     For Respondent(s) :
                                   Mr. Brijender Chahar, A.S.G.
                                   Mr. Anmol Chandan, Adv.
                                   Mr. Bhuvan Kapoor, Adv.
                                   Mr. Vaishnav Kriti Singh, Adv.
                                   Mr. Bhakti Vardhan Singh, Adv.
                                   Mr. Raj Bahadur Yadav, AOR
Signature Not Verified


                                   Mr. Sudarshan Lamba, AOR
Digitally signed by
HARPREET KAUR
Date: 2026.02.14
12:13:35 IST
Reason:


                                   M/S. Plr Chambers And Co., AOR
                                   Mr. Harsh Hiroo Gursahani, Adv.
                                   Mr. Suhaan Mukerji, Adv.
                                   2

                   Mr. Adarsh Kumar, Adv.
                   Mr. Sayandeep Pahari, Adv.
                   Mr. Shubhank Patel, Adv.
                   Mr. Tanmay Sinha, Adv.
                   Ms. Vanshika Jain, Adv.


          UPON hearing the counsel the Court made the following
                             O R D E R

1. The main matter, i.e., Writ Petition (C) No.437/2024 filed in public interest came to be disposed of vide order dated 09.04.2025 in the following terms:-

“1. This Writ Petition filed in public interest invoking Article 32 of the Constitution seeks the following reliefs:-
(a) Issue a Writ of Mandamus or any other appropriate Writ or Directions to the Union of India for taking cognizance and issuing appropriate directions or making regulation for Front-of- Package Warning Labels on Packaged Foods;and/or
(b) Pass any other order(s) and/or direction(s), as this Hon’ble Court may deem fit and proper in the facts and circumstances of the present case.

2. The petitioner has appeared through Rajiv Shankar Dvivedi.

3. Mr. Brijender Chahar, the learned Additional Solicitor General appears for the Union of India.

4. Today, when the matter was taken up for further hearing, the learned ASG invited our attention to the affidavit filed and duly affirmed by Joint Director, Food Safety and Standards Authority of India. The affidavit reads thus:-

“COUNTER AFFIDAVIT ON BEHALF OF THE RESPONDENT No.2 & 4 That I, Permual Karthikeyan, S/o Shri R. Perumal aged about 53 years, presently working as Joint Director, Food Safety and Standards Authority of India and having office situated at 3rd floor and 4th Floor, FDA Bhawan Kotla Road, New Delhi 110002, do hereby solemnly affirm and sincerely state as follows:
1. It is submitted that an impleadment application was filed by Food Safety and Standards Authority of 3 India and vide Order dated 14.11.2024 the impleadment application No. 241034 of 2024 was allowed and Food Safety and Standards Authority of India (herein after refereed as "FSSAI') was impleaded as Respondent No.4.
2. That the deponent is fully conversant with the facts and circumstances of the instant case and is duly authorised to file this affidavit, which is based on the records of this office.
3. That the deponent has read the contents of the present Writ Petition under reply and I say that the petition seeks the implementation of clear Front-of-Pack Warning Labels on packaged food products to indicate levels of sugars, salt and saturated fats.
4. That the Food Safety and Standards Authority of India (hereinafter 'Authority') is the statutory body established under Section 4 of the Food Safety and Standards Act, 2006 (hereinafter 'FSSA, 2006'), an act promulgated by the Parliament in 2006 for consolidating laws relating to food and setting science-based standards for food articles, and regulating their manufacture, storage, distribution, sale and import. The applicant is also entrusted with the function of ensuring availability of safe and wholesome food fit for human consumption and for dealing with any other matters connected therewith or incidental to food safety. The Preamble of the Act reads as under:
"An Act to consolidate the laws relating to food and to establish the Food Safety and Standards Authority of India for laying down science based standards for articles of food and to regulate their manufacture, storage, distribution, sale and import, to ensure availability of safe and wholesome food for human consumption and for matters connected therewith or incidental thereto."

