Patna High Court
M/S Omkar Agency & Anr vs The State Of Bihar Through The Chief ... on 19 July, 2016
Author: Chakradhari Sharan Singh
Bench: Chakradhari Sharan Singh
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3805 of 2015
===========================================================
M/s Omkar Agency, through its Proprietor Narayan Panda, son of Late Murlidhar
Panda, resident of Krishna Market, Karbigahiya, P.S. Jakkanpur, District Patna
(Bihar).
.... .... Petitioner
Versus
1. The Food Safety and Standadrs Authority of India, FDA Bhavan, Near Bal
Bhavan, Kotla Road, New Delhi- 110002 through its Chairperson
2. Secretary, Ministry of Health and Family Welfare, Government of India, New
Delhi
.... .... Respondents
With
===========================================================
Civil Writ Jurisdiction Case No. 18244 of 2015
===========================================================
M/s Prabhat Zarda Factory India Private Ltd., ( a Company registered under
Companies Act 1956 ) respresented by its Director, Rajesh Kumar Prasad Son of
Late Sridhar Prasad, having Registered office at New Area, Sikandarpur, P.S.
Muzaffarpur Town, District - Muzaffarpur, Bihar
.... .... Petitioner
Versus
1. The State of Bihar through the Chief Secretary, Government of Bihar, Patna
2. The Principal Secretary, Department of Health & Medical Education,
Government of Bihar, Patna
3. The Commissioner of Food Safety, Pariwar Kalyan Bhawan, Government of
Bihar, Patna
.... .... Respondents
With
===========================================================
Civil Writ Jurisdiction Case No. 18282 of 2015
===========================================================
Rajat Industries Pvt. Ltd., through its Zonal Manager Syed Zeyaul Islam, son of
Syed Arif Reza, resident of Vivek Nursing Home, 4th Floor, G T Road, P.S.
Golawari, District Kolkata, West Bengal.
.... .... Petitioner
Versus
1. The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
2. The Principal Secretary, Department of Health & Medical Education,
Government of Bihar, Patna.
3. The Commissioner of Food Safety, Pariwar Kalyan Bhawan, Government of
Bihar, Patna.
.... .... Respondents
With
===========================================================
Civil Writ Jurisdiction Case No. 18351 of 2015
===========================================================
1. M/s Omkar Agency, through its Proprietor Narayan Panda, son of LKate
Murlidhar Panda, resident of Krishna Market, Karbigahiya, P.S.- Jakkanpur,
District- Patna (Bihar)
2. M/s. R K Products Company, (Unit III), Plot No. 126, SY No. 125 Part, I D A
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
2/61
Mallapur, RR, P.S. Nacharam, District Hyderabad through its authorized Signatory,
Jitendra Kumar Chaurasia, son of Sri Megh Nath Chourasia, resident of Gali No. 2,
Chandmari Road, P.S.- Kankarbagh, District- Patna (Bihar)
.... .... Petitioners
Versus
1. The State of Bihar through the Chief Secretary, Government of Bihar, Patna
2. The Commissioner of Food Safety, Patna, Bihar
.... .... Respondents
===========================================================
Appearance :
(In all cases)
For the Petitioner(s) : Mr. Jitendra Singh, Senior Advocate
Mr. Prabhat Ranjan, Advocate
For the Respondent-UoI: Mr. S. D. Sanjay, A.S.G.
For the Respondent-State : Mr. Mr. P.N. Shahi, AAG-10
For FSSAI : Mr. Brisketu Sharan Pandey, Advocate
===========================================================
CORAM: HONOURABLE THE ACTING CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE CHAKRADHARI SHARAN SINGH
JUDGMENT AND ORDER
C.A.V.
(Per: HONOURABLE THE ACTING CHIEF JUSTICE)
Date: 19-07-2016
The present set of writ petitions involve common
question of fact and raise common questions of law; hence,
these writ petitions have been heard together by the consent of
the parties for final disposal and are being disposed of by this
common judgment and order.
2. The petitioners are manufacturers of tobacco
products, such as Pan Masala and Zarda. The petitioners are
aggrieved by the orders of the Commissioner of Food Safety,
Patna, whereby the Commissioner, in exercise of powers, under
Section 30(a) of the Food Safety and Standards Act, 2006, has
prohibited the manufacture, storage, distribution or sale of
Zarda, Pan Masala and Gutkha.
3. The petitioners contend that the Food Safety and
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
3/61
Standards Act, 2006, and the Regulations made thereunder do
not operate as a prohibition on Manufacture, Production,
Marketing, Storage and other allied activities of the Scheduled
Tobacco products within the meaning and definition of the
Cigarettes and other Tobacco products (Prohibition of
Advertisement and Regulation of Trade and Commerce
Production, Supply and Distribution) Act, 2003 (hereinafter
referred to as COTPA). It is the case of the petitioners that as
the petitioners are dealing in the manufacturing, production
and marketing of Scheduled Tobacco products within the
meaning of Section 3 (p) of COTPA, they are not performing
any Food Business and, hence, they are not Food Business
Operators under the Food Safety and Standards Act, 2006.
Consequently, they are not required to submit to the statutory
requirements of the Food Safety and Standards Act, 2006, and
the Regulations made thereunder. It is also their case that the
COTPA is a comprehensive law to provide for Regulation of
Trade and Commerce and other allied activities including
production in tobacco products and, as such, the petitioners,
who are manufacturers of tobacco products, are regulated
exclusively by the provisions of the COTPA. The petitioners
further contend that the Central Government is levying and
collecting Excise duty considering the products, in question,
namely, pan masala and Zarda as tobacco products.
4. The petitioners have also challenged the vires of
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
4/61
Regulation 2.11.5 of the Food Safety and Standards (Food
Products Standards Food Additives) Regulation, 2011, made by
the Food Safety and Standards Authority of India, whereby Pan
Masala (not Zarda) has been included as an item of food, the
standards for the same has been prescribed and separate
provisions for their packaging and labeling has been made. In
this regard, it is contented that the Regulations 2.11.5 of the
Food Safety and Standards (Food Products Standards & Food
Additives) Regulation, 2011, being in the form of a subordinate
legislation, made by a statutory authority, namely, Food Safety
and Standards Authority of India (FSSAI), under its rule-
making power, is in direct and irreconcilable conflict with the
substantive Central Act being COTPA enacted by the Parliament
of India. It is also contended that the impugned Regulations
suffer from the vice of excessive delegation and travel beyond
the scope of delegation as conferred by the parent Act, there is
inherent lack of legislative competence as the impugned
Regulations is hit by the inhibition contained in Article 13 (2) of
the Constitution of India prohibiting the State from making any
law, which takes away or abridges the rights conferred under
Part III of the Constitution of India and thereby renders any
such law abridging Fundamental Rights, to the extent of
contravention, void.
5. It has been further urged that by virtue of inclusion
of Pan Masala as an item of Food under the Food Safety and
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
5/61
Standards (Food Products Standards & Food Additives)
Regulation, 2011, the product has to conform to the other
Regulations made under the Food Safety and Standards Act. As
per Regulation 2.3.4 of the Food Safety and Standards
(Prohibition and Restriction on Sales) Regulation 2011, Tobacco
and Nicotine shall not be used as ingredients in any Food
Products. However, as per Section 7 (5) of COTPA, which is a
substantive Central Act, the use of Tobacco or Nicotine is
permissible in any tobacco products. Thus, Pan Masala, being a
Scheduled Item at Serial No. 8 of the Schedule appended to
COTPA, addition of Tobacco or Nicotine, by virtue of Section 7
(5) of the COTPA, is permissible. However, if Pan Masala is
treated as an item of food, as has been done by the impugned
Regulation 2.11.5, then, no Tobacco or Nicotine can be mixed
in any Pan Masala.
6. It is, therefore, submitted that inclusion of Pan
Masala under the Food Safety and Standards Act, 2006, leads
to inherent inconsistency between two different Acts and
render them entirely inconsistent and unworkable; hence, the
impugned Regulation must yield in favour of the substantive
Central Act, i.e., COTPA.
7. The petitioner further states that impugned
Regulations suffer from the vice of excessive delegation. It is
contended that the Food Safety and Standards Act, 2006, was
enacted, on 23.08.2006, to consolidate the laws relating to
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
6/61
Food and to establish the Food Safety and Standards Authority
of India for laying down science based standards for article of
Food and to regulate their manufacture, storage, distribution,
sale and import, to ensure availability of safe and whole-some
food for human consumption and for matters connected
therewith and incidental thereto.
8. It is the case of the petitioners that a conjoint
reading of the aims and objects and Section 97 (1) of the Food
Safety and Standards Act, 2006, makes it clear that at no point
of time, there was any intention of the legislature to repeal the
COTPA. The Food Safety and Standards Authority of India was
constituted only for the purposes of laying down science based
standards for articles of food and other allied activities. The
Food Safety and Standards Act, 2006, nowhere, while
delegating the rule-making power, empowered the Food Safety
and Standards Authority of India to make any Regulation,
which, in effect, overrides or repeals any Substantive Central
Act or plenary legislation. The inevitable result of the impugned
Regulation by the Food Safety and Standards Authority of India
is, virtually or impliedly repealing a plenary legislation, namely,
COTPA by means of a delegated legislation, which was beyond
the scope of the rule-making power of the authority concerned.
