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 73, Cited by 0]

Delhi District Court

Da vs . Subhash Page 1 Of 57 on 19 November, 2014

                                   IN THE COURT OF GAURAV RAO
                      ADDITIONAL CHIEF  METROPOLITAN  MAGISTRATE­II, 
                           PATIALA HOUSE COURTS, NEW DELHI


C.C. No. 115/02



COMPLAINT U/S 16 OF THE PREVENTION OF  FOOD ADULTERATION  ACT, 
1954 



Food Inspector
Department of PFA
Govt. of NCT of Delhi
A­20, Lawrence Road
Indl. Area, Delhi - 35
                                                        ........ Complainant


                                      Versus


Subhash S/o Sh. Ram Kishore,
M/s Aggarwal Super Store,
A­281, Vijay Vihar, Phase­1,
New Delhi­110085


                                                  ........ Vendor­cum­Proprietor 


Serial number of the case                :     115/02
Date of the commission of the offence    :     15.09.2001
Date of filing of the complaint          :     12.11.2002
Name of the Complainant                  :     Sh. Sanjeev Kumar Gupta, Food  
                                               Inspector


CC No.  115/02
DA  Vs. Subhash                                                     Page 1 of 57
 Offence complained of or proved                   :      Section    2 (ia) (a)  (b)  (j)  & (m)  of  
                                                         PFA Act 1954 and Rule 23 r/w Rule  
                                                         28   &   29   of   PFA   Rules,   1955,  
                                                         punishable U/s 16(1A) r/w section  
                                                         7 of the PFA Act. 
Plea of the accused                               :      Pleaded not guilty
Final order                                       :      Convicted
Arguments heard on                                :      19.11.2014
Judgment announced on                             :      19.11.2014

Brief facts of the case

1.                In brief the case of the prosecution is that on 15.09.2001 at about 06.00 

p.m.,   Food   Inspector   V.P.S.   Chaudhary   along   with     FI   R.   K.   Bhaskar,   under   the 

supervision and directions of SDM/LHA Sh. J. N. Kataria visited  M/s Aggarwal Super 

Store, A­281, Vijay Vihar, Phase­I, New Delhi­110085, where accused Subhash who 

was the vendor­cum­proprietor was found present conducting the business of various 

food articles including Dal Arhar, for sale for human consumption and in compliance of 

the provisions of the Prevention of Food Adulteration Act, 1954 and the Prevention of 

Food Adulteration Rules, 1955 (hereinafter referred to as the Act & Rules) the Food 

Inspector collected / purchased the sample of Dal Arhar.  



2.                It is further the prosecution's case that the sample was sent to Public 

Analyst for analysis and as per the report of Public Analyst the sample was adulterated 

because it was  "coloured with synthetic colour matter viz. Tartrazine" and accordingly 

after   obtaining   the   necessary   Sanction/Consent   under   Section   20   of   the   Act   the 


CC No.  115/02
DA  Vs. Subhash                                                                      Page 2 of 57
 present complaint was filed for violation of provisions of Section 2 (ia) (a) (b) (j) & (m) 

of PFA Act 1954 and Rule 23 r/w Rule 28 & 29 of PFA Rules 1955, punishable U/s 16 

(1A) r/w Section 7 of the Act. 



3.                After the complaint was filed, the accused was summoned vide orders 

dated   12.11.2002.     The   accused   after   filing   his   appearance   moved   an   application 

under Section 13(2) of PFA Act to get analyzed the second counterpart of the sample 

from   Central   Food   Laboratory   and   consequent   thereto   second   counterpart   of   the 

sample  as per the  choice  of  the accused  was sent to  Director, CFL  (Pune)  for  its 

analysis vide orders dated 20.12.2002.  The Director, CFL after analysing the sample 

opined   vide   its  Certificate   dated   03.05.2003   that  "sample   does  not  conform  to   the  

standards of   split pulse (dal) Arhar Dal as per PFA Rules 1955".   The Director so 

opined as the sample was adulterated because it was  "coloured with synthetic colour 

matter viz. Tartrazine".  



4.                In pre charge evidence, the prosecution examined one witness i.e. FI V. 

P.   S.   Chaudhary   as   PW­1   and   pre   charge   evidence   was   closed   vide   order   dated 

28.05.2009.



5.                Charge for violation of provision of Section 2 (ia) (a) (b) (j) & (m)  of PFA 

Act 1954, punishable U/s 16 (1A) r/w section 7 of the Act was framed against the 

accused vide order dated 23.09.2009 to which accused pleaded not guilty and claimed 


CC No.  115/02
DA  Vs. Subhash                                                                     Page 3 of 57
 trial.



6.                In the post charge evidence the prosecution examined three witnesses 

i.e. Food Inspector V.P.S. Choudhary as PW1, Food Inspector R. K. Bhaskar as PW2 

and   FI   Sanjeev   Kumar   Gupta   as   PW3   and   PE   was   closed   vide   order   dated 

30.08.2010.  



