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 22, Cited by 0]

Delhi District Court

Sh. Hariom Gulati vs State on 22 November, 2019

               IN THE COURT OF SH. YASHWANT KUMAR
             DISTRICT & SESSIONS JUDGE/FSAT, NEW DELHI
In the matter of :
FSAT No. 08/19 (CNR No. DLND­01­005596­2019)

1.        Sh. Hariom Gulati
          M/s Gujarat Co­op. Milk Marketing Federation Ltd.
          24/1, D­Block, Institutional Area
          Janakpuri, New Delhi­110058
          (Nominee of Marketing Federation)

2.        M/s Gujarat Co­op. Milk Marketing Federation Ltd.
          24/1, D­Block, Institutional Area
          Janakpuri, New Delhi­110058
          Through Sh. Kamaldeep Antil
          Authorized Representative (Marketer Federation)
                                                          ..... Appellants
                              Versus

          State, through Sh. R.K. Bhaskar
          Food Safety Officer
          Department of Food Safety
          Govt. of NCT of Delhi
          8th Floor, Mayur Bhawan, Connaught Place
          New Delhi­110001.
                                                              ..... Respondent

                APPEAL AGAINST THE ORDER DATED
                19.12.2018 OF LD. ADJUDICATING OFFICER /
                ADDITIONAL       DISTRICT   MAGISTRATE
                (EAST), SHASTRI NAGAR, DELHI.

Date of filing of appeal : 22.03.2019
Date of arguments        : 22.11.2019
Date of judgment         : 22.11.2019



FSAT No. 08/19                                                   Page No. 1 of 16
Sh. Hariom Gulati & Anr. vs. State through, FSO
 J U D G M E N T :

­

1. Vide this judgment, I shall dispose of the present appeal, challenging the order dated 19.12.2018 ("the impugned order" in short) of Ld. Adjudicating Officer/Additional District Magistrate (East), Shastri Nagar, Delhi ("ADM" in short), whereby he imposed penalty of Rs.1,50,000/­ (Rupees one lac and fifty thousand only) upon the appellants under Section 51 of the Food Safety and Standards Act, 2006 ("FSS Act" in short), for selling sub­standard milk in contravention to Section 26(1) & 26(2)(ii) of FSS Act read with Section 3(1)(zx) of FSS Act, 2006, Regulation 1.2.6 read with Regulation No. 2.1.1:1 of Food Safety and Standards (Food Products Standard & Food Additives), Regulations, 2011 {FSS(FPS & FA) Regulations in short} and Section 3(1)(i) read with Regulation 2.1(10) of the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011.

2. Briefly stating, the facts as per appeal are that on 03.02.2016, a sample of "Amul Gold Pasteurized Full Cream Milk" was lifted by the Food Safety Officer (in short FSO) from Sh. Somveer Singh, FBO­cum­Driver of Milk Tanker bearing registration no. UP­13T­6214 for its analysis under the provisions of FSS Act and Rules made thereunder. On analysis by the Food Analyst, Delhi, the said sample was declared to be sub­standard vide report dt.05.02.2016 as the milk solid not fat (SNF) was found to be 8.51% against the prescribed minimum standard of 9.0%. However, in the said report, Milk Fat was found to be 6.38% against the minimum prescribed of 6.0%. After receiving the said report of Food Analyst, Delhi, the FBO­cum­driver FSAT No. 08/19 Page No. 2 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO filed an appeal before the concerned Designated Officer (DO). The said appeal was allowed and one counterpart of the sampled commodity was forwarded to Referral Food Laboratory, Mysore (RFL) for re­analysis. The RFL vide its report dt.08.07.2016 declared the sample to be sub­standard as defined under Section 3(1)(zx) of FSS Act, 2006 with the opinion that sample does not conform to the standards laid down for full cream milk under the provisions of FSS (FPS & FA), Regulation, 2011. It was further opined vide the said report that "a) Test for milk fat falls below the minimum standard limit and b) Test for Cane sugar is positive". Consequently, a complaint was filed against six respondents­therein including the appellants­herein by the FSO before the Adjudicating Officer. After pleadings and enquiry, the Ld. ADM passed the impugned order dated 19.12.2018 imposing a penalty of Rs.1,50,000/­ upon the appellants.