9. The petitioners also submit that by virtue of the
impugned Regulations, whereby Pan Masala has been brought
under the scope and applicability of the Food Safety and
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
7/61
Standards Act, 2006, the product has to conform to the other
Regulations made under the Act. In exercise of powers
conferred by Clause (k) of Sub-Section (2) of Section 92 read
with Section 23 of the Food Safety and Standards Act, 2006,
the Food Safety and Standards Authority of India has made the
Food Safety and Standards (Packaging and Labelling)
Regulations, 2011. As per Regulation 2.4 of the Food Safety
and Standards (Packaging and labelling) Regulation 2011,
every package of Pan Masala and advertisement relating
thereto shall carry the warning namely----"Chewing of Pan
Masala is injurious to health".
10. If Pan Masala is treated to be an Item of Food
under the Food Safety and Standards Act, 2006, as has been
done under the impugned Regulations, then, in that event, as
per the Packaging rules under the Food Safety Act, it has to
only mention statutory warning, namely, Chewing of Pan
Masala is injurious to Health and, furthermore, the
advertisement of the product is also permissible subject to the
aforesaid Statutory warning being mentioned in the
Advertisement. To the contrary, the substantive Central Act,
i.e., COTPA, provides altogether a different Packaging and
Labelling Rules for tobacco and tobacco products in the name
of the Cigerattes and other Tobacco products (Packaging and
Labelling) Rules 2008, and prohibits the advertisement of the
products altogether. Thus, if the impugned Regulations is given
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
8/61
full effect, the consequence would be that advertisement of a
tobacco product like Pan Masala would become legally
permissible, whereas COTPA does not permit at all the
advertisement of tobacco products.
11. The respondent, Union of India, opposing the
claims of the petitioners, submits that the Supreme Court, in
the case of Ankur Gutka vs Asthma Cure, SLP 16308/2007,
has been pleased to issue notice to the State Governments to
show cause as to why prohibition order has not been issued in
connection with Pan Masala containing Tobacco and Gutka;
hence, the ban on Gutka has been imposed in terms of the
directions of the Supreme Court. It has been further stated by
the Union of India that the Supreme Court, in the case of
Godawat Paan Masala vs State of Maharashtra, reported
in (2004) 7 SCC 68, has held that Gutka is an item of food
and since tobacco is used for human consumption, it becomes
food within the meaning and definition of Section 3(j) of the
Food Safety and Standards Act, 2006. The Union of India also
contend that since the Food Safety and Standards Act, 2006,
has an over-riding provisions in the form of Section 89, it will
prevail over COTPA.
12. The State Government, while defending the order
of the Food Safety Commissioner and adopting the arguments
of the Union of India, has taken the plea that the Food Safety
and Standards Act, 2006, being a later Act than that of COTPA
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
9/61
2003, would prevail over the latter.
13. We have heard Mr. Jitendra Singh, learned Senior
Counsel, appearing for the petitioners, and Mr. P.N. Shahi,
learned Additional Advocate General No. 10, appearing for the
State-respondents. We have also heard Mr. S.D. Sanjay,
learned Additional Solicitor General, appearing on behalf of
Union of India.
SCOPE OF POWER UNDER SECTION 30 OF THE
FOOD SAFETY AND STANDARDS ACT, 2006
14. Section 30 of the Food Safety and Standards Act,
2006 (hereinafter referred to as „the Food Act‟) deals with the
functions of Commissioner of Food Safety. Section 30(1)
provides that the State Government shall appoint the
Commissioner of Food Safety for the State for efficient
implementation of food safety and standards and other
requirements laid down under this Act and the rules and
Regulations made thereunder. Section 30(2) provides that the
Commissioner of Food Safety shall perform all or any of the
following functions, namely,
„prohibit in the interest of public health, the
manufacture, storage, distribution or sale of any
article of food, either in the whole of the State or
any area or part thereof for such period, not
exceeding one year, as may be specified in the
order notified in this behalf in the Official Gazette‟
15. Let us, for the sake of argument, assume that
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
10/61
contentions of respondents are correct and Commissioner of
Food Safety has the power to issue prohibitory orders under
Section 30.
16. The question, which, now, arises, is : How and in
what manner, the powers, under Section 30 of the Food Act, is
required to be exercised?
17. Necessarily, when the preamble to the Act states
that science based standardization would be adopted in laying
down standards of food, the Commissioner, while exercising
powers under Section 30, must be in possession of objective
materials that the food, sought to be prohibited, does not
conform to the standards as prescribed by the Regulations. It is
necessary, therefore, to analyze the various provisions of the
Food Act to ascertain the standardization process.
18. Section 3(zl) of the Food Act defines "prohibition
order" to mean an order issued under Section 33 of the Food
Act. A reading of Section 33 would show that prohibition orders
can be passed by Courts, when a food business operator is
convicted for an offence under the Food Act. Section 33, under
the title "Prohibition Orders", lays down the general rule
regarding prohibition.
19. Going further, an exception is found in Section 34
of the Food Act, which provides for an emergency prohibition
order. Section 34(1) provides that if the Designated Officer is
satisfied that the health risk condition exists with respect to
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
11/61
any food business, he may, after a notice served on the food
business operator (referred to in the Food Act as an
"emergency prohibition notice"), apply to the Commissioner of
Food Safety for imposing the prohibition. Section 34(2) further
provides that if the Commissioner of Food Safety is satisfied,
on the application of such an officer, that the health risk
condition exists with respect to any food business, he shall, by
an order, impose the prohibition.
20. Hence, Section 30(a) has to be understood in the
light of Section 34. As a result, a prohibition order can be
issued by the Commissioner of Food Safety only when a report
is laid down by the Designated Officer that the health risk
condition exists with respect to any food business.
21. With respect to a food product, since there may
be numerous brands, it is equally necessary for the Designated
Officer and also the Commissioner of Food Safety to specify,
which particular brand is to be prohibited.
22. For instance, Ghee is a standardized product
under the Food Act. Ghee will be injurious to health only if it
does not conform to the regulatory standards, but ghee per se
is not injurious to health. Hence, if a particular brand of ghee is
found to be not conforming to standards, would it be proper to
prohibit sale of all brands of ghee? In the same manner, if Food
Regulations define Pan Masala, it would mean Pan Masala is a
standardized product. Therefore, a prohibitory order, with
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
12/61
respect to Pan Masala, can be passed only if the particular
brand of Pan Masala, on examination, is found to be not
conforming to the standards. It will not be permissible to ban
all brands of Pan Masala by a blanket order.
23. Now, Section 34 also lays down the process of
satisfaction required to be arrived at by the Designated Officer
before submitting a report to the Commissioner of Food Safety,
which, among others, includes the following;
a. The Designated Officer, before making a report
to the Commissioner of Food Safety, is firstly
required to serve an emergency prohibition
notice upon the food business operator.
b. Secondly, the Designated Officer shall not
apply for an emergency prohibition order
unless, at least, one day before the date of
the application, he has served notice on the
food business operator of the business of his
intention to apply for the order.
24. It will be seen that even in emergent
circumstances, law provides that emergency prohibition notice
be issued to the food business operator before making a
prohibition order. In this regard, Section 34(5) provides that an
emergency prohibition order shall cease to have effect if the
Designated Officer issues a certificate to the effect that he is
satisfied that the food business operator has taken sufficient
measures for justifying the lifting of such order. It is in this
context that the provisions of Section 30(2)(a) is required to be
understood.
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
13/61
25. The procedure, as Section 34 sums up, is that
when a prohibition order is made by the Commissioner of Food
Safety, such an order shall be periodical in nature. If during the
subsistence of emergency prohibition order, the Designated
Officer submits a report that the food business operator has
taken sufficient measures for justifying the lifting of prohibition
order, the prohibition shall be lifted. In any case, as per the
mandate of Section 30(2)(a), the prohibition cannot be
continued beyond a period of 1 (one) year. A prohibition order
cannot, therefore, be made a permanent order and/or be made
to run for years together defeating thereby the legislative will,
which warrants the executive to exercise its power under
Section 30 of the Food Act in emergent circumstances. This
aspect will become clearer as we proceed further.
26. The question, now, is : whether before making an
order under Section 30, the Commissioner is required to
comply with the principles of natural justice?
27. In Olga Tellis v. Bombay Municipal
Corporation, reported in (1985) 3 SCC 545, a Constitution
Bench of Supreme Court had the occasion to deal with the
provisions of Section 314 of the Bombay Municipal Corporation
Act, 1888. It was held by the Supreme Court that Section 314
confers on the Commissioner the discretion to cause an
encroachment to be removed with or without notice. That
discretion has to be exercised in a reasonable manner so as to
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
14/61
comply with the constitutional mandate that the procedure,
accompanying the performance of a public act, must be fair
and reasonable. The Court must lean in favour of this
interpretation, because it helps sustain the validity of the law.