7.                Statement of the accused U/s 313 Cr. P.C. was recorded on 15.12.2010 

wherein the accused claimed himself to be innocent.  Accused examined Sh. Rajender 

Prasad as DW1 in his defence.



 A brief scrutiny of the evidence recorded in the matter is as under:   



8.                PW1 FI VPS Chaudhary deposed that on 15.09.2001 he along with FI R. 

K. Bhaskar under the supervision of Mr. JN Kataria SDM/LHA visited M/s Aggarwal 

Super   Store   A  281   Vijay  Vihar  Phase   1,  New   Delhi   where   accused   Subhash   was 

found conducting the business of the store after having stored food articles including 

dal arhar for sale for human consumption.  He deposed that he introduced himself to 

the accused and that he intended to purchase sample of dal arhar for analysis for 

which accused agreed.  He deposed that he also made efforts to join some passersby 

in the proceedings but none came forward and on his request FI R. K. Bhaskar joined 

the same.   He deposed that   at about 06.00 pm, he purchased 750 gms of said dal 


CC No.  115/02
DA  Vs. Subhash                                                                 Page 4 of 57
 from the accused on payment of Rs. 18/­ vide receipt Ex. PW1/A.   He deposed that 

before taking the sample, dal in question was properly mixed up with the help of a 

clean and dry jhaba by rotating the same in all possible directions in the same open 

gunny bag.  He deposed that  he divided the sample into 3 equal parts by putting the 

same in 3 clean and dry bottles.  He deposed that  each counter part was separately 

packed fastened, marked and sealed as per law.   He deposed that   the LHA slips 

containing his code number and signatures were pasted on each part and accused 

Subhash signed the same in a manner that his signature appeared on the slips and 

wrappers partly.   He deposed that   he prepared Notice Ex. PW1/B and Panchnama 

Ex. PW1/C.   He deposed that accused made statement Ex. PW1/D claiming himself 

as the sole proprietor of the shop and the same was not registered with MCD or sales 

tax department and he was solely responsible to look after the business of the shop. 

He   deposed   that     all   the   aforesaid   documents   were   read   over   and   explained   to 

accused in Hindi and thereafter accused signed at point A, he signed at point B and 

witness   signed   at   point   C   separately   on   each   document.     He   deposed   that   on 

17.09.2001 he deposited in the office of PA one sealed counter along with a copy of 

Form VII having specimen seal impressions of seal used along with one more copy of 

Form VII having same seal impressions in separate sealed packets vide receipt Ex. 

PW1/E for analysis and on the same day he deposited in the office of LHA 2 sealed 

counter parts along with 2 copies of Form VII having specimen seal impressions of the 

seal used in separate sealed packets vide receipt Ex. PW1/F under intimation that one 

counter part has already been deposited with PA for analysis.  He deposed that  PA 


CC No.  115/02
DA  Vs. Subhash                                                                     Page 5 of 57
 report   Ex.   PW1/G   revealed   that   the   sample   is   adulterated   because   the   same   was 

coloured with synthetic colouring matter tartrazine.   He deposed that he conducted 

further investigation and collected STO reply Ex. PW1/H.   He deposed that   the file 

was sent to then Director, PFA through LHA who gave consent order Ex. PW1/J for 

launching prosecution of accused upon which complaint Ex. PW1/K was filed by FI 

Sanjiv Kumar Gupta.  He deposed that LHA sent intimation letter Ex. PW1/L along with 

PA report through registered post at the given address of the accused vide receipt Ex. 

PW1/M   having   relevant   entries   at   point   A   and   B   which   were   not   received   back 

undelivered.



9.                During his cross examination he admitted that PA receipt is signed by the 

clerk on behalf of the Public Analyst.   He admitted that two counter parts deposited 

with the LHA received by Sh. Naut Ram Clerk on his  behalf.  He stated that he cannot 

say that two counterparts were produced before the Court by Sh. Ram Ashish. He 

admitted that word Ram Ashish for LHA is mentioned on receipt Ex. PW1/DA.   He 

stated that there will be no effect if the sample remained lying with the Director, CFL 

for four months, if sample is found fit for analysis.  He stated that he has received six 

months training as Food Inspector.  He stated that Dal was lying in an open gunny bag 

bearing no label declaration.  He stated that  the capacity of the bag was about 30­35 

kg   and   there   was   about   15­20   kg   of   Dal   Arhar   in   the   gunny   bag   at   the   time   of 

sampling.  He stated that clean and dry jhaba was provided by the vendor.  He stated 

that   there were so many jhabas with the shopkeeper for different food articles.   He 