3. The appellants have challenged the impugned order inter alia on the grounds among others that the Ld. ADM has failed to appreciate the fact that the Referral Food Laboratory, Mysore tested the FAT contents by "Gerber method (IS.1224, 1977)". The Gerber Method adopted by Referral Food Laboratory is not a reliable method for testing milk fat in milk as has been held by the Hon'ble Supreme Court in Corporation of the City, Nagpur vs. Neetam Manikrao Kature & Others 1998 SCC (Crl.) 564 (SC) and also by the Hon'ble High Court of Gujarat in case titled G.K. Upadhyay Vs. Kanubhai Raimalbhai Rabri 2009 (1) FAC 499 (Gujarat). The report of Referral Food Laboratory, Mysore could not have been relied upon as appellate laboratory adopted an erroneous method for testing the sampled commodity in case of fat and SNF. The report of RFL, Mysore could not FSAT No. 08/19 Page No. 3 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO have been relied upon by the Ld. ADM while passing the impugned order as it was based upon "Gerber Method". Both the aforesaid reports were contradictory to each other, as in the Food Analyst report dt. 05.02.2016, the SNF was found to be 8.51% as against Referral Laboratory report dt. 08.07.2016 wherein SNF was found to be 28.35% and further the cane sugar was found to be positive, which was found to be absent in analysis report of Food Analyst, Delhi. The milk fat was found to be 6.38% by the Food Analyst whereas in the RFL report, it was found to be 4.65%. The Ld. ADM failed to appreciate that the sampling procedure adopted by the FSO was faulty and the counterparts so prepared by the respondent / FSO were not representative in nature, which resulted in unfair analysis and complete variance / divergence in both the said reports. Ld. ADM failed to appreciate that the FSO, in his cross­examination admitted that the sample was taken in cold weather and further that the steel jug in which the sample was poured by him after cutting the sealed poly­packs was provided by the vendor/FBO and that the said jug was not washed /cleaned at the spot by him, as such, adopted incorrect sampling procedure which resulted in unrepresentative sampling. The Laboratory of the Food Analyst, Delhi, was neither a recognized nor an accredited laboratory as per Section 43 of FSS Act, however, the Ld. ADM failed to appreciate the same while passing the impugned order. The appellants herein were neither the manufacturer nor the packer of the sampled commodity, which was manufactured and packed by M/s A.M. Enterprises (Dairy Plant), Hapur Road, Modi Nagar, Distt. Ghaziabad, UP. The FSAT No. 08/19 Page No. 4 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO appellants were entitled to benefit of defence of due diligence under Section 80(B)(2)(a)(b)&(d) of the Food Safety and Standards Act, 2006. The appellants­herein were also entitled to benefit of guarantee as per provision of Section 26(4) of the Act as the sampled commodity was supplied vide purchase order / delivery challan / bill / invoice No. 0025251113 dt.03.02.2016 of the appellants by manufacturer and packer i.e. M/s A.M. Enterprises (Dairy Plant) (respondent No.4 in the complaint). No independent public witnesses were associated by the FSO during the sampling proceedings.

4. The Ld. Chief PP for the State has not filed reply to the appeal, however, he has opposed the appeal.

5. It is pertinent to mention here that the Ld. Counsel for the appellants had filed his written synopsis on 19.11.2019 in the morning and thereafter he partly argued on the same day i.e. 19.11.2019 after 02.00 pm. Despite opportunity given, the Ld. Counsel for the appellants has not appeared for further arguments today. However, the Ld. Chief PP for the respondent has further argued. I have also perused the written synopsis filed on behalf of the appellants and also the record carefully.