It was further held, in Olga Tellis (supra), that it must further
be presumed that, while vesting the Commissioner with the
power to act without notice, the Legislature intended that the
power should be exercised sparingly and, in cases of urgency,
which brook no delay. In all other cases, no departure from the
audi alteram partem rule could be presumed to have been
intended. On the provisions of Section 314, the Supreme Court
held, in Olga Tellis (supra), that it is so designed as to
exclude the principles of natural justice by way of exception
and not as a general rule. There are situations, which demand
the exclusion of the rules of natural justice by reason of diverse
factors like time, place, the apprehended danger and so on.
The ordinary rule, which regulates all procedure, is that
persons, who are likely to be affected by the proposed action,
must be afforded an opportunity of being heard as to why that
action should not be taken. The hearing may be given
individually or collectively depending upon the facts of each
situation. A departure from this fundamental rule of natural
justice may be presumed to have been intended by the
Legislature only in circumstances, which warrant it. Such
circumstances must be shown to exist, when so required, the
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
15/61
burden being upon those, who affirm their existence.
28. The relevant observations, appearing in Olga
Tellis (supra), are being reproduced herein as follows;
para 44"... (the said section) confers
on the Commissioner the discretion to cause
an encroachment to be removed with or
without notice. That discretion has to be
exercised in a reasonable manner so as to
comply with the constitutional mandate that
the procedure accompanying the performance
of a public act must be fair and reasonable.
(The Court) must lean in favour of this
interpretation because it helps sustain the
validity of the law."
para 45..."It must further be
presumed that, while vesting in the
Commissioner the power to act without
notice, the Legislature intended that the
power should be exercised sparingly and in
cases of urgency which brook no delay. In all
other cases, no departure from the audi
alteram partem rule („Hear the other side‟)
could be presumed to have been intended.
Section 314 is so designed as to exclude the
principles of natural justice by way of
exception and not as a general rule. There are
situations which demand the exclusion of the
rules of natural justice by reason of diverse
factors like time, place the apprehended
danger and so on. The ordinary rule which
regulates all procedure is that persons who
are likely to be affected by the proposed
action must be afforded an opportunity of
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
16/61
being heard as to why that action should not
be taken. The hearing may be given
individually or collectively, depending upon
the facts of each situation. A departure from
this fundamental rule of natural justice may
be presumed to have been intended by the
Legislature only in circumstances which
warrant it. Such circumstances must be
shown to exist, when so required, the burden
being upon those who affirm their existence."
29. Relying on the aforesaid observations made in the
case of Olga Tellis (supra), the Supreme Court, in the case of
C.B. Gautam vs Union of India, reported in (1993) 1 SCC
78, has held that it must, however, be borne in mind that
courts have generally read into the provisions of the relevant
sections a requirement of giving a reasonable opportunity of
being heard before an order is made, which would have
adverse civil consequences for the parties affected. This would
be particularly so in a case, where the validity of the section
would be open to a serious challenge for want of such an
opportunity.
30. In the case of Godawat Pan Masala vs Union of
India, reported in (2004) 7 SCC 68, the Supreme Court
repelled the contention put forward by the State of
Maharashtra that the impugned notifications being a legislative
act, there was no question of complying with the principles of
natural justice. The Supreme Court, in Godawat Pan Masala
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
17/61
(supra), held that if such arguments were to be accepted, then,
every executive act could masquerade as a legislative act and
escape the procedural mechanism of fair play and natural
justice. In this regard, reliance was placed on the case of State
of T.N. v. K. Sabanayagam, (1998) 1 SCC 318, wherein it
has been observed that even when exercising a legislative
function, the delegate may, in a given, case be required to
consider the viewpoint, which may be likely to be affected by
the exercise of power.
31. As pointed out, in K. Sabanayagam (supra), a
conditional legislation can be broadly classified into three
categories:
a. when the legislature has completed its task of
enacting a statute, the entire superstructure
of the legislation is ready but its future
applicability to a given area is left to the
subjective satisfaction of the delegate.
b. where the delegate has to decide whether and
under what circumstances a legislation, which
has already come into force, is to be partially
withdrawn from operation in a given area or
in given cases so as not to be applicable to a
given class of persons who are otherwise
admittedly governed by the Act; and
c. where the exercise of conditional legislation
would depend upon satisfaction of the
delegate on objective facts placed by one
class of persons seeking benefit of such an
exercise with a view to deprive the rival class
of persons, who, otherwise, might have
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
18/61
already got statutory benefits under the Act
and who are likely to lose the existing benefit,
because of exercise of such a power by the
delegate.
32. The Supreme Court emphasised, in K.
Sabanayagam (supra), that in the third type of cases, the
satisfaction of the delegate must necessarily be based on
objective considerations and, irrespective of the fact as to
whether the exercise of such power involves a judicial or quasi-
judicial function, it has to be nonetheless treated a function,
which requires objective consideration of relevant factual data
pressed into service by one side, which could be rebutted by
the other side, who would be adversely affected if such
exercise of power is undertaken by the delegate.
33. In view of the above reasoning, the following facts
emerge with respect to the issuance of prohibition orders under
Section 30(a) of the Food Act: -
a. Before passing of the order, there must be
emergent circumstances based on
objective materials that in the interest of
public health, the manufacture, storage,
distribution or sale of any article of food,
either in the whole of the State or any
area or part thereof, be prohibited;
b. The tenure of the prohibitory order has to
be temporay in nature and must not
exceed 1 (one) year in its entirety; now,
any extension of the prohibitory order
would amount to virtually and effectively
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
19/61
making a legislation by executive fiat;
c. The principle of audi alteram partem
applies in exercise of powers under
Section 30(a) and the aggrieved persons
should be heard before continuing with
the prohibition order; and
d. Since the prohibition is with reference to a
food business operator, the prohibition
must indicate the name of food business
operator and also the brand name, if
any, under which the food business is
carried out.
34. Now, applying the law, as deduced above, in the
present facts and circumstances, we do not find how and in
what manner the Commissioner of Food Safety came to the
conclusion that Pan Masala, within the meaning of Food
Regulations, is injurious to health. The reasoning for
prohibition, as recorded in the impugned notifications, proceeds
as follows;
AND WHEREAS, Gutkha and
Panmasala are articles of food in which
tobacco and nicotine are widely used as
ingredients now-a-days,
AND WHEREAS, it is expedient to
prohibit Gutkha and Panmasala in the State of
Bihar, being food products in which tobacco
and nicotine are widely used as ingredients
35. Contrary to what has been mentioned in the
notification, Gutkha is not an article of food within the scope of
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
20/61
Food Act and its Regulations. The Regulations neither define
Gutkha nor is there any scientific definition of Gutkha. Since
there has been no standardization of Gutkha, the
Commissioner of Food Safety is not competent to issue any
prohibitory orders with respect to Gutkha.
36. Situated thus, it becomes crystal clear that there
is no proper application of mind by the Commissioner of Food
Safety while making the impugned notification.
37. So far as Pan Masala is concerned, it is, indeed,
mentioned as an article of food under Regulation 2.11.5 of
Food Safety and Standards (Food Products Standards and Food
Additives) Regulations, 2011; but the impugned notification
does not disclose any reasons to show which Pan Masala has
been tested in laboratory and tobacco has been found therein.
There may be numbers of Pan Masala products in the market,
but the question is : whether all of them contain tobacco? At
least, the notification does not speak so. The notification does
not even whisper about the objective materials analysed by the
Commissioner of Food Safety before passing the order
containing the impugned notification; rather, the notification
seeks to prohibit, in a blanket manner, all brands of Pan Masala
without even caring to pin point, by brand name, as to which
particular brand of Pan Masala violates the regulatory norms of
Food Act or whether all the Pan Masala contains tobacco or not.
38. Coupled with the above, the Designated Officer,
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
21/61
while exercising powers under Section 34, must satisfy himself
that health risk condition exists with respect to any food
business. In this regard, a reference may be made to the
Section 3(zm), which defines "risk", in relation to any article of
food, to mean the probability of an adverse effect on the health
of consumers of such food and the severity of that effect
consequential to a food hazard must surface from the materials
on record. Section 3 (zn) defines "risk analysis", in relation to
any article of food, as meaning a process consisting of three
components, i.e., risk assessment, risk management and risk
communication. Further, Section 3 (zo) defines "risk
assessment" to mean a scientifically based process consisting
of the following steps: (i) hazard identification, (ii) hazard
characterisation, (iii) exposure assessment, and (iv) risk
characterization.
39. In view of the exhaustive definition of „risk‟ and its
peripheral expressions, the Designated Officer ought to have
made a risk assessment before recommending prohibition.
Since Pan Masala has been mentioned as food product in the
Regulations, it was imperative for the Commissioner to
ascertain, firstly, whether any risk assessment had been made
by the Designated Officer, which, admittedly, has not been
done in the present case.
40. Secondly, there is no reference to any emergent
circumstances, which led to the passing of the prohibitory
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
22/61
orders under Section 30(a).
41. Thirdly, no right of hearing was ever given to any
of the Food business operators before passing the prohibition
orders.