CC No.  115/02
DA  Vs. Subhash                                                                             Page 6 of 57
 stated that jhaba was already clean and dry as such same was not made again clean 

and dry at the spot.   He denied the suggestion that some colour was sticking in the 

jhaba.  He stated that vendor weighed the Dal in a paper envelope and then Dal was 

put into the sample bottles.  He denied the suggestion that there was some material in 

the paper envelope also before putting the Dal.  He stated that  bottles were already 

dry and clean and the same were not made again dry and clean at the spot.  He stated 

that  he cannot tell when the bottles were issued to him by the department.  He stated 

that     department   always   purchase   new   bottles.     He   denied   the   suggestion   that 

sometimes department received used bottles from the laboratory and without cleaning 

the same, same is provided to them.  He denied the suggestion that there was some 

colour in the sample bottles.  He denied the suggestion that sample failed due to bad 

sampling.  He denied the suggestion that sample did not remain in the custody of the 

LHA and it was tempered with.   He denied the suggestion that some mischief was 

caused at Pune when sample remained in the laboratory.   He admitted that sample 

proceedings are usually mentioned in the panchnama.   He admitted that he had not 

mentioned this fact on the documents Ex. PW1/A to C that he tried to associate the 

public witnesses but they refused.  He denied the suggestion that he intentionally did 

not   try   to   associate   the   public   witnesses.     He   denied   the   suggestion   that   vendor 

showed any bill of purchase Ex. PW1/DB to him.  



10.               PW2 F.I.  R. K. Bhaskar and PW3 FI Sanjeev Kumar have  deposed on 

the same lines as deposed by PW 1 in his examination in chief. 


CC No.  115/02
DA  Vs. Subhash                                                                        Page 7 of 57
 11.               This so far is the prosecution evidence in the matter. The accused led the 

defence evidence as under:



12.               DW1 Sh. Rajender Prasad  deposed that he is the Proprietor of firm M/s 

Laxmi Narayan Rajender Prasad, 4052­C, Naya Bazar, Delhi, for the last about 12 

years.  He deposed that he is not sure if, the bill mark PW1/DB has been issued by his 

firm or not.   He deposed that the above mentioned firm was in existence in the year 

2001 and was dealing in sale & purchase of pulses.   He deposed that he does not 

remember if, he had or had not sold any Dal Arhar to the accused vide the aforesaid 

bill i.e bill mark PW1/DB.  He deposed that though it is correct that name, address etc 

as appearing on the afore marked bill is that of his firm yet, he is not sure if, the 

accused had or had not purchased any such commodity from his firm vide the said bill.

  

13.               This so far is the evidence in the matter.



14.               I have heard the arguments advanced at bar by the Ld. defence counsel 

as also the Ld. SPP for complainant.  I have also carefully gone through the evidence 

recorded   in   the   matter   and   perused   the   documents   placed   on   record   by   the 

prosecution in this case. 



15.               After  hearing  the   rival   contentions raised  at bar as well  as on  careful 


CC No.  115/02
DA  Vs. Subhash                                                                   Page 8 of 57
 scrutiny of the material on record, I am of the considered opinion that the prosecution 

has successfully brought home the guilt against the accused.  



16.               It stands unambiguously proved from the deposition of the prosecution 

witnesses especially Food Inspector V.P.S. Choudhary coupled with the report of the 

Director dated 03.05.2003 that accused Subhash was indeed found selling Dal Arhar 

which was adulterated as it was containing synthetic colour viz. Tartrazine.



17.               The   star  /  the   material   witness   of   the   prosecution   i.e.   Food   Inspector 

V.P.S. Choudhary categorically proved the sample proceedings dated 15.09.2001 as 

were  conducted in the presence of SDM/LHA. From the deposition of the prosecution 

witnesses who duly corroborated each other coupled with documents Ex. PW1/ A to C 

i.e. Vendor's receipt, Notice Form VI and panchnama as proved by the prosecution, 

the admissions made by the accused during his examination under Section 313 Cr. 

P.C, specifically question no. 1 and 2 as recorded before the Ld. Predecessor of this 

Court on 15.12.2010 which are admissible in evidence against the accused in view of 

sub clause (4) of Section 313 Cr. P.C as well as the law laid down in Benny Thomas  

Vs.   Food Inspector, Kochi 2008 (2) FAC 1 (SC),  Mohan Singh   V. Prem Singh,  

(SC) 2002 (4) R.C.R. (Criminal) 842, Rattan Singh V. State of Himachal Pradesh,  

(SC) 1997 A.I.R. (SC) 768, Sh. Mith Kalitha  V.  State of Assam 2006 Cr. L.J. 2570,  

State of Rajasthan   V.   Ganesh Dass 1995 Cr. L.J. 25 (Raj.), Bishwas Prasad  

Sinha V. State of Assam 2007 (1) Crimes 147 (SC), Anthoney Disuja  V.  State of  


CC No.  115/02
DA  Vs. Subhash                                                                           Page 9 of 57
 Karnataka AIR 2003 SC 258, State of H.P. V. Wazir Chand AIR 1978 SC 315   and 

Ex. PW1/D which is in the handwriting of accused, no doubt remains that the sample 

of   Dal   Arhar   was   indeed   collected   by   the   Food   Inspector   for   analysis   from   M/s 

Aggarwal Super Store of which the accused is the proprietor cum vendor.