6. The Ld. Counsel for the appellants during arguments and also in the written synopsis has taken the objections against the impugned order of the Ld.ADM and also argued that the appellants­herein was neither the manufacturer nor packer of the sampled commodity. There was variation in the two Expert Reports with regard to the samples sent that too beyond the acceptable range which renders the samples unrepresentative and as such FSAT No. 08/19 Page No. 5 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO the appellants may be given the benefit of doubt. The Gerber Method adopted in this case by RFL is not reliable as per the judgment of the Hon'ble Supreme Court in the case of Corporation of the City of Nagpur Vs. Neetam Manikrao Kature & Ors. 1988 SCC (Crl) 564 and the said judgment still holds good being not overruled by the Hon'ble Supreme Court. Ld. Counsel for the appellants­herein further argued that FSO while lifting the sample followed the faulty procedure and there is no evidence that container / utensils were washed / cleaned at the spot before sampling on the spot. Ld. Counsel for the appellants further argued that the word "final" in the Rule 2.4.6 of FSS Act does not mean or imply that the report of RFL supersede or become conclusive in respect of its contents. Ld. Counsel for the appellants, in support of his arguments, has relied upon the judgments in the cases of Corporation of the City of Nagpur (supra); G.K. Upadhyay (supra); State of Himachal Pradesh Vs. Gulzari Lal & Ors 2014(1) FAC 141 (HP); State of Gujarat Vs. Om Prakash Dhanshriram Pandit 2015(1) FAC 313 (Gujarat); M/s Cargil India Pvt. Ltd. vs State of Uttarakhand & Ors. 2016 (1) FAC 416 (UK) and Smt. A. Pavani versus State of A.P. 2006 (2) FAC 37 (Andhra Pradesh).

7. Ld. Chief Public Prosecutor argued that the standards which have been laid down by the legislature are to be followed, which was not so in the case of the appellants herein. The parameters and standards were not followed by the appellants for selling the milk. The substandard milk is to be treated as an adulterated article, even if it has not caused injuries to health. The appellants did not comply with the standards of rules / regulations of Food Safety and Standard Act. The Ld. Chief PP also argued FSAT No. 08/19 Page No. 6 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO that the Gerber Method used for analysing in the food article i.e. Milk Fat is a DGHS manual method which was printed in the year 1975. It was also argued that the said method is a part of Indian Standard IS­1224­1958 adopted by ISI and further reaffirmed by ISI in the year 1977 onwards. It was further argued that DGHS Manual 2005 at serial No. 1.7.1 and Indian Standard IS:124(Part)(I)­1977 also shows that the Gerber Method is certified method for determination of fat in milk. FSSAI, Ministry of Health and Family Welfare in its latest draft manual of method analyses of foods - milk and milk products, published in 2012 has also included the Gerber Method for determination of fat content in milk. As such, the Government labs including food safety lab was following the Gerber Method. The Ld. Chief PP also argued that no application was filed on behalf of the appellants for examination of the witnesses and Food Analyst. Therefore, the impugned order has been rightly passed by the Ld.ADM on the basis of the reports and evidence on record. The Ld. Chief PP for the State, in support of his arguments relied upon the judgment in the case of Raj Kumar versus The State of Uttar Pradesh in Criminal Appeal No. 1541 of 2019 decided on 04.10.2019 by the Hon'ble Supreme Court of India.

8. Perusal of record reveals that the appellants have challenged the impugned order mainly on the grounds that the appellants were neither the manufacturer nor packer of the sampled commodity. There was variations in both the aforesaid reports and that no penalty could have been imposed on the appellants in view of contradictory reports. The another ground for challenging the impugned order is that proper procedure as per law was not followed or that the "Gerber Method", which was adopted by FSAT No. 08/19 Page No. 7 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO the RFL in analyzing the sample is not reliable method as per the judgment of the Hon'ble Supreme Court in the case of Corporation of the City of Nagpur (Supra). It is a matter of record that initially, when one counterpart of the sample was sent to Food Analyst for analysis, the appellants did not request for sending the sample to NABL Accredited Laboratory. The Food Analyst vide his report dated 05.02.2016, opined the sample as substandard because milk solids not fat is less than the prescribed minimum limits of 9.0%. On receipt of the Food Analyst's report from the Designated Officer, the appellants requested for sending the sample to Referral Food Laboratory. The Director of Referral Food Laboratory, Mysore vide his report dated 08.07.2016 opined that milk fat % by weight as 4.65% i.e., below the prescribed standard as per Regulation No.2.1.1. It further found the food sample to be sub­standard, as defined under Section 3(1)(zx) FSS Act as it did not conform to the standards laid down for Full Cream Milk under the provisions of FSS(FPS & FA) Regulations.

9. The appellants have contended that the appellants should not have been imposed penalty in view of variations in the reports of Food Analyst and Referral Food Laboratory. On the other hand, Ld. Chief Public Prosecutor stated that the Report of Referral Food Laboratory is final and conclusive. There is no occasion for any comparison between the two reports and plea of variations in findings in two reports cannot be considered.