42. Fourthly, the maximum prohibitory period is 1
(one) year as clearly mentioned in Section 30(a), which has
exceeded long back. However, the Commissioner of Food
Safety has been issuing notifications from time to time
exceeding the period of 1 (one) year, which amounts to an act
of legislation, a power not vested in the Commissioner of Food
Safety.
43. With regard to the above, the observations of the
Supreme Court, in the case of Godawat Pan Masala (supra),
are also found to be relevant. It may be pointed out here that
even though, in Godawat Pan Masala (supra), the Supreme
Court was dealing with Prevention of Food Adulteration Act and
the Rules made thereunder, yet the ratio on legislative
competence and scope of delegated power may be profitably
applied here. It was held, in Godawat Pan Masala (supra),
that the State Food (Health) Authority has no power to prohibit
the manufacture for sale, storage, sale or distribution of any
article, whether used as an article or adjunct thereto or not
used as food. Such a power can only arise as a result of wider
policy decision and emanate from parliamentary legislation or,
at least, by exercise of the powers by the Central Government
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
23/61
by framing rules under Section 23 of the Act.
44. Even after legislation of the Food Act, the power
conferred by Section 30 on the Commissioner, Food Safety,
cannot be used on a permanent basis as is being done in the
present case; or else, it would amount to doing of an act or
prohibiting an act by resorting to executive fiat and not by
legislative act.
45. Considered thus, it becomes clear that the
provisions of Section 30(a) of Food Act is referable to Section
7(iv) of the Prevention of Food Adulteration Act, 1954 (since
repealed) and, hence, the powers are transitory in nature and
intended to deal with emergent circumstances for a short
period, while such emergency lasts.
46. Explaining the attributes of arbitrariness, the
Supreme Court, in Suman Gupta v. State of J & K, reported
in (1983) 4 SCC 339 held that the exercise of all
administrative power, vested in public authority, must be
structured within a system of controls informed by both
relevance and reason -- relevance, in relation to the object
which it seeks to serve, and reason, in regard to the manner in
which it attempts to do so. Wherever the exercise of such
power affects individual rights, there can be no greater
assurance protecting its valid exercise than its governance by
these twin tests.
47. Elaborating further the concept of arbitrariness,
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
24/61
the Supreme Court, in Suman Gupta (supra), observed that
there is no doubt that in the realm of administrative power the
element of discretion may properly find place, where the
statute or the nature of the power intends so. But there is a
well recognised distinction between an administrative power to
be exercised within defined limits in the reasonable discretion
of designated authority and the vesting of an absolute and
uncontrolled power in such authority. One is power controlled
by law countenanced by the Constitution, the other falls
outside the Constitution altogether.
48. The relevant observations appearing, in Suman
Gupta (supra), read as under :
"6.......We think it beyond dispute that the
exercise of all administrative power vested in
public authority must be structured within a
system of controls informed by both relevance
and reason -- relevance in relation to the
object which it seeks to serve, and reason in
regard to the manner in which it attempts to
do so. Wherever the exercise of such power
affects individual rights, there can be no
greater assurance protecting its valid exercise
than its governance by these twin tests. A
stream of case law radiating from the now
well known decision in this Court in Maneka
Gandhi v. Union of India has laid down in
clear terms that Article 14 of the Constitution
is violated by powers and procedures which in
themselves result in unfairness and
arbitrariness. It must be remembered that our
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
25/61
entire constitutional system is founded in the
rule of law, and in any system so designed it
is impossible to conceive of legitimate power
which is arbitrary in character and travels
beyond the bounds of reason. ....... We do not
doubt that in the realm of administrative
power the element of discretion may properly
find place, where the statute or the nature of
the power intends so. But there is a well
recognised distinction between an
administrative power to be exercised within
defined limits in the reasonable discretion of
designated authority and the vesting of an
absolute and uncontrolled power in such
authority. One is power controlled by law
countenanced by the Constitution, the other
falls outside the Constitution altogether."
49. Thus, it will be seen that even if it is assumed that
Pan Masala falls within the purview of the Food Act, there have
been several breaches of procedural fairness, as pointed out
above and, on these counts alone, the impugned notification is
found to be arbitrary and is liable to be quashed to the extent
that it prohibits the manufacture, storage, distribution or sale
of zarda, Pan Masala.
WHETHER THE PROVISIONS OF COTPA ARE IN
CONFLICT WITH THE FOOD ACT AND THE
REGULATIONS AND, IF SO, WHICH ONE WILL
PREVAIL: -
TRADING IN TOACCO: -
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
26/61
50. It has been argued by the learned Senior Counsel
for the petitioner that COTPA is a comprehensive Act dealing
with the sale and distribution of tobacco and tobacco products;
hence, Food Regulations, which restrains the sale of tobacco
products, are in direct conflict with COTPA.
51. There is, thus, a conflict between a principal
Statute and a delegated legislation and, in these
circumstances, it is the Statute, which will prevail and not the
Regulations.
52. On the other hand, learned Counsel for the
respondents submits that neither the COTPA occupies the field
covered by the Food Act nor does the Food Act encroach upon
the COTPA. Neither the COTPA is complete code on the subject
of tobacco products nor are the provisions of Food Act in
conflict with any of those of the former. The two statutes are
not repugnant to each other in any manner. The field, covered
by the COTPA and declaration therein in terms of Entry 52 of
the Union List, is not the same as covered by Food Act.
53. It would be, first, necessary to determine whether
a trade in tobacco is permissible in India.
54. Article 19 (g) of the Constitution of India provides
that all citizens shall have the right to practise any profession
or carry on any occupation, trade or business. However,
nothing in sub-clause (g) of Article 19 shall affect the operation
of any existing law in so far as it imposes, or prevent the State
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
27/61
from making any law imposing, in the interests of the general
public, reasonable restrictions on the exercise of the right
conferred by the said sub-clause.
55. Dealing with the issue of res extra commercium
vis-à-vis tobacco, the Supreme Court, in the case of Godawat
Pan Masala (supra), considered the question whether the
consumption of Pan Masala or Gutkha (containing tobacco), or
for that matter, tobacco itself, is considered so inherently or
viciously dangerous to health and, if so, is there any legislative
policy to totally ban its use in the country? The Supreme Court
held that in the face of Act 34 of 2003 (COTPA), the answer
must be in the negative. The Supreme Court further observed
that it is difficult to accept the contention that the substance,
banned by the impugned notification, is treated as res extra
commercium and held that in the first place, the gamut of
legislation, enacted in this country, which deals with tobacco
does not suggest that Parliament has ever treated tobacco as
an article res extra commercium nor has Parliament attempted
to ban its use absolutely. The Industries (Development and
Regulation) Act, 1951 merely imposed licensing Regulation on
tobacco products under Item 38(1) of the First Schedule.
Section 14(ix) of the Central Sales Tax Act, 1956, prescribes
the rates for Central sales tax. The Additional Duties of Excise
(Goods of Special Importance) Act, 1957, prescribes the
additional duty leviable on tobacco products. The Tobacco
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
28/61
Board Act, 1975, established a Tobacco Board for development
of tobacco industries in the country. Even the latest Act, i.e.,
the Cigarettes and Other Tobacco products (Prohibition of
Advertisement and Regulation of Trade and Commerce,
Production, Supply and Distribution) Act, 2003, does not ban
the sale of tobacco products listed in the Schedule except sale
to minors.
56. The Supreme Court, in Godawat Pan Masala
(supra), further observed that that in the Tariff Schedule of the
Central Sales Tax Act, 1956, there are several entries, which
deal with tobacco and also Pan Masala. In the face of these
legislative measures seeking to levy restrictions and control the
manufacture and sale of tobacco and its allied products as well
as Pan Masala, it is not possible to accept that the article itself
has been treated as res extra commercium. The legislative
policy, if any, seems to be to the contrary. In any event,
whether an article is to be prohibited as res extra commercium
is a matter of legislative policy and must arise out of an Act of
legislature and not by a mere notification issued by an
executive authority.
57. The case of Godawat Pan Masala (supra) sets at
rest the fact that trade, in tobacco, is permissible subject to
restrictions imposed under COTPA. By virtue of the various
provisions of COTPA, the sale, production and distribution of
tobacco products have been regulated, but not prohibited in its
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
29/61
entirety.
OCCUPIED FIELD: -
58. It has been contented by the petitioners that
COTPA is a comprehensive law dealing with tobacco products
and, hence, any other law, which hinders the implementation
of COTPA, has to be treated as ultra vires.
59. The concept of occupied field applies to two
different laws enacted in different points of time and governing
the same subject-matter.
60. Learned Counsel for the respondents, on the other
hand, submits that the provisions of Food Act will prevail over
COTPA in view of the following rules of interpretation :
a. A latter act shall prevail over an earlier Act.
In the present case, the Food Act was enacted
in 2006, while COTPA enacted in 2003;
b. If any Act contains a non-obstante clause
giving overriding effect to its provisions, then,
that Act will prevail. In this case, there is a
non-obstante clause in the Food Act, 2006.
