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 6, Cited by 22]

Supreme Court of India

Food Inspector, Municipal ... vs Madanlal Ramlal Sharma And Another on 14 December, 1982

Equivalent citations: 1983 AIR 176, 1983 SCR (2) 9, AIR 1983 SUPREME COURT 176, 1983 (1) SCC 135, 1982 (2) FAC 372, 1983 UJ (SC) 126, 1983 CRI APP R (SC) 40, 1983 SCC(CRI) 131, 1983 UP CRIR 140, 1983 FAJ 160, 1983 CHANDLR(CIV&CRI) 459, (1982) 2 FAC 372, (1983) 10 CRILT 96, (1983) 1 CRIMES 887, (1983) EFR 255, (1983) GUJ LH 333, (1983) 85 PUN LR 172, (1983) ALLCRIR 76, (1983) ALLCRIC 80, (1983) ALL WC 126

Author: R.B. Misra

Bench: R.B. Misra, D.A. Desai

           PETITIONER:
FOOD INSPECTOR, MUNICIPAL CORPORATION,BARODA

	Vs.

RESPONDENT:
MADANLAL RAMLAL SHARMA AND ANOTHER

DATE OF JUDGMENT14/12/1982

BENCH:
MISRA, R.B. (J)
BENCH:
MISRA, R.B. (J)
DESAI, D.A.

CITATION:
 1983 AIR  176		  1983 SCR  (2)	  9
 1983 SCC  (1) 135	  1982 SCALE  (2)1347


ACT:
     Prevention of  Food Adulteration  Act, 1954-Preparation
of sample  for analysis-Milk and Milk preparations including
curd-Churning  by   hand  makes	  sample   homogeneous	 and
representative-Law  does   not	require	  churning  by	 any
instrument.



HEADNOTE:
     The respondent  was  convicted  and  sentenced  for  an
offence under  the Prevention of Food Adulteration Act, 1954
on a complaint that a sample of curd purchased from his shop
had been found not to conform to the standard prescribed. He
preferred an  appeal and the Sessions Judge acquitted his on
the short  ground that	the sample  was not  homogeneous and
representative of  the curd  purchased as  the curd  had not
been churned  properly before  it was sent for analysis. The
High  Court  affirmed  this  conclusion	 and  dismissed	 the
appeals filed against the order of acquittal.
     The High  Court, in  preference to	 the evidence of the
complainant that  the churning	of the	sample had been done
with a	spoon, placed  reliance on  the evidence  led by the
defence	 that	the  churning  had  not	 been  done  by	 any
instrument but	it had been done by the complainant with his
hand. The  High Court  stated that since the prosecution had
not challenged	the defence version that the churning of the
sample had  been done  by means of hand alone, it had failed
to prove that the churning had been done in a proper manner.
     Declining	to  interfere  with  the  acquittal  of	 the
respondent by  the two	lower courts  after a  lapse of	 six
years and dismissing the appeal,
^
     HELD: In  milk and milk preparations including curd, it
is distinctly  possible that  the fat settles on the top and
in order  to find  out whether	the milk  or its preparation
such as	 curd has  prescribed content,	the sample  must  be
homogeneous and	 representative so  that  the  analysis	 can
furnish reliable  proof of nature and content of the article
of food	 under analysis. For this purpose churning is one of
the  methods   of  making   the	  sample   homogeneous	 and
representative. But,  there is	nothing in  the Act  or	 the
Rules which  prescribes that  churning must  be done by some
instrument and	that churning done by hand would not provide
a  homogeneous	 and  representatives	sample.	 Commonsense
dictates that  articles of  food like  milk  and  curd	when
churned with hand would
10
properly mix-up	 from  top  to	bottom.	 More  so  when	 the
quantity  is   either  600  grams  which  was  the  quantity
purchased or  2-1/2  kg.  which	 was  the  quantity  in	 the
container. [14 C-E]
     In the  instant  case,  there  was	 evidence  that	 the
churning was done by spoon. But even if the High Court found
that evidence unreliable and the evidence of defence witness
so much	 reliable that	it  was	 prepared  to  act  upon  it
disagreeing with  the other evidence the evidence of defence
witness was that churning was done with hand, and he did not
say that  the churning	was not	 effective. It	is therefore
difficult to  subscribe to  the view  of the High Court that
the  churning	done  by   hand	 would	not  meet  with	 the
requirements   of    making   a	  sample   homogeneous	 and
representative. There  has to be a finding that the churning
done with  hand was  not adequate. There is no such finding.
The High  Court was,  therefore, not justified in confirming
the acquittal on this ground. [14 F-H; 15 A]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 605 of 1981.