18.               During   the   course   of   arguments,   Ld.   defence   counsel   appearing   for 

accused argued that the prosecution miserably failed to bring home the guilt against 

the   accused.     It   was   argued   that   the   prosecution   story   suffers   from   various 

loopholes /contradictions.



Public witness  



19.                At the outset it was argued that no public witness was joined by the FI 

during   the   alleged   sample   proceedings   which   is   in   violation   of   section   10   (7)   and 

therefore the accused is entitled to be acquitted on this ground alone.  It was argued 

that the FI despite the mandate of section 10 (7) did not deliberately join any public 

person   i.e.   customers,  neighbourers etc.   in   the   sample   proceedings  and   hence   no 

reliance can be placed on the alleged sample proceedings.



20.                However I do not agree with the contentions raised by the Ld. Defence 

counsel.    The Hon'ble Apex Court in  Shriram Labhaya   Vs.   MCD 1948­1997 FAC  

 (SC) 483   has categorically held that testimony of the Food Inspector alone, if believed, 


CC No.  115/02
DA  Vs. Subhash                                                                         Page 10 of 57
 is   sufficient   to   convict   the   accused   and   there   is   no   requirement   of   independent 

corroboration   by   public   persons   unless   the   testimony   suffers   from   fatal 

inconsistencies.   The Apex Court observed as "as stated earlier the Food Inspector  

was unable to secure the presence of independent persons and was therefore driven  

to take the sample in the presence of the members of his staff only.  It is easy enough  

to understand that shopkeepers may feel bound by fraternal ties............   Similarly in 

Babu Lal   Vs.   State of Gujarat, 1972 FAC 18    it has been held that there is no 

requirement   of   independent   corroboration   by   public   persons   unless   the   testimony 

suffers from fatal inconsistencies.   Further reliance may be placed upon the law laid 

down in Prem Ballabh  Vs.  State, AIR 1979, SC 56 , Madan Lal Sharma  Vs.  State  

of Assam, 1999(2) FAC 180, MCD  Vs. Banwari Lal 1972 FAC 655, MCD  Vs. Pyare  

Lal    1972     FAC   679   ,  Ram   Gopal   Aggarwal    Vs.  S.M.   Mitra   1989(2)  FAC   339,  

Laxmidhar  Saha   Vs.   State of Orissa 1989 (1) FAC 364, Food Inspector   Vs.  

Satnarian 2002 (5) SCC 373, Sukhbir Singh Vs.  State 2002 (2) JCC 9 and   State 

Vs. Narayanasamy  1997 (2) FAC 203.



21.               In Rajinder Kumar Vs. State of Himachal Pradesh and anr. 2002 (1)  

FAC 230, the Hon. Apex Court held as under:

       ".......9.     Mr.   Pradeep   Gupta,   learned   counsel   for   the   appellant   adopted   an  
alternative contention that there was non­compliance with Section 10(7) of the Act  
inasmuch   as   the   Food   Inspector   failed   to   procure   the   signatures   of   independent  
persons when he took the sample.  The said contention is not available to the defence  
as the Food Inspector has given evidence that he really called the persons who were  



CC No.  115/02
DA  Vs. Subhash                                                                      Page 11 of 57
 present in the canteen to affix their signatures after witnessing the sample but none of  
them obliged.   A three Judge Bench of this Court has laid down the legal position  
concerning Section 10(7) of the Act in the case of Shri Ram Labhaya vs. Municipal  
Corporation of Delhi and Another 1974 FAC 102 : (1974) 4 Supreme Court Cases  
491.  We may profitably extract the observations made by Hon'ble Y.V. Chandrachud,  
J. (as His Lordship then was):
        "The obligation which Section 10(7) casts on the Food Inspector is to 'call' one  
or more persons to be present when he takes action.   The facts in the instant case  
show that the Food Inspector did call the neighbouring shopkeepers to witness the  
taking   of   the   sample   but   none   was   willing   to   co­operate.     He   could   not   certainly  
compel their presence.   In such circumstances, the prosecution was relieved of its  
obligation to cite independent witnesses.". 

22.               In  Food Inspector Vs. G. Satyanarayan 2002 (2) FAC 102, the Hon. 

Apex Court held as under:

        ".......Corroboration of the statement of main witness is not the requirement of  
law but is only a rule of prudence.................
        6. In  the  instant case, there was  sufficient corroboration  of  the testimony  of  
PW­1 as is evident from the seizure memo and the receipt obtained for sale besides  
the report of the public analyst. The mere fact that the other witnesses cited by the  
prosecution had not supported the case of the prosecution was no ground to reject the  
testimony   of   PW­1.     In   this   case   courts   below   have   adopted   a   hyper   technical  
approach   to   hold   that   there   was   no   corroboration   because   there   were   minor  
discrepancies in the statement of PW­1 and the other witnesses.  It is not the number  
of witnesses but it is the quality of evidence which is required to be taken note of by  
the   courts   for   ascertaining   the   truth   of   the   allegations   made   against   the   accused.  
Section 134 of The Evidence Act provides that no particular number of witnesses is  
required for proof of any fact.  If the statement of PW­1 itself inspired confidence and  
the sample was found to be adulterated, the courts below should have returned a  
finding on merits and not to dismiss the complaint allegedly on the ground of non  
corroboration of the testimony of PW­1. 