Section 89 of the Food Act stipulates that the
provisions of the Food Act shall have effect
notwithstanding anything inconsistent
therewith contained in any other law for the
time being in force or in any instrument
having effect by virtue of any law. Thus, as
per the mandate of Section 89 of the Food
Act, the said Act has overriding effect on all
other legislations including COTPA.
c. A latter Act, even if it is a general Act, can
prevail over special Act in the case of
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
30/61
repugnancy of laws provided that there is no
express provision to the contrary in the earlier
Special Act.
d. The Supreme Court in Allahabad Bank vs
Canara Bank, (AIR 2000 SC 1535), Ajay
Kumar Banerjee vs. Umed Singh, (AIR
1984 SC 1130) and S. Prakash vs.
K.M.Kurian, (AIR 1999 SC 2094), support
the propositions that where there is conflict
between two Central Acts, the endeavour of
Court should be to harmonize the two
enactments seemingly in conflict. In the case
of a direct conflict (repugnancy) between two
special statutes, both being special laws, the
following rules apply:
(i) The later Act will prevail over the
earlier Act
(ii) if there is a provision in one of the
Acts giving overriding effect then that
Act will prevail.
(iii) A later Act, even if it is a general
Act can prevail over an earlier special
Act, in the case of a repugnancy if there
is no express provision to the contrary
in the earlier special Act.
61. In the case of Deep Chand v. State of U.P.,
(AIR 1959 SC 648), the Supreme Court held that repugnancy
between two statutes may be ascertained on the basis of the
following three principles:
(1) Whether there is direct conflict between the two
provisions;
(2) Whether Parliament intended to lay down an
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
31/61
exhaustive code in respect of the subject-matter
replacing the Act of the State Legislature; and
(3) Whether the law made by Parliament and the
law made by the State Legislature occupy the same
field.
62. One aspect of the matter, which needs to be
mentioned here, is that issues relating to repugnancy,
ordinarily, arise with reference to Article 254 of the
Constitution, when there is in existence a State law on the
same subject, there is also in existence a central legislation. In
the present case, the dispute is between a Central legislation
and a Regulation of another Central legislation.
63. In the case of Reserve Bank of India v.
Peerless General Finance and Investment Co. Ltd.,
reported in (1987) 1 SCC 424, the Supreme Court observed
that interpretation must depend on the text and the context.
They form the basis of interpretation. One may well say if the
text is the texture, context is what gives the colour. Neither
can be ignored. Both are important. That interpretation is best,
which makes the textual interpretation match the contextual. A
statute is best interpreted, when it is known why it was
enacted. With this knowledge, the statute must be read, first,
as a whole and, then, section by section, clause by clause,
phrase by phrase and word by word. If a statute is looked at, in
the context of its enactment, with the glasses of the statute-
maker, provided by such context, its scheme, the sections,
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
32/61
clauses, phrases and words may take colour and appear
different than when the statute is looked at without the glasses
provided by the context. With these glasses, the Act, as a
whole, must be looked at and discover what each section, each
clause, each phrase and each word is meant and designed to
say as to fit into the scheme of the entire Act. No part of a
statute and no word of a statute can be construed in isolation.
Statutes have to be so construed that every word has a place
and everything is in its place.
64. Now, the preamble to the COTPA, among others,
provides the following;
And whereas, it is considered expedient to
enact a comprehensive law on tobacco in the
public interest and to protect the public
health;
And whereas, it is expedient to prohibit the
consumption of cigarettes and other tobacco
products which are injurious to health with a
view to achieving improvement of public
health in general as enjoined by Article 47 of
the Constitution;
And whereas, it is expedient to prohibit the
advertisement of, and to provide for
Regulation of trade and commerce,
production, supply and distribution of,
cigarettes and other tobacco products and for
matters connected therewith or incidental
thereto;"
65. Again, Section 2 of the COTPA contains a
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
33/61
declaration that it is expedient in the public interest that the
Union should take under its control the industry of tobacco and
tobacco products.
66. The Preamble to COTPA coupled with Section 2
leaves us with no manner of doubt that COTPA is a
comprehensive law dealing with the prohibition of
advertisement and Regulation of trade and commerce,
production, supply and distribution of tobacco and tobacco
products.
67. Section 3(p) defines tobacco products meaning
the products defined in the Schedule to the Act. The products
are as follows;
"1. Cigarettes
2. Cigars
3. Cheroots
4. Beedis
5. Cigarette tobacco, pipe tobacco and hookah
tobacco
6. Chewing tobacco
7. Snuff
8. Pan Masala or any chewing material having
tobacco as one of its ingredients (by whatever
name called)
9. Gutka
10. Tooth powder containing tobacco"
68. The proviso to Section 7 of COTPA provides that in
cigarettes and tobacco products, nicotine and tar contents shall
not exceed the maximum permissible quantity thereof as may
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
34/61
be prescribed by the rules made under the COTPA.
69. Thus, it is permissible to include nicotine and tar
in tobacco products. It may be pointed out here that even after
the enactment of Food Act, in the year 2006, an amendment
was introduced in Section 7, whereby the sentence "such
specified warning including a pictorial warning as may be
prescribed" was introduced. Meaning thereby that the
parliament neither intended nor has repealed by implication of
the provisions contained in COTPA.
70. Section 11 of the COTPA provides that for
purposes of testing the nicotine and tar contents in cigarettes
and any other tobacco products, the Central Government shall,
by notification in the Official Gazette, grant recognition to such
testing laboratory as that Government may deem necessary.
71. In exercise of powers conferred by Section 31 of
COTPA, the Central Government has made the following Rules:
a. Cigarettes and Other Tobacco products (Display of
Board by Educational Institutions) Rules, 2009. This
Rule came into force 19.01.2010.
b. Cigarettes and Other Tobacco products (Packaging
and Labelling) Amendment Rules, 2012. This Rules
came into force on the 1st day of April, 2013.
c. Cigarettes and Other Tobacco products (Packaging
and Labelling) Rules, 2008
d. Cigarettes and Other Tobacco products (Prohibition
of Advertisement and Regulation of Trade and
Commerce, Production, Supply and Distribution)
Rules, 2004.
e. Cigarettes and other Tobacco products (Packaging
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
35/61
and Labelling) Amendment Rules, 2014.
72. It is seen that much after the enactment of Food
Act 2006, Rules are being made by the Central Government
under the COTPA Act. The Food Regulations, impugned in this
case, were made in the year 2011. Hence, the question of
former legislation having been impliedly repealed by the latter
legislation pales into insignificance.
73. On the question of "repeal of special and local
statutes by general statutes", Sutherland on Statutory
Construction (Vol. 1 3rd edn., p. 486) states as follows;
"The enactment of a general law broad
enough in its scope and application to cover
the field of operation of a special or local
statute will generally not repeal a statute
which limits its operation to a particular phase
of the subject covered by the general law, or
to a particular locality within the jurisdictional
scope of the general statute. An implied
repeal of prior statutes will be restricted to
statutes of the same general nature since the
legislature is presumed to have known of the
existence of prior special or particular
legislation, and to have contemplated only a
general treatment of the subject matter by
the general enactment. Therefore, whether
the later general statute does not propose an
irreconcilable conflict, the prior special statute
will be construed as remaining in effect as a
qualification of or exception to the general
law."
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
36/61
74. Now, reading the scope of COTPA in the light of
the Food Act, it becomes transparent that the preamble to the
Food Act provides that it is 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.
75. Again, Section 2 provides that it is the food
industry, which has been taken control by the Union.
76. Now, there is a presumption that at the time,
when the Food Act was enacted, the legislature must have
known about the existence of COTPA. Such presumption is
further strengthened by the fact that as late as in the year
2014, i.e., much later than the enactment of Food Act, the
Central Government made Cigarettes and other Tobacco
products (Packaging and Labelling) Amendment Rules, 2014.
The way the Union Government took control over the tobacco
industry, the Union Government by Food Act took control over
food industry.
77. The question, now, is whether tobacco is food. For
a moment, even if it is assumed that tobacco is food within the
meaning of Food Act, then, as the preamble to the Food Act,
warrants, there must be a science based standards for tobacco
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
37/61
and to regulate their manufacture, storage, distribution, sale
and import, to ensure availability of safe and wholesome
tobacco for human consumption. If the standards can be
possibly laid down, tobacco can be termed as food or else, the
answer has to be in negative.
78. A reference to the fact that tobacco is not food is
found in the case of ITC Ltd. v. Agricultural Produce
Market Committee, reported in (2002) 9 SCC 232, wherein
the Supreme Court has, with reference to levy of taxes and the
expression industry, observed, in no uncertain words, that
tobacco is, admittedly, not a foodstuff.
79. The fact that tobacco is not food is further
strengthened by the fact that Food Safety and Standards (Food
Products Standards and Food Additives) Regulations, 2011,
does not define tobacco, because no standards can be possibly
laid down for tobacco.
80. Hence, it is found that COTPA is exclusive law,
which deals with tobacco and tobacco products; whereas the
Food Act is exclusive law, which deals with foods other than
tobacco.
IMPLIED REPEAL: -
81. The question, now, is : whether by subsequent
enactment of Food Act, the COTPA has been impliedly
repealed?