5. That Section 16 of the FSSA, 2006 specifies the duties and functions entrusted with the aforementioned Authority. That Section 16 (1) of the FSSA, 2006 binds the FSSAI to regulate and monitor the distribution and sale of food to ensure public health and safety While, Section 16(2) empowers the Authority to set standards and guidelines in relation to food articles, specifying the system for enforcement of such standards, as well as the food labelling standards.

6. That implementation of food labelling standards including claims on health, nutrition, special dietary uses and food category systems for foods 4 falls within the regulatory domain of FSSAI under Section 16 (2) (h) of FSS Act, 2006 and regulation namely Food Safety and Standards (Labelling and Display) Regulations, 2020 which was notified on 17.11.2020.

7. It is submitted that FSSAI has proactively undertaken measures to implement Front-of-Pack Nutrition Labelling requirements and an amended draft was notified on 13.09.2022 in exercise of the powers conferred by clause (k) of sub-section (2) of section 92 read with clause (h) of sub-section (2) of section 16 and section 23 of the Food Safety and Standards Act, 2006 (34 of 2006) and made available to the public for objections and suggestions, to the proposed amendment in the FSS (Labelling and Display) Regulations, 2020, which include the proposed Indian Nutrition Rating (INR) for FOPNL. This format is in line with global practices and adopts a star-rating system that presents simplified nutrition information on the front-of-pack of pre-packaged foods and provide information on the overall nutritional value of the food and/or on nutrients included in the FOPNL". It is designed to provide consumers with simplified, easy-to-understand information on nutritional content, assisting them in making healthier dietary choices.

8. It is submitted that the INR system uses a straightforward, star-based rating scale from 0.5 to 5 stars, where a higher star rating indicates a healthier product. This design aims to simplify the complex nutritional content of packaged foods, enabling consumers to assess products at a glance and encouraging healthier dietary decisions. By presenting the rating on the front of packages, INR allows consumers to compare the nutritional quality of similar products easily, fostering transparency and accessibility. The rating is based on factors such as energy content, sugar, salt, saturated fats and beneficial components like protein, fiber and certain vitamins and minerals. The INR model integrates both critical nutrients (such as added sugars, sodium, and saturated fats) and positive components (like fiber,protein, and certain legumes and nuts) in its scoring system. This balanced approach helps consumers understand the over-all healthiness of a product, rather than focusing solely on its negative aspects. The inclusion of positive nutrients, however, is regulated through caps to prevent nutritionally poor products from 5 receiving disproportionately high ratings simply due to small amounts of positive ingredients. This structure ensures that the rating accurately reflects the product's true health impact, preventing any potential manipulation of ratings. A true copy of Draft notification dated 13.09.2022 is annexed herewith and marked as Annexure A.

9. It is submitted that over 14,000 comments were received from the public stakeholders, including Food Businesses, associations, Consumers, Consumer organisations, Public Health Organisations and other regulatory bodies as objections and suggestions against the draft amendment notification dated 13.09.2022.

10. It is submitted that to analyse and address the robust public feedback on the draft amendment notification, FSSAI constituted an Expert Committee on 17th February 2023. This committee, comprising of experts involved with FSSAI in developing FOPNL over the years, conducted five meetings and carefully reviewed all stakeholders comments. The expert committee in its 5th meeting has prepared the report of its recommendation. The report of the expert committee and the amended final (draft) notification of FSS (Labelling and Display) Amendment Regulations, 2022 will be submitted to the Scientific Committee for further recommendation and approval. A true copy of Constitution of Expert Committee dated 17.02.2023 and subsequent extension dated 30.10.2023 are annexed herewith and marked as Annexure В.

11. That after the approval from Scientific Committee and proposal will be placed before the Food Authority for final approval.”

5. In Para 9 of the reply, it has been stated that around 14000 comments were received in the form of objections, etc. from the public including the stakeholders, etc.

6. The Union has decided to undertake necessary amendments in the Food Safety and Standards (Labeling and Display) Amendment Regulations, 2022.