CC No.  115/02
DA  Vs. Subhash                                                                          Page 12 of 57
                              State 
23.                       In         Vs.   Mohd. Hanif, 1992 (2) FAC 175 the Hon'ble Supreme   
Court  held as under:
"It   is   not   the   law   that   the   evidence   of   Food   Inspector   must   necessarily   need  
corroboration from independent witnesses.  The evidence of the Food Inspector is not  
inherently   suspicious   nor   be   rejected   on   that   ground...........   His   evidence   is   to   be  
tested on its own merits and if found acceptable, the Court would be entitled to accept  
and rely on it to prove the prosecution case.". 

24.              In Ram Karan Vs.  State of Rajasthan, 1997 (2) FAC 131, it was held 
as under:
"In   our   system   of   administration   of   justice   no   particular   number   of   witnesses   is  
necessary to prove or disprove a fact.   If the testimony of a single witness is found  
worth reliance, conviction of an accused may safely be based on such testimony.  In  
our system we follow the maxim that evidence is to be weighed and not counted.  It is  
the "quality" and not the "quantity" of the evidence which matters in our system.  This  
cardinal principle of appreciation of evidence in a case has been given a statutory  
recognition in Section 134 of the Evidence Act of 1872."


25.               It   is   writ   large   from   the   deposition   of   PW1   and   PW2   that   FI   V.P.S. 

Choudhary made sincere efforts to join the public persons in the sample proceedings 

but none agreed.  I have no reason to disbelieve them. It is very hard these days to get 

association   of   public   witnesses   in   criminal   investigation/implementation   of 

administrative powers/enforcement of law seeking to curb anti social evils. Normally, 

nobody from public is prepared to suffer any inconvenience for the sake of society. 

Absence of public witness in this case is not fatal to the prosecution as the prosecution 

story   inspires   confidence   and   lifting   of   the   sample   stands   admitted/unambiguously 

proved. Furthermore, I find no reasons why the Food Inspector would falsely implicate 

the accused or depose falsely against him.  There is nothing on record to suggest that 

CC No.  115/02
DA  Vs. Subhash                                                                            Page 13 of 57
 the FI or the other members of raiding team including the SDM were inimical to the 

accused or had any grudge or enmity to falsely implicate him. 



Rule 14



26.               It was also one of the arguments that there was violation of Rule 14 of 

the  Prevention  of  Food  Adulteration  Rules,  1955   at the  time  of  sampling.     It  was 

argued that at the time when the sample was collected, the Food Inspector failed to 

clean the sample bottles as well as the jhaba with which the sample was lifted and 

poured in the sample bottles. It was argued that the colour was already sticking to the 

Jhaba, the envelope used for weighing the dal and the sample bottles and it was this 

colour which was detected by the Director.   It was argued that Rule 14 of the Act is 

mandatory   and   not   directory   and   in   case   there   is   no   strict   adherence   to   Rule   14, 

benefit has to be given to the accused.  Reliance was placed on the law laid down in 

State of Gujarat Vs. Harumal Retumal and others 2008 FAJ 292 (Guj), Koyakutty  

Vs. Food Inspector 2000 (2) FAC 238 and Shew Chander Mathur and anr Vs.  

State of Assam and anr., 1991 (1) FAC 9.



27.               However   I   differ   with   the   contentions   as   raised   by   the   Ld.   defence 

counsel.  



28.               I have heard the Ld. defence counsel, gone through Rule 14 and the 


CC No.  115/02
DA  Vs. Subhash                                                                          Page 14 of 57
 case laws relied upon by the Ld. defence counsel and perused the deposition of the 

Food Inspector and other complainant witnesses.   After going through the material 

available on record and the law cited by the Ld. defence counsel, I am of the opinion 

that there was no violation of Rule 14 in this case.  Rule 14 of the Act envisages that at 

the time when the Food Inspector collects the sample, he shall ensure that not only the 

container/bottle is clean but it is also dried.  Furthermore the container should be such 

so as to prevent any leakage, evaporation and in case of dry substance entrance of 

moisture.     The   container   should   be   sealed   carefully   to   avoid   the   above.   While 

sampling the various types of articles of food, the Food Inspector should make use of 

clean and dry appliances.  He should use  clean and dry spoon or other instruments 

for sampling and avoid using his own hands to mix the same.  Furthermore he should 

sample the article in hygienic conditions.     Reliance may be placed upon  Varghese  

Vs. Food Inspector, 1989(2) FAC 236.    