82. As has been pointed out, the basic object behind
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
38/61
the enactment of Food Act was to consolidate various laws
governing the food. The Food Act, with its enactment, repealed
various other laws governing food as provided in Section 97 of
the Act. Schedule 2 to the Act corresponding to Section 97
provides the list of laws, which have been repealed by Food
Act. The Schedule contains the following laws;
1. The Prevention of Food Adulteration Act, 1954 (37
of 1954)
2. The Fruit Products Order, 1955
3. The Meat Food Products Order, 1973
4. The Vegetable Oil Products (Control) Order, 1947
5. The Edible Oils Packaging (Regulation) Order, 1998
6. The Solvent Extracted Oil, De oiled Meal and Edible
Flour (Control) Order, 1967
7. The Milk and Milk Products Order, 1992
8. Any other order issued under the Essential
Commodities Act, 1955 (10 of 1955) relating to food.
83. It will be seen that the Food Act essentially
repealed the Principal statute, that is, Prevention of Food
Adulteration Act, 1954, and various other Orders made under
the Essential Commodities Act, 1955. A bare perusal of the list
of laws would show that the expression food is meant to be
food, which is, generally, consumed by people and if health
standards are not maintained, those may be injurious to
health. The question of implied repeal would have arisen if
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
39/61
after the enactment of Food Act, there had been in force a law
on food, which was not incorporated in the repealing provision.
For instance, The Vegetable Oil Products (Control) Order, 1947,
was an Order made under the Essential Commodities Act,
1955. Assuming, now, that the legislature, while enacting the
Food Act, did not specifically repeal the Vegetable Oil Products
(Control) Order, 1947. Assuming further that the standards for
vegetable oil products under the Food Act and the standards
prescribed under the Vegetable Oil Products (Control) Order,
1947, were materially different and irreconcilable. It is in such
a context that the question of implied repeal would have arisen
and by the doctrine of Interpretation of Statutes, relating to
implied repeal, the Vegetable Oil Products (Control) Order,
1947, being in direct conflict with Food Act, would have to
yielded to the standards prescribed by the Food Act, because
the Food Act seeks to consolidate all the laws relating to food
and, hence, the Food Act, being a later legislation, impliedly
repeals the Vegetable Oil Products (Control) Order, 1947, even
if the repealing provisions have not specifically mentioned the
Vegetable Oil Products (Control) Order, 1947.
84. The doctrine of implied repeal cannot be applied in
the present case, because COTPA applies to tobacco industries,
whereas the Food Act applies to food industry.
85. Again, the conflict is not between the two
statutes; rather, the conflict is between COTPA, a central
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
40/61
legislation, and a Regulation in the form of Food Safety and
Standards (Food Products Standards and Food Additives)
Regulations, 2011. Hence, the question is if there is a conflict
between a Central law and a Regulation made under Central
law, which would prevail.
MEANING OF REGULATION: -
86. In the case of U.P. Power Corpn. Ltd. v. NTPC
Ltd., reported in (2009) 6 SCC 235, it was observed that
there cannot be any doubt whatsoever that the word
"Regulation", in some quarters, is considered to be an unruly
horse. The Supreme Court, U.P. Power Corpn. Ltd. (supra),
made a reference to the case of Bank of New South Wales v.
Commonwealth (1948) 76 CLR 1, wherein it was observed
that the word "control" is an unfortunate word of such wide and
ambiguous import that it has been taken to mean something
weaker than "restraint", something equivalent to "Regulation".
But, indisputably, the regulatory provisions are required to be
applied having regard to the nature, textual context and
situational context of each statute and case concerned.
87. In K. Ramanathan v. State of T.N., reported in
(1985) 2 SCC 116, the Supreme Court, with reference to the
word "Regulation", has held as follows;
"18. The word „Regulation‟ cannot have
any rigid or inflexible meaning as to
exclude „prohibition‟. The word „regulate‟
is difficult to define as having any
precise meaning. It is a word of broad
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
41/61
import, having a broad meaning, and is
very comprehensive in scope. There is a
diversity of opinion as to its meaning
and its application to a particular state
of facts, some courts giving to the term
a somewhat restricted, and others
giving to it a liberal, construction. The
different shades of meaning are brought
out in Corpus Juris Secundum, Vol. 76
at p. 611:
„ "Regulate" is variously defined as
meaning to adjust; to adjust, order, or
govern by rule, method, or established
mode; to adjust or control by rule,
method, or established mode, or
governing principles or laws; to govern;
to govern by rule; to govern by, or
subject to, certain rules or restrictions;
to govern or direct according to rule; to
control, govern, or direct by rule or
Regulations.
88. "Regulate" is also defined as meaning to direct; to
direct by rule or restriction; to direct or manage according to
certain standards, laws, or rules; to rule; to conduct; to fix or
establish; to restrain; to restrict.‟
89. In Ramanathan (supra), the Supreme Court was
dealing with the scope of prohibitory orders, which may be
made under the Essential Commodities Act, 1955, and held
that Section 3 (1) of the Essential Commodities Act provided
for making orders of prohibition. Hence, any Regulation, made
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
42/61
under the Essential Commodities Act, 1955, prohibiting certain
act, could be a valid prohibition.
90. However, a Constitutional Bench, in the case of
Himat Lal K. Shah v. Commr. of Police, reported in (1973)
1 SCC 227, while referring to the cases of Toronto v. Virgo
1898 SC 88, Ontario v. Canada 196 AC 348 and
Birmingham and Midland Motor Omnibus Co. Ltd. v.
Worcestershire County Council (1967) 1 WLR 409, held
that the power to "regulate" does not, normally, include a
power to prohibit. A power to regulate implies the continued
existence of that which is to be regulated. The case of Himat
Lal (supra) was with reference to the Bombay Police Act and
the Rules framed thereunder. The Supreme Court held that the
Rules framed, under the Bombay Police Act to the extent that it
prohibits popular assemblies, is void as it infringes Article
19(1)(b) of the Constitution.
91. The ratio of Himat Lal Shah (supra) was
approved in the Narinder S. Chadha v. Municipal Corpn. of
Greater Mumbai, reported in (2014) 15 SCC 689, wherein
the Supreme Court, while dealing with a Municipal notification,
which prohibited smoking, held as follows;
"25. From a reading of Himat Lal
case (supra), it is clear that the word
"regulate" would not include the power to
prohibit. Further, Section 144 of the Code of
Criminal Procedure provides a power to grant
only temporary orders which cannot last
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
43/61
beyond 2 months from the making thereof
(see Section 144(6) of the Code of Criminal
Procedure)."
92. In the light of the meaning of the word regulate,
the provisions in the Food Act relating to Regulations may,
now, be read.
93. Section 92 lays down the general guidelines on
the powers of the Regulatory authority to make Regulations
and it provides as follows;
"92. Power of Food Authority to
make Regulations.--(1) The Food Authority
may, with the previous approval of the
Central Government and after previous
publication, by notification, make
Regulations consistent with this Act and
the rules made thereunder to carry out the
provisions of this Act."
(Emphasis is added)
94. Alongside Section 92, Section 16 lays down the
duties and function of Food Authority as follows:
"16. Duties and functions of Food
Authority.--(1) It shall be the duty of the
Food Authority to regulate and monitor the
manufacture, processing, distribution, sale
and import of food so as to ensure safe and
wholesome food."
95. On bare perusal of the provisions of Section 92
and Section 16, it would be apparent that power to frame
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216
44/61
Regulations does not include the power to prohibit the sale of a
product. It is in this context the Regulation 2.3.4 of Food
Safety and Standards (Prohibition and Restriction on Sales)
Regulations, 2011, are required to be taken note of. Regulation
2.3.4provides as follows;
"2.3.4: Product not to contain any substance which may be injurious to health: Tobacco and nicotine shall not be used as ingredients in any food products."
96. The source of power to make such Regulations have been stated as follows;
"Whereas in exercise of the powers conferred by clause (l) of subsection (2) of section 92 read with section 26 of Food Safety and Standards Act, 2006 (34 of 2006) the Food Safety and Standards Authority of India proposes to make Food Safety and Standards Regulations in so far as they relates to Food Safety and Standards (Prohibition and Restrictions on sales) Regulations, 2011."
97. Now, Section 26 refers to responsibilities of food business operators. Section 2(o) defines "food business operator", in relation to food business, means a person by whom, the business is carried on or owned and is responsible for ensuring the compliance of this Act, rules and Regulations made thereunder.
98. Thus, the expression food business operator is used in relation to food business. The Food Act also defines Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 45/61 food business under Section 2 (n) to mean any undertaking, whether for profit or not, and whether public or private, carrying out any of the activities related to any stage of manufacture, processing, packaging, storage, transportation, distribution of food, import and includes food services, catering services, sale of food or food ingredients.
99. Now, Section 31(1) of the Act provides that no person shall commence or carry on any food business except under a license.
100. The net result is that a food business operator has to obtain a licence from the Designated Officer as provided under Section 31 of the Act and, consequently, the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011, will apply to those food business operators, who are statutorily bound to obtain licence under Section 31 of the Act as food business operators.