10. Rule 2.4.6 of FSSR reads as under:

"2.4.6 Appeal to the Designated Officer
1. When an appeal as provided under sub­section (4) of FSAT No. 08/19 Page No. 8 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO section 46 is preferred to the Designated Officer by the Food Business Operator against the report of the Food Analyst, the Designated Officer, shall if he so decides, within thirty days from the receipt of such appeal after considering the material placed before him and after giving an opportunity to Food Business Operator to be heard shall forward one part of the sample to the referral lab.Such appeal shall be in Form VIII which shall be filed within 30 days from the date of the receipt of the copy of the analysis report from the Designated Officer. Report of the referral laboratory shall be final in this regard.
2..... "

11. In the present case, the appellants after receiving the said report of the Food Analyst, Delhi, preferred an appeal before the Designated Officer, District East, Shastri Nagar, Delhi­110031 and the same was allowed. The sample commodity was then sent to the Referral Food Laboratory, Mysore for reanalysis. The report of RFL received, therefore, in view of the provision as contained in Rule 2.4.6(1) FSSR, the above Certificate/report of Referral Food Laboratory shall be final and if it is left open then there would be no end for declaring such reports final which is based on the scientific / technical method by the Government labs, which is treated as the authentic method for testing the food quality.

12. Proviso to Section 13 (5) of The Prevention of Food Adulteration Act, 1954 ("PFA Act" in short) i.e. the old Act also contained the similar provision laying down that Certificate of Director, Central Food Laboratory shall be final and conclusive evidence of the facts stated therein. Section 13(3) of the said Act also clarified that the certificate issued by the FSAT No. 08/19 Page No. 9 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO Director, Central Food Laboratory shall supersede the report given by the Public Analyst. In this context, the reliance can be had upon the judgment reported in the case of Subhash Chander v. State (Delhi Administration) Delhi, 1983 (4) DRJ 100, where it was observed that:­

7. It has repeatedly been held by the supreme court that the certificate of the Director supersedes the report of the public analyst and is to be treated as conclusive evidence of its contents. The Director is a greater expert and therefore the statute says that his certificate shall be accepted by the court as conclusive evidence. For all purposes the report of the public analyst is replaced by the certificate of the Director.....Superseded is a strong word. It means obliterate, set aside, annul, replace, make void, inefficacious or useless, repeal. The Director's certificate supersedes the report given by the public analyst. Once superseded it does not survive for any purpose. It will be anomalous to hold that for some purpose it survives and for other purpose it is superseded."

13. During arguments, the Ld. Chief PP for the State argued that the Gerber Method used for analysing in the food article i.e. Milk Fat is a DGHS manual method which was printed in the year 1975 and it was also clarified that the method is a part of Indian Standard IS­1224­1958 adopted by ISI and further reaffirmed by ISI in the year 1977 onwards. It was also argued that DGHS Manual 2005 at serial No. 1.7.1 and Indian Standard IS:124(Part)(I)­1977 also shows that the Gerber Method is certified method for determination of fat in milk. FSSAI, Ministry of Health and Family Welfare in its latest draft manual of method analyses of foods - milk and FSAT No. 08/19 Page No. 10 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO milk products, published in 2012 has also included the Gerber Method for determination of fat content in milk. As such, the Government labs including food safety lab was following the Gerber Method. It was found by the Ld. ADM on the basis of the report, relevant provisions of the FSS Act and Regulations that the sample was subsandard and violated the aforesaid provisions of the FSS Act and Regulations.