Appeal by special leave from the Judgment and Order dated the 8th April, 1980 of the Ahmedabad High Court in Criminal Appeal No. 218 of 1978 with Crl. Appeal No. 603 of 1978.

M.C. Bhandare, T. Sridharan, Mrs. S. Bhandare and Miss C.K. Sauhantia for the Appellant.

Miss Maya Rao for Respondent No. 1.

J.L. Jain and R.N. Poddar for Respondent No. 2. The Judgment of the Court was delivered by MISRA, J. In this appeal by special leave the narrow question that this Court proposes to examine is whether the High Court was right in holding that churning of the curd of which a sample was taken, if done with hand, was done in a proper manner so as to make the sample homogeneous and representative.

The few relevant facts are that Shri G.A. Parikh Food Inspector attached to Baroda Municipal Corporation visited the shop of the respondent No.1 accused Madanlal Ramlal Sharma on September 4, 1976 around 7.20 a.m. He purchased curd from a container having 2-1/2 Kg of curd for the purpose of analysis. There was a board hanging on the outer side of the container that 11 the curd is prepared from cow's milk. The Food Inspector purchased 600 grams of curd and after churning the curd, he divided it in three equal parts and prepared three separate samples, each kept in a separate bottle. After various formalities including obtaining the sanction for prosecuting the respondent-accused. a complaint was filed in the Court of the learned Judicial Magistrate, First Class (Municipality) at Baroda. In the course of trial at the request of the accused the third sample was sent to the Central Food Laboratory for analysis and report. It may also be mentioned that the Food Inspector himself had sent one sample to the public analyst attached to the laboratory set up by the Municipal Corporation, for analysis of article of food. The report of the public analyst shows that the sample of curd contained 3% milk fat and 11.7% milk solid non-fat. On the other hand, the report of the Central Food Laboratory, Calcutta (Ex. 15) shows that milk fat was 2.95% and milk solid non-fat 10.8%. It was opined that the sample of curd was adulterated. The learned Magistrate held that the curd in question was prepared out of cow's milk, that it did not conform to the prescribed standard and reached the conclusion that the prosecution case was established beyond a shadow of reasonable doubt. Consequently, the learned Magistrate convicted the first respondent-accused for an offence under section 7 (1) read with section 16 (1)(a)(1) of the Prevention of Food Adulteration Act, 1954 and sentenced him to suffer rigorous imprisonment for four months and to pay fine of Rs. 500 in default to suffer further rigorous imprisonment for two months.

The first respondent-accused preferred Criminal Appeal No.46 of 1977 in the Court of Sessions at Baroda. The learned Additional Sessions Judge who heard the appeal, inter alia, held that proper churning of the sample having not been done, the sample cannot be said to be homogeneous and representative of the curd in question so as to arrive at a proper conclusion on analysis of the sample and on the short ground acquitted the accused.

Two appeals were preferred against the judgment of the learned Sessions Judge. Criminal Appeal No. 218 of 1978 was preferred by the State of Gujarat and Criminal Appeal No. 603 of 1978 was preferred by the complainant Food Inspector. A division Bench of the Gujarat High Court disposed of both the appeals by a common judgment. The High Court affirmed the 12 acquittal observing that 'the conclusion is inescapable that the prosecution has failed to prove that the churning was done in a proper manner so as to make the entire curd one and all the samples would be identical in themselves.' Hence this appeal by special leave by the complainant Food Inspector.

The sample of curd was taken on September 4, 1976. Six years have passed and two courts have concurred in acquitting the accused, namely, the Sessions Judge and the High Court. We are, therefore, reluctant to interfere with the order of acquittal. But the learned counsel Mr. M. C. Bhandare for the appellant, Food Inspector and the learned counsel Mr. Nain appearing for the State of Gujarat second respondent supporting the appellant, urged that irregularity in churning the curd before sampling the same in bottles, as found by the High Court, if allowed to remain unquestioned, it would have an adverse effect on a large number of pending cases. We are, therefore, only inclined to examine the legal submission and we may make it absolutely clear that we are disinclined to interfere after six years in what is found to be marginal adulteration by the learned Magistrate so as to send the respondent to jail, though we must make it abundantly clear that we do not look upon with equanimity on offences under the Prevention of Food Adulteration Act because these offences have the deleterious effect playing havoc with the health and well-being of a large segment of the Society. But the acquittal by two courts and delay of six years and coupled with the finding that there was marginal adulteration would certainly be a disincentive to interfere with the Order.