101. The Food Act, nowhere, provides that tobacco business operators are required to obtain licences under the Food Act.
102. A reading of Section 16, 17, 18, 19, 26, 31 and Section 92, nowhere, provides that Regulatory authority has the power to prohibit. This is precisely the reason why Section 3 (zl) defines "prohibition order" as an order issued under Section 33 of this Act. Section 33 of the Food Act shows that prohibitory order can be passed only by Court and, that too, for Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 46/61 prohibiting food business operators under the Food Act. Tobacco, being not a food within the meaning of Food Act, there can be no business operator under the Food Act and, consequently, no prohibition order, even under Section 33, can be passed.
103. There is challenge to Regulation 2.3.4 of the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011. The said Regulations mandates that tobacco and nicotine shall not be used as ingredients in any food product. The Regulations have been framed in exercise of powers conferred by Section 92 of the Food Act. In exercise of power conferred by Section 92 of the Food Act, the Food Authority may, with the previous approval of the Central Government and after previous communication, vide notification, make notification, consistent with the Food Act and the Rules made thereunder, to carry out the provisions of the Act.
104. Sub-Section (2) of Section 92 of the Food Act enables a Food Authority to make Regulations providing for, inter alia, limits of quantities of contaminants, toxic substance and heavy metals, etc. under Section 20 of the Food Act. Section 20 of the Food Act, in most unambiguous terms, prescribes that no article of food shall contain any contaminant, naturally occurring toxic substance or toxins or hormones or heavy metals in excess of such quantities as may be specified Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 47/61 by the Regulations.
105. It is apparently in exercise of the power under Section 92 of the Food Act that Regulation 2.3.4 of the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011, prescribes that tobacco and nicotine shall not be used as ingredients in any food products. This prescription, in our view, cannot be said to be regulating manufacture of tobacco or nicotine; rather, it amounts to regulating standard of food within the meaning of the Food Act. The said Regulation 2.3.4 prohibits use of tobacco and nicotine in food products and, therefore, the said Regulation cannot be said to be in conflict with any provisions of COTPA. The said provisions, under the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011, appear to be in tune with the general principle of food safety as laid down in Chapter III of the Food Act.
106. A question has arisen as to whether Pan Masala is a food or not and it has been strenuously argued, on behalf of the petitioners, that Pan Masala or Gutkha is not a food item and, therefore, the Food Commissioner did not have the jurisdiction to impose prohibition as has been done by the impugned order. The words Pan Masala, occurring at Regulation 2.11.5 of the Food Safety & Standards (Food Products Standards & Food Additives) Regulations, 2011, has been described as follows :
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 48/61 "2.11.5 Pan Masala means the food generally taken as such or in conjunction with Pan, it may contain;--
Betelnut, lime, coconut, catechu, saffron, cardamom, dry fruits, mulethi, sabnermusa, other aromatic herbs and spices, sugar, glycerine, glucose, permitted natural colours, menthol and non prohibited flavours.
It shall be free from added coaltar colouring matter and any other ingredient injurious to health.
It shall also conform to the following
standards namely:--
Total ash Not more than 8.0 per cent by
weight (on dry basis)
Ash insoluble in Not more than 0.5 per cent by
dilute HCl acid weight (on dry basis)"
107. A bare reading of description of Pan Masala, as given in Regulation 2.11.5, makes it clear that there is no ingredient of tobacco in Pan Masala as occurring in the Food Safety & Standards (Food Products Standards & Food Additives) Regulations, 2011.
108. Pan Masala occurres in the schedule to COTPA as 8th item, which reads as follows :
"Pan masala or any chewing material Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 49/61 having tobacco as one of its ingredients (by whatever name called)."
109. For Pan Masala to be a scheduled item under COTPA, it must have tobacco as one of its ingredients (by whatever name called).
110. There is apparent distinction between pan masala occurring at Regulation 2.11.5 of the Food Safety & Standards (Food Products Standards & Food Additives) Regulations, 2011, and the one occurring at 8th item of the schedule to COTPA. Whereas, the latter must have tobacco as one of its ingredients, the former must not have. Said differently, the moment tobacco is added to Pan Masala, as occurring at Regulation 2.11.5 of the Food Safety & Standards (Food Products Standards & Food Additives) Regulations, 2011, it will take the colour of Pan Masala under COTPA.
111. In the above background, if we examine Regulation 2.3.4 of the Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011, it is easily noticeable that what is Regulated, under these Regulations, is food without tobacco and it, therefore, prohibits mixing tobacco with a food item. The Regulation 2.3.4 cannot, in our considered view, be said to be ultra vires.
112. It is noteworthy that the Constitution Bench (five Judges) of the Supreme Court, in ITC Ltd. Vs. Agricultural Produce Market Committee and Others, reported in Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 50/61 (2002) 9 SCC 232, observed that tobacco is, admittedly, not a food stuff.
113. In Babaji Kondaji Garad v. Nasik Merchants Coop. Bank Ltd., reported in (1984) 2 SCC 50, it was held that if there is any conflict between a statute and the subordinate legislation, it does not require elaborate reasoning to firmly state that the statute prevails over subordinate legislation and the bye-law if not in conformity with the statute in order to give effect to the statutory provisions, the rule or bye-law has to be ignored. The statutory provision has precedence and must be complied with. However, we do not find any such conflict.
114. The question, which, now, arises, is : whether it is permissible in the present case, for the court to give effect to both the enactments as far as possible? The question arises, because tobacco is, undoubtedly, injurious to health and leads to disastrous consequences, even death. In these circumstances, keeping in mind human ingenuity, tomorrow a situation may arise, where tobacco, the use of which is regulated by COTPA, is used in a substance, say some fluid products, which has been standardized under the Food Act and Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011. Can it still be said that tobacco, being governed by the COTPA, the Food Authorities would not be in a position to prohibit the sale of such product even for a Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 51/61 temporary period.
115. The answer has to be in negative from the perspective of COTPA. This is precisely the reason that COTPA has also provided a schedule, which contains a list of notified tobacco products. Hence, tobacco can be used only in the manufacture and preparation of the tobacco products mentioned in the Schedule. Section 30 of the COTPA provides that the Central Government, after giving notification in the Official Gazette, not less than three months‟ notice of its intention so to do, may, by like notification, add any other tobacco product in respect of which it is of opinion that advertisements are to be prohibited and its production, supply and distribution is required to be regulated under this Act and, thereupon, the Schedule shall, in its application to such products, be deemed to be amended accordingly.
116. The schedule to COTPA has, therefore, to be read as an entity of tobacco product, which are permitted to be sold and manufactured. Central Legislation, having allowed manufacture and production of tobacco and tobacco product on the permission so granted by COTPA, cannot be hindered by a Regulations of another Central Legislation, more particularly, Food Authority. In view of the evident conflict, the Regulation has to yield to those tobacco products, which have been mentioned in the Schedule to the COTPA.
117. We may pause here to point out that the extent Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 52/61 of executive powers of the Central Government and State Government has been prescribed by Article 73 and 162 of the Constitution respectively. The executive powers of the Centre/State extends to all the matters with respect to which the Central/State Legislature has power to make laws; but there are two important fetters, among others, on exercise of such executive powers. First, the exercise of executive powers is subject to provisions of the Constitution and, secondly, the exercise of executive power cannot be stretched to the extent of infringing fundamental rights.
118. Explaining the concept of the extent of executive powers, the Supreme Court held, in Dr. D.C. Wadhwa & Ors.
v. State of Bihar (AIR 1987 SC 579), that the executive cannot take away the functions of the legislature. The relevant observations, made in this regard, read as under:
...The law making function is entrusted by the Constitution to the legislature consisting of the representatives of the people and if the executive were permitted to continue the provisions of an ordinance in force by adopting the methodology of re-promulgation without submitting it to the voice of legislature, it would be nothing short of usurpations by the executive of the law making function of the legislature. The executive cannot by taking resort to an emergency power exercising by it only when the legislature is not in session, take over the law making function of the legislature. That would be clearly subverting Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 53/61 the democratic process which lies at the core of our Constitutional Scheme, for then the people would be governed not by the laws made by the legislature as provided in the Constitution, but, by the laws made by the executive. The government cannot bypass the legislature and without enacting the provisions of the Ordinance into Act of legislature, re-promulgate the Ordinance as soon as the legislature is prorogued....
...It is settled law that a constitutional authority cannot do indirectly what it is not permitted to do directly. If there is a constitutional provision inhibiting the constitutional authority from doing an act, such provision cannot be allowed to be defeated by adopting of any subterfuge. That would be clearly a fraud on the Constitution....
(Emphasis is supplied)
119. So far as the operational effectiveness of executive action is concerned, the Supreme Court, in the case of Ram Jawaya Kapur v. State of Punjab (AIR 1955 SC
549), while dealing with an argument of violation of fundamental rights, observed that ordinarily, the executive power connotes the residue of governmental functions that remain after legislative and judicial functions are taken away.
120. Elucidating further, the Supreme Court, in Ram Jawaya Kapur (supra), observes that our Constitution does not contemplate assumption, by one organ or part of the State, of functions that essentially belong to another and that Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 54/61 Executive can, indeed, exercise the powers of departmental or subordinate legislation, when such powers are delegated to it by the Legislature.