14. In the case of Keshubhai Ranbhai Tukadiya (supra), the Hon'ble High Court of Gujarat referred the case of Corporation of the City of Nagpur (supra) in which it was held that Gerber's method of analysis of the quality of food substance was not of assured quality and accuracy and such method was not certified by the Indian Standard Institute. However, in the case of Raj Kumar vs. State of Uttar Pradesh (Supra), relied upon by the Ld. Chief PP for the State / respondent, it was observed and held by the Hon'ble Bench of the Hon'ble Mr. Justice Deepak Gupta and Hon'ble Mr. Justice Surya Kant of the Hon'ble Supreme Court that on 30.10.1995 a sample of milk was collected from the appellant by the Food Inspector. The same was sent to the Public Analyst who received the same on 02.11.1995. The sample was analyzed and Milk Fat (MF for short) was found to be Signature Not Verified Digitally signed by MEENAKSHI KOHLI Date: 2019.10.04 4.6% and Milk Solid Non­Fat (MSNF for short) was 7.7%, against 15:35:09 IST Reason: the prescribed standard of 8.5%. The appellant was prosecuted after obtaining consent of the Chief Medical Officer, and was convicted by trial court, which conviction was upheld by the Sessions Court and the High Court. Ld. counsel for the appellant in the aforesaid case, raised number of issues. The first was that there was delay in FSAT No. 08/19 Page No. 11 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO analysing the sample and, therefore, marginal shortfall in MSNF should be overlooked, since it would have caused by the delay in testing the sample. The said contention was not accepted because there was no material on record to support this assertion. The appellant did not even deem it fit to summon the Public Analyst for cross­examination for this purpose. The Hon'ble Supreme Court further observed that in similar circumstances where the delay in testing the samples was of 44 days, the Hon'ble Supreme Court also considered in Shambhu Dayal vs. State of U.P.1 and held that since the sample had been preserved by using formalin, as in the present case, the accused cannot get any benefit. The Hon'ble Supreme Court further held that the Act does not provide for exemption of marginal or border line variations of the standard from the operation of the Act. In such circumstances to condone such variations on the ground that they are negligible is virtually to alter the standard itself fixed under the Act. The standards of qualities of the articles have been fixed by the Government under the provisions of the Act after due deliberation and after consulting a committee of competent men. It is for them to give due allowance for probable errors before fixing a standard. They may have done it also. There is no reason to assume otherwise. Therefore, the conclusion is that for an article of food when a standard has been fixed under the Act it has to be observed in every detail. Therefore, the said criminal appeal was dismissed by the Hon'ble Supreme Court. Thus, the judgment in the case of Corporation of City of Nagpur (supra) relied upon by the Ld. Counsel for the appellants is distinguishable from the facts and circumstances of the present case.

FSAT No. 08/19 Page No. 12 of 16

Sh. Hariom Gulati & Anr. vs. State through, FSO

15. It is evident as discussed above that the report of the Director, Referral Food Laboratory, Mysore is considered a greater expert report, the Certificate issued by him is also considered as final / concuslive. The Ld. ADM, considered the contentions of the appellants and also the Gerber Method as well as the judgment in the case of Corporation of City Nagpur (supra) and thereafter it was found by him on the basis of the report, relevant provisions of the FSS Act and Regulations that the sample was subsandard and violated the aforesaid provisions of the FSS Act and Regulations.

16. Appellants have contended that it was the manufacturer or the packer i.e. M/s A.M. Enterprises (Dairy Plant), UP, who was liable for the said violation. It is pleaded that the appellants were entitled to the benefit of due diligence under Section 80(B) (2) FSS Act. But Ld.ADM failed to appreciate the same. On the other hand, Ld. Chief PP submitted that the appellants are not entitled to any benefit of Section 80(B) (2) FSS Act as the appellants were equally duty bound to ensure that the sample food article complied with the provisions of law.

17. Section 80(B)(2) of FSS Act provides as under :

"80. Defences which may or may not be allowed in prosecution under this Act.
(A)...
(B) Defence of due diligence ­ (1)...
(2) Without limiting the ways in which a person may satisfy the requirements of clause (1), a person satisfies those requirements if it is proved:
(a) that the commission of the offence was due to --
(i) an act or default of another person; or
(ii) reliance on information supplied by another person; and
(b) (i) the person carried out all such checks of the food concerned as FSAT No. 08/19 Page No. 13 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO were reasonable in all the circumstances; or
(ii) it was reasonable in all the circumstances to rely on checks carried out by the person who supplied such food to the person; and
(c) that the person did not import the food into the jurisdiction from another country; and
(d) in the case of an offence involving the sale of food, that--
(i) the person sold the food in the same condition as and when the person purchased it, or
(ii) the person sold the food in a different condition to that in which the person purchased it, but that the difference did not result in any contravention of this Act or the rules and regulations made thereunder, and
(e) that the person did not know and had no reason to suspect at the time of commission of the alleged offence that the person's act or omission would constitute an offence under the relevant section.