29.               I   have   perused   the   deposition   of   the   Food   Inspector   i.e.   V.P.S. 

Choudhary who was examined as PW1. The Food Inspector deposed as under:

              "........Before taking the sample dal in question was properly mixed up  
with the help of a clean and dry jhaba by rotating the same in all possible directions in  
the same open gunny bag.  I divided the sample into 3 equal parts by putting the same  
in 3 clean and dry bottles."

30.               During his cross examination he stated as under:­

             ".......Clean   and   dry   Jhaba   was  provided   by  the   vendor......Jhaba   was  
already clean and dry as such same was not made again clean and dry at the spot. It  


CC No.  115/02
DA  Vs. Subhash                                                                     Page 15 of 57
 is wrong to  suggest that some  colour was sticking  in  the  Jhaba........It  is wrong  to  
suggest that there was some material in the paper envelope also before putting the  
Dal.  Bottles were already dry and clean and the same were not made again dry and  
clean at the spot........It is wrong to suggest that sometimes department received used  
bottles from the laboratory and without cleaning the same, same is provided to us. It is  
wrong to suggest that there was some colour in the sample bottles. It is wrong to  
suggest that sample failed due to bad sampling."


31.               Similarly PW2 Food Inspector R.K. Bhaskar deposed as under:

              "....The sample was taken by proper mixing it with help of clean and dry  
jhaba by rotating it in all possible direction several times.  Then FI V.P.S. Chaudhary  
divided the sample then and there into three equal parts by putting them in three clean  
and dry glass bottles".

32.               During his cross examination he stated as under:­

             ".........Jhaba was already clean and dry as such same was not made  
again clean and dry at the spot. It is wrong to suggest that some colour was sticking  
with the Jhaba......... It is wrong to suggest that there was some colouring matter in the  
paper envelope. Bottles were already dry and clean and the same were not made  
again dry and clean at the spot.   It is wrong to suggest that bottles were containing  
some material......It is wrong to suggest that sample failed due to bad sampling."

33.               Hence   the   prosecution   witnesses   consistently   deposed   regarding   the 

jhaba, the paper envelope as well as the sample bottles being clean and dry. From 

their   deposition/statement   no   doubt   remains   that   the   sample   proceedings   were 

conducted in a proper manner and that the sample bottles, envelope as well as the 

jhaba were clean and dry.  I have no reasons to disbelieve them.  As discussed above 

I   find   no   reasons   why   the   FI   or   the   other   members   of   raiding   team   would   falsely 


CC No.  115/02
DA  Vs. Subhash                                                                           Page 16 of 57
 implicate   the   accused   that   is   to   say   why   they   would   use   contaminated   or   colored 

instruments or bottles for sampling. The defence has failed to prove any motive which 

could be assigned to the above officials for falsely implicating the accused.  Moreover 

nothing on record has been proved to the contrary i.e. the defence has not proved that 

the Food Inspector did not comply with the provisions of the Rule 14.   Just because 

the defence is challenging the sampling process conducted by the Food Inspector / 

asserting that Rule 14 was violated is not sufficient to either disbelieve or throw away / 

outrightly reject the testimony of the Food Inspector.  I have also gone through Section 

114 (e) of the Indian Evidence Act. 

                  Section 114 reads as under:

       " The Court may presume the existence of any fact which it thinks likely to  
       have happened, regard being had to the common course of natural events,  
       human conduct and public and private business, in their relation to facts of  
       the particular case."

          Clause (e) of the above provision reads as under:
        " That judicial and official acts have been regularly performed"

34.               The   above   provisions   and   the   legislation   is   based   upon   the   maxim 

"omnia praesumuntor rite esse acta" i.e. all acts are presumed to have been rightly 

and regularly done.  This presumption chiefly applied to official acts.  It means that an 

official act is proved to have been done, it would be presumed to have been regularly 

done.   The presumption under Section 114 (e) could only be nullified by  clear and 

cogent evidence to the contrary (State of Haryana   Vs.   Anil Kumar, 2004 (1)  



CC No.  115/02
DA  Vs. Subhash                                                                       Page 17 of 57
  Punj. LR 69 , 
               Zeenat  Vs.  Prince of Wales & c, A 1971 P 43, Sheo Darshan  Vs.
                                                                                

Assessar, 5 OLJ 179)".


35.               In  Rattan  Lal    Aggarwal     Vs.    State   of  Assam,   1993   Crl  LJ.  2757  

(Guh.) it was observed that irregularity is not to be presumed but a party alleging 

it may prove it.  


36.               In the face of clear statement of the Food Inspector that he has taken the 

proceedings of taking sample and sealing according to Rules, a presumption can be 

drawn that the bottles were dry and clean [Nagar Parishad Alwar  Vs.  Ganga Lahiri,  

1982 Cri LJ 2325, State of Assam   Vs.   Purammal Agarwalla, 1985 Cri LJ 46,  

Food Inspector, Tellicherry Municipality  Vs.  Abdulla Haji, (1986) Cri LJ (Ker) 1  

 and  Nirmal Kumar Vs.  State, 1987 Cri LJ 46, 51
                                                  .].  