121. The Supreme Court, however, without mincing any words, held, in Ram Jawaya Kapur (Supra), that specific legislation may, indeed, be necessary if the Government requires certain powers in addition to what they possess under ordinary law in order to carry on the particular trade or business. Thus, when it is necessary to encroach upon private rights in order to enable the Government to carry on their business, a specific legislation, sanctioning such a course, would have to be passed.
122. The Supreme Court, in Ram Jawaya Kapur (supra), cautioned that if, by the notifications and acts of the executive Government, the fundamental rights, if any, of the petitioners have been violated, then, such executive actions have to be termed as unconstitutional.
123. The case law, most appropriate to the above aspect of the Constitutional limitations, imposed on the exercise of the executive power, can be found in D. Bhuvan Mohan Patnaik v. State of AP, (AIR 1974 SC 2092), wherein some prisoners had challenged the installation of live electric wire on the top of jail wall as being violative of personal liberty enshrined in Article 21 of the Constitution. The Supreme Court, having questioned the legal authority justifying such Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 55/61 installation of live wires, rejected the argument that installing of the live high-voltage wire, on the walls of jail, was solely for the purpose of preventing the escape of prisoners and was, therefore, a reasonable restriction on the fundamental rights of the prisoners.
124. Observed the Supreme Court, in D. Bhuvan Mohan Patnaik v. State of AP AIR 1974 SC 2092 (supra), that if the petitioners succeed in establishing that the particular measure, taken by the jail authorities, violated any of the fundamental rights available to them under the Constitution, the justification of the measure must be sought in some 'law' within the meaning of Article 13(3)(a) of the Constitution. The Supreme Court also observed, in D. Bhuvan Mohan Patnaik (Supra), that the installation of the live high-voltage wire lacks statutory basis and seemed to have been devised on the strength of departmental instructions, though such instructions were neither 'law' within the meaning of Article 13(3)(a) nor do these instructions constitute "procedure established by law"
within the meaning of Article 21 of the Constitution. Therefore, if the petitioners are right in their contention that the mechanism, in question, constitutes an infringement of any of the fundamental rights available to them, they would be entitled to the relief sought for by them that the mechanism shall be dismantled.
125. The State, in D. Bhuvan Mohan Patnaik Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 56/61 (Supra), which had acted on executive instructions in installing live high-voltage wire on the walls of the jail, could not justify installation of this mechanism on the basis of a 'law' or 'procedure established by law' inasmuch as the executive instructions, which had been acted upon, were held by the Supreme Court to be not a 'law' within the meaning of Article 13(3)(a) nor could these instructions, according to the Supreme Court, fall within the expression, "procedure established by law', as envisaged by Article 21. The relevant observations, appearing in this regard, in D Bhuban Patnaik (supra), read as follows;
14. But before examining the petitioners' contention, it is necessary to make a clarification. Learned counsel for the respondents harped on the reasonableness of the step taken by the jail authorities in installing the high-voltage live- wire on the jail walls. He contended that the mechanism was installed solely for the purpose of preventing the escape of prisoners and was therefore a reasonable restriction on the fundamental rights of the prisoners. This, in our opinion, is a wrong approach to the issue under consideration. If the petitioners succeed in establishing that the particular measure taken by the jail authorities violates any of the fundamental rights available to them under the Constitution, the justification of the measure must be sought in some "law", within the meaning of Article13(3)(a) of the Constitution. The installation of the high Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 57/61 voltage wires lacks a statutory basis and seems to have been devised on the strength of departmental instructions. Such instructions are neither "law" within the meaning of Article 13(3)(a) nor are they "procedure established by law" within the meaning of Article 21 of the Constitution. Therefore, if the petitioners are right in their contention that the mechanism constitutes an infringement of any of the fundamental rights available to them, they would be entitled to the relief sought by them that the mechanism to be dismantled. The State has not justified the installation of the mechanism on the basis of a law or procedure established by law.
(Emphasis is supplied)
126. Moreover, a Constitution Bench of the Supreme Court, in the case of State of M.P. v. Thakur Bharat Singh (AIR 1967 SC1170), has held that the executive action cannot infringe rights of a citizen without lawful authority.
127. Again, in the case of Bishambhar Dayal Chandra Mohan v. State of UP, (1982) 1 SCC 39, it has been held that though the executive powers of the State are co-extensive with the legislative powers of the State, no executive action can interfere with the rights of the citizens unless backed by an existing statutory provision.
128. It will not be out of place to mention here that the executive powers of the State are to fill up the gaps and not to act as an independent law making agency inasmuch as Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 58/61 the function of enacting law, under our Constitution, lies with the Legislature and the Executive has to implement the policies/laws made by the Legislature and if the State is permitted to take recourse to its executive powers to make laws, then, we would be governed by the laws not made by the Legislature, but by the Executive.
129. Bearing in mind the scope of executive power vis-à-vis legislative mandate, when one looks into the provisions of Article 19 (1) (g) of Constitution of India, the Central Government can, indeed, prohibit the trading in tobacco in larger public interest. However, no such law has been placed before us from which even a slightest of inference can be drawn that trading in tobacco has been prohibited in its entirety. In these circumstances, putting fetters, by an executive action, into the exercise of fundamental rights of a person as guaranteed under Article 19 (1) (g), can be not only an act of arbitrariness but also ultra vires the Food Act read with COTPA.
130. Now, the power of the Commissioner of Food Safety to pass prohibitory order is derived from the standards laid down in the Regulation. In the impugned order, dated 06.11.2015, communicated vide Memo No. FSC/22/2012/268, the Commissioner of Food Safety has, vide Serial No. 11, derived his source of power from Regulation 2.3.4 of Food Safety and Standards (Prohibition and Restriction on Sales) Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 59/61 Regulations, 2011. This power, in the Regulation to prohibit, is not consistent with the powers conferred by Section 16 and Section 92 of the Food Act; hence, the power to prohibit, exercised by the Commissioner of Food Act, is equally found to be faulty.
131. Learned Counsel for the respondents rely on the order, dated 03.04.2013, passed by the Supreme Court, in SLP 16308/2007, to justify the impugned notification, dated 06.11.2015.
132. With regard to the above, it may be pointed out that by the order, dated 03.04.2013, the Supreme Court has issued show cause notices to Chief Secretaries of all the States to file their affidavits in response to the letter No. D.O. No. P.16012/12/11-Part-I, dated 27.08.2012, issued by Ministry of Health, Government of India. The direction from the Supreme Court is to file affidavits on the issue of total compliance of ban imposed on manufacturing and sale of Gutkha and Pan Masala. As admitted by the learned Counsel for the respondents, the matter is still pending. However, in Health for Millions v. Union of India, reported in (2014) 14 SCC 496, the Supreme Court, while dealing with the interim orders passed by the Bombay High Court, has observed that as a sequel to setting aside of the interim order passed by the High Court, the Central Government and the Governments of all the States shall be bound to rigorously implement the provisions of the Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 60/61 2003 Act and the 2004 Rules as amended from time to time. This direction given by the Supreme Court, in the case of Health for Millions (supra), is still in force and is later than the order, dated 03.04.2013, passed in SLP 16308/2007.
CONCLUSIONS AND RELIEFS:-
133. Coming to the orders, dated 07.11.2014 and 06.11.2015, issued by the Commissioner of Food Safety, which are under challenge in the present batch of writ petitions, whereby manufacture, storage, distribution or sale of certain type of tobacco and areca nut, which is either flavoured, scented or mixed, whether going by name or form of Pan Masala, flavoured/scented tobacco, zarda, etc. has been prohibited, it is easily noticeable that substantially, the said order prohibits sale of such items, which are scheduled items under the COTPA.
134. Whereas we do not find any illegality in the provisions, as contained in Regulation 2.3.4 of the Food Safety and Standards (Prohibition & Restrictions on Sales) Regulations, 2011, in the background of the aforesaid discussions, the impugned order, purportedly passed and issued under the provisions of Food Act, cannot be sustained.
135. COTPA, being a parent legislation, is the comprehensive law, which deals with the sale, manufacture and production of tobacco and tobacco products notified in the Schedule of the COTPA.
Patna High Court CWJC No.3805 of 2015 dt.19-07-0216 61/61
136. Regulation 2.3.4 of Food Safety and Standards (Prohibition and Restriction on Sales) Regulations, 2011, which prohibits use of tobacco and nicotine with respect to Scheduled tobacco and tobacco products under COTPA, must yield to the COTPA.
137. The order of the Commissioner of the Food Safety, in so far as it prohibits the use of tobacco and nicotine with respect to scheduled tobacco products under COTPA, is not only arbitrarily made, but is also beyond the scope of powers conferred by the Food Act.
138. In the result and for the foregoing reasons, the impugned Notification, dated 06.11.2015, which is still in force, contained in Memo No. FSC/22/2012/268, issued by the Commissioner of Food Safety, Government of Bihar, is hereby set aside and quashed.
(I. A. Ansari, ACJ)
Chakradhari Sharan Singh, J : I agree.
(Chakradhari Sharan Singh, J)
Pawan/-
AFR/NAFR AFR
CAV DATE 02.05.2016
Uploading Date 20.07.2016
Transmission N.A.
Date