It is indisputable that curd is an article of food. Rule 22 of the Prevention of Food Adulteration Rules, 1955 (Rules for short) provides that in the case of curd, a quantity of 200 grams has to be sent to the public analyst/Director of Central Food Laboratory for analysis. The Standard for cow's milk for Gujarat as prescribed under the Rules is that it must contain 3.5% milk fat and 8.5% milk solids non-fat. Further provision is that the curd obtained from any kind of milk shall have the same content as the milk fat and milk solids non-fat as the milk from which it is prepared. Section 13 (3) of the Act, provides that the certificate issued by the Director of Central Food Laboratory under section 2-B shall supersede the report given by the public analyst under 13 sub-section (1). The report of Central Food Laboratory shows that the sample contained 2.9% of milk fat. Therefore, the conclusion that the sample of curd was adulterated is unquestionable.

The learned Sessions Judge found that after purchasing the curd in order to make the sample homogeneous and representative, churning was not done as required and therefore the sample was not both homogeneous and representative and therefore the accused could not be said to have sold or stored for sale adulterated curd. While affirming this conclusion the High Court has observed that the evidence of Ex. 49 Devsibhai Ramjibhai, a defence witness and the statement of the accused recorded under section 248 (2) Cr.P.C. would show that the churning was not done by an instrument but the complainant had done it with his hand and thereafter curd was divided into three parts and three sample bottles were filled. The High Court then observed that on this point Devsibhai Ramjibhai had not been cross examined. The High Court while proceeding to appreciable the evidence of Devsibhai Ramjibhai accepted it in preference to the other evidence of the complainant who had stated that the churning was done with a spoon. Then comes the observation of the High Court which clinches the matter. It reads as under:

"But fortunately for the prosecution when the spoon aspect becomes doubtful, and when the defence version clearly found by us on record is that the allegation is that the churning was done by means of hand alone, it was quite necessary for the prosecution to challenge this version of the defence which has been given by the defence witness on oath. In the absence of that, unfortunately, we have come to the conclusion that the prosecution has failed to prove that the churning was done in a proper manner so as to make the entire curd one and all the samples would be identical in themselves."

The High Court held that on this short ground alone the acquittal must be affirmed. With respect, we find it very difficult to subscribe to the view taken by the High Court. Rule 14 provides that sample of food for the purpose of analysis shall be taken in clean dry bottles or jars or in other suitable containers which shall 14 be closed sufficiently, tight to prevent leakage, evaporation, or in the case of dry substance, entrance of moisture and shall be carefully sealed. Rule 15 provides for labelling and addressing the bottles. Rule 16 provides for packing and sealing the samples. Rule 20 enables the Food Inspector to add prescribed preservative to the sample. Rule 22 prescribes quantity necessary for analysis. It may be recalled that section 11 prescribes procedure to be followed by Food Inspector, Our attention was not drawn to any provision in the Act or the Rules making it obligatory that churning should be done with some machine so as to make a sample homogeneous and representative sample. We are conscious of the fact that in milk and milk preparations including curd, it is distinctly possible that the fat settles on the top and in order to find out whether the milk or its preparation such as curd has prescribed content, the sample must be homogeneous and representative so that the analysis can furnish reliable proof of nature and content of the article of food under analysis. For this purpose churning is one of the methods of making the sample homogeneous and representative. But having said this, there is nothing in the Act or the Rules which prescribes that churning must be done by some instrument, and that churning done by hand would not provide a homogeneous and representative sample. Commonsense dictates that articles of food like milk and curd when churned with hand would properly mix-up from top to bottom. More so when the quantity is either 600 grams which was the quantity purchased or 2-1/2 kgs. which was the quantity in the container. There was evidence that the churning was done by spoon. But even if the High Court found that evidence unreliable and evidence of defence witness Devsibhai Ramjibhai so much, reliable that it was prepared to act upon it disagreeing with the other evidence, the evidence of Devsibhai Ramjibhal was that churning was done with hand, and he did not say that the churning was not effective. We therefore find it difficult to subscribe to the view of the High Court that the churning is required to be done by some instrument or that the churning done by hand would not meet with the requirements of making a sample homogeneous and representative. There has to be a finding that the churning done with hand was not adequate. There is no such finding. We are, therefore, of the 15 opinion that the High Court was not justified in confirming the acquittal on this ground.

Having made the position in law clear, as we understand it, we decline to set aside the acquittal. Subject to above observation the appeal is dismissed.

H.L.C.					   Appeal dismissed.
16