18. From the plain reading of Section 80(B)(2) FSS Act, it is evident that for claiming benefit under the said provision, besides selling the food in the same condition in which it was purchased it has to be proved by the person that he/it carried out checks of the food concerned, as were reasonable in all the circumstances. In the instant case, as per the appellant No.1 himself, the sample food article was stored by him as a nominee of the marketing federation i.e. appellant No.2 for marketing/supplying to customers, as such, the appellants have failed to exercise due diligence before selling the food article. Documents placed on records reveals that the appellants have not discharged efficiently the corporate social responsibility of providing wholesome and full standard consumable items, which may have an adverse impact on the health of the forthcoming generation specially the milk fed babies who are exclusively fed milk only. Therefore, storing / supplying a sub­standard food article for human consumption is against the provisions/rules/ regulations as discussed above. Nothing has been brought on record to prove against the sample purchased FSAT No. 08/19 Page No. 14 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO by the FSO and reports of the Analyst and RFL by the appellants except objections or the allegations raised / made against the FSO and the said reports before the Ld. ADM. It is pertinent to mention here that as per the said reports, the appellants have violated the provisions/rules/regulations as discussed above. Moreover, the appellants have also failed to exercise and demonstrate due diligence before selling the food article, therefore, the appellants are not entitled to the benefit of Section 80(B)(2) of FSS Act.

19. Section 26 of the FSS Act 2006 provides responsibilities of the Food Business Operator. Sub clause (2)(ii) of Section 26 the said Act provides that no Food Business Operator shall himself or by any person on his behalf manufacturer, store, sell or distribute any article of food which is misbranded or sub­standard or contains extraneous matter. Section 26 of the FSS Act, 2006, seeks to provide for the responsibilities of the food business operator to ensure that the articles of food satisfy the requirements of the Act and the rules and regulations made thereunder at all stages of production, processing, import, distribution and sale within the businesses under his control. Sub­clause (2) provides that no food business operator shall himself or by any person on his behalf manufacturer, store, sell or distribute any article of food which is misbranded or sub­standard or contains extraneous matter or which is for the time being prohibited by the Food Authority or the Central Government or the State Government in the interest of public health.

20. In view of the above facts and circumstances, arguments on behalf of the parties and the material available on reocrd as well as the judgments relied upon by the Ld. Counsel for the appellants as well as the FSAT No. 08/19 Page No. 15 of 16 Sh. Hariom Gulati & Anr. vs. State through, FSO Ld. Chief PP for the State, I am of the considered opinion that the sample food article i.e. "Pasteurized Full Cream Milk" did not conform to the specified standard as laid down in Regulation 1.2.6 read with Regulation No. 2.1.1:1 of FSS (FPS & FA) Regulations. Non­conforming to the specified standard rendered the sample i.e. Pasteurized Full Cream Milk as substandard in terms of Section 3(1)(zx) of the FSS Act. The parameters and standards laid down by the legislatures were not followed by the appellants for selling the milk. The substandard milk is to be treated as an adulterated article, even if it has not caused injuries to health. The Gerber Method is certified method for determination of fat in milk as per DGHS Manual 2005 and Indian Standard as discussed above. Moreover, FSSAI, Ministry of Health and Family Welfare in its draft manual of method analyses of foods - milk and milk products, published in 2012 has also included the Gerber Method for determination of fat content in milk. Section 51 of FSS Act prescribes a maximum penalty of Rs.5,00,000/­ (Rupees Five Lacs only). Accordingly, the Ld.ADM imposed a meager penalty of only Rs.1,50,000/­ upon the appellants herein. Thus, the appellants have failed to demonstrate any justified reason to interfere with the impugned order dt.19.12.2018 of the Ld. ADM. Accordingly, this appeal is devoid of any merits and the same is dismissed. Copy of this Judgment be sent to the Ld. ADM. Appeal file be consigned to record room.

                                                  YASHWANT        Digitally signed by YASHWANT
                                                                  KUMAR
                                                  KUMAR           Date: 2019.11.22 17:01:01 +0530


Announced in open Court                              (YASHWANT KUMAR)
on 22nd day of November 2019                      District & Sessions Judge/FSAT
                                                  Patiala House Courts, New Delhi



FSAT No. 08/19                                                           Page No. 16 of 16
Sh. Hariom Gulati & Anr. vs. State through, FSO