37.               In  Jitendera Vs. State of M.P., 2002 (2) MPLJ 157  while dealing with 

Section 114 (e) of the Evidence Act, the Apex Court observed that it is not a proper 

approach   to   proceed   with   doubt   or   disbelief   unless   there   is   something   to   excite 

suspicion.  Same was observed in Devender Pal Singh  Vs.  State of NCT of Delhi  

(2002) 5 FAC 234.



38.               In State of  Gujarat   Vs. Manna Bhai Hasan Ali, 1999(1) FAC 243, it 

was observed as under:



CC No.  115/02
DA  Vs. Subhash                                                                      Page 18 of 57
 "The   Food   Inspector   and   the   Public   Analyst   are   public   servants.......once   it   is  
satisfactorily established that the Food Inspector after taking the sample divided in into  
three parts, sealed the same, forwarded one of the parts to the Public Analyst, for  
analysis, it can be safely said that the procedure details as to the prescribed manner  
of   doing   these   Acts   has   been   followed...The   court   would   be   justified   in   drawing   a  
presumption that the procedure has been followed.".  

39.               In  Babu   Bhai   Hargovind   Das     Vs.     State,   1970   GLR   530,   it   was 

observed as under:

"It would not be unreasonable to assume that they would exercise those powers and  
discharge those duties in accordance with these provisions.".  

40.          In Pyare Mohan  Vs.  The State 1972 FAC 79, it was further observed 
by the Hon'ble High Court as under:

"there is no provision or requirement of law that the bottles must be sterilized at the  

time of taking of the sample in the presence of the witnesses.".  Similarly was held in 

P.A. Anil  Vs. Food Inspector 2009 (2) FAC 43.



41.               In Lalji Bhai  Amrit Lal  Vs.  State of Gujarat 2010 (2) FAC 163, it has 

been held  as under:

        "it is the question of fact in each case as to whether it has been proved that the  
bottles were dried and cleaned in which samples were taken.  It must be noted that it  
is not requirement of law even of Rule 14 that bottles should be made clean and  dry  
by Food Inspector himself or bottle should be made clean and dry in the presence of  
Food Inspector."




CC No.  115/02
DA  Vs. Subhash                                                                          Page 19 of 57
 Homogenization / Mixing of Sample.



42.               It was also one of the arguments of the Ld. defence counsel that the 

sample   was  not   properly  mixed   /   homogenized   at   the   time   when   it  was   lifted   and 

accordingly   the   sample   which   were   sent   to   PA   and   Director,   CFL   were   not 

"representative" and this is the reason why there is variations in the report of Public 

Analyst   and   Director,   CFL.   For   example   the   moisture   content   in   the   sample   was 

detected by the PA as 7.90% whereas the Director found the same to be 8.4%.  It was 

argued that this variation  proves that the sample were not representative.   Reliance 

was placed upon  Kanshi Nath Vs.   State 2005(2) FAC 219 and State Vs. Rama  

Ratan Malhotra 2012 (2) FAC 2012.



43.               However, I find no merits in the contention of the Ld. defence counsel. 

Firstly  it   is   evident   from   the   deposition   of   the   Food   Inspector   and   the   other 

complainant  witnesses  as   discussed   above   that   the   sample   of   Dal   was  lifted   after 

proper mixing/ homogenization.  The witnesses proved that the dal/sample was taken 

after mixing/ rotating the Dal thoroughly in all possible directions several times with the 

help   of   a   Jhaba   in   the   gunny   bag   itself.   This   was   sufficient   to   make   the   Dal 

homogenized.  Not   even   a   single   suggestion   was   given   to   any   of   the   prosecution 

witnesses that the Dal was not properly mixed before lifting the sample of the same. 

Their testimony has thus remained unchallenged/unrebutted on this material aspect 

and    I have no reasons to  disbelieve  the  Food  Inspector or the  other complainant 


CC No.  115/02
DA  Vs. Subhash                                                                        Page 20 of 57
 witnesses in this regard.   Secondly, there is no requirement of homogenization or 

making the sample representative prior to its lifting either under the Act or the Rules 

appended therein.



44.               Thirdly, there was no requirement of mixing or making the sample i.e. 

Dal Arhar homogenized as such in view of the law laid down in  Dhian   Chand   Vs.  