7. We dispose of this Writ Petition with a direction to the Expert Committee to prepare its recommendation and submit a Report in that regard at the earliest so that relying on the report, the necessary amendments can be given effect to.

8. Let this exercise be taken within a period of three months from today.

6

9. All pending applications, including application for intervention, stand disposed of.

10. List the matter after three months before this Court to report compliance of our directions.”

2. Today, we are looking into the matter to ascertain whether there has been due compliance of our directions issued in the order referred to above.

3. The respondent no.4 (FSSAI) has filed compliance affidavit with which we are not satisfied.

4. In the compliance affidavit dated 30.01.2026, affirmed by Dr. Kavitha Ramasamy, Joint Director, Food Safety and Standards Authority of India has stated in para 8 as under:-

“8. It is submitted that the in conclusion, the Expert Committee observed that there are several concerns among the stakeholders regarding the applicability of the algorithm. However, the algorithm for INR and the subsequent star rating would depend entirely on the levels of the nutrients of concern (total energy, saturated fat, total sugar and sodium) as well as the ingredient information provided by the food business operator (FBO). The onus of using the algorithm and generating the INR would not be on the FRO, but it would be done by the FSSAI based on the nutrient and ingredient information provided by the FBO. Considering both public health interest and economic inclusivity, the committee cannot pre-emptively decide on the feasibility of the implementation of the INR model. Given this concern, assessing the applicability of algorithm or FoPNL format cannot be judged without operationalising. That there is no consensus among the stakeholders on INR format draft notified by FSSAI in 2022.”

5. What has been stated in para 9.5 of the compliance affidavit is also something relevant. The same reads thus:-

“9.5 FSSAI has already notified the Draft Food Safety and Standards (Labelling and Display) Amendment Regulations, 2025, inter alia relating to nutrition information in bold letters (hereinafter referred to as Amendment Regulations 2025) on 17th February, 2025 and uploaded on the FSSAI website on 20 February 2025, inviting public comments up to 20th April, 2025. The comments against the Amendment Regulations 2025 have been received same were examined by the Scientific Panel on Labelling and Claims/ Advertisements and Scientific 7 Committee. The suggestion of the SC along with draft notification was placed as agenda before the Food Authority in the 49th Food Authority meeting held on 24.11.2025. The Authority deferred the agenda item for discussion in the next meeting. The matter will be placed in the upcoming meeting of Food Authority. True copy of Draft Food Safety and Standards (Labelling and Display) Amendment Regulations, 2025 is annexed herewith as Annexure A-3 at pages (27 to 32).”

6. In para 9.7, the deponent says that in line with the Expert Committee recommendations, the FSSAI now intends to conduct further research and undertake a systematic mapping of a representative sample of different varieties of packaged foods across both solid and liquid categories. It intends to conduct surveys among consumers to assess the extent of usage of label information;

conduct periodic review of the FoPNL trends globally and ensure wider stakeholder consultation with the industry; small, medium and micro enterprises. The deponent says that before taking any further steps, it is necessary to consult all the stakeholders.

7. In the last, it has been said that there are few existing provisions of the FSS Act, Rules and Regulations, respectively which take care of the issues raised in the Writ Petition.

8. Prima-facie, we are of the view that whatever exercise has been undertaken so far has not yielded any positive or good result.

The PIL was filed with a particular purpose. It raised an important issue as regards the right to health of the citizens of this country.

9. Today, what has been suggested by the learned counsel appearing for the petitioner also makes some sense and we want the authority to take this aspect into consideration.

10. The suggestion is that on the wrapper/packet of any pre-

8

packaged food product, there must be warning in the form of front-

of-package labelling. To illustrate it better, the following may be taken into consideration:-

11. FoPL is something which is internationally prevalent.

12. Let the authority revert to us within a period of four weeks.

13. List the matter accordingly.

(HARPREET KAUR)                                  (POOJA SHARMA)
COURT MASTER (SH)                              COURT MASTER (NSH)