State of Haryana, 1999 (1) FAC 272.   It was laid down in the above said case as 

under: 

"In my opinion, the sample of lal mirch powder was not required to have been taken  
after the entire red chilly powder contained in the tin had been made homogeneous.  It  
would bear repetition that red chilly powder was the same in the tin.  It would not make  
any different whether the sample was taken from the upper layer or from the bottom or  
it was taken from the side.  Food Inspector has stated that the sample was taken after  
the entire chilly powder had been mixed in the tin.  In State of Haryana  Vs. Hukam  
Chand, 1984 (1) FAC 250 it was laid down that the necessity of thoroughly mixing is  
of common  knowledge   so  far as milk is concerned   as  the  upper layer of  the  milk  
usually contains more of cream and this principle cannot be extended to the cases of  
adulterated   Atta.    In
                           1992(1)
                                     FAC   283  (supra)
                                                          it   was   observed   that   there   is   no   
requirement either of the provisions of the Prevention of Food Adulteration Act or the  
rules   framed   thereunder   that   the   contents   of   the   foodstuff   should   be   made  
homogeneous  before  the   sample   is  drawn.    It  is  only  the   rule   of  prudence,   which  
requires that the contents of the foodstuff should be made homogeneous before the  
sample is drawn but this rule of prudence does not apply to each and every foodstuff.  
So this argument that the red chilly powder had not been homogenized before the  
sample was drawn cannot be given any weight.......It cannot be adopted in the face of  
a   Division   Bench   judgment   reported   as  1984(1)   FAC   250  (supra),   Ajwain   is   not  
required to be made homogeneous." 

45.               In   State of Kerela Vs. Alassery Mohd. 1978 (1) FAC 145, the Full  

CC No.  115/02
DA  Vs. Subhash                                                                      Page 21 of 57
 Bench of the Hon. Apex Court observed as under:

                 "It was argued with reference to food analysis second edition by Manard  
 A.   Joslyn   that   the   sample   must   be   a  representative
                                                                       sample ..........
                                                                                            are   not   
                                                                                        We
 impressed   by   this   argument   at   all .      Representative   sample   has   got   a   different   
 connotation, meaning and purpose in commercial transactions.......In  our statue the  
 ingredient of offence is as mentioned in the 7th section of the Act, manufacturing for  
 sale, storing, selling or distributing any adulterated food.  If the food sold to the food
                                                                                                        
 inspector   is   proved   to   be   adulterated,   it   is   immaterial   whether   the   sample  
 purchased   by   him   is   a   representative   sample   or   not   of   the   entire   stock   in  
 possession of the person.  A person who stores or sell such sample is liable to  
 be punished under section 16 (1) (a) (i) of the Act. 


46.               In  the   case  at  hand  sale   to  Food   Inspector  stands  proved.  The  Food 

Inspector   categorically   proved   that   he   had   made   a   payment   of   Rs.   18/­   to   the 

accused/vendor towards the purchase of sample commodity. In this regard vendor's 

receipt Ex. PW1/A was executed which bears the signature of accused at point A. The 

testimony of the Food Inspector has gone unrebutted on this material particular. The 

testimony   of   the   even   PW2   which   is   on   the   same   lines   has   also   remained 

unchallenged.   Hence sale to FI stands proved. The Hon. Apex Court in  The food  

Inspector, Calicut Corporation vs. C. Gopalan & another 1948­1997 FAC (SC) 73  

observed as "........when there is a sale to the Food Inspector under the Act of an  

article   of   food,   which   is   found   to   be   adulterated,   the   accused   will   be   guilty   of   an  

offence punishable under Section 16 (1) (a) (i) read with Section 7 of the Act.  In MCD  

Vs.  Shri Ail Das & Anr. 1975 FAC 223, Division Bench of the Hon'ble High Court 

of Delhi held as  "As was laid down by a Full Bench of this Court in Madan Lal Vs.  



CC No.  115/02
DA  Vs. Subhash                                                                               Page 22 of 57
 State 1972 F.A.C. 481.........it must be held that if the respondents in the two appeals  

were dealers in toned milk as such, they would be guilty of an offence under the Act notwithstanding the fact that they did not agree to sell the toned milk to the Food Inspector or to accept its price from him." In Food Inspector, Corporation of Cochin Vs. UKK Hasan anr. 1982 (2) FAC 133, it was observed in para 5 as under:

"It is now well settled law and is also clear from the special definition of 'sale' in clause (xiii) of S.2 of the Act, that a purchase by Food Inspector for analysis is a sale under the Act (See Food Inspector Vs. Charkathil Gapalan 1971 (2), SCC 322, M.R. Ruparel vs. State of Maharashtra, AIR 1966 SC 128, State of U.P. vs. Kartar Singh, AIR 1964 SC 1135 and Sarjoo Prasad vs. State of U.P., 1975 (1) FAC 221). If an article of food sold to a Food Inspector is proved to be adulterated, it is immaterial whether the sample purchased by him is a representative sample or not of the entire stock. "A person who stores or sells such sample is liable to be punished under S. 16 (1) (a) (i) of the Act" (see State of Kerela vs. Alassery Mohammad (supra).

It was further observed at para 6 as under:

"Therefore the question whether the sample taken by the Food Inspector is representative sample does not arise for consideration at all. How a sample would be representative must necessarily depend on the nature of the goods sold and the usual mode of supply to the customer when he comes to purchase. If there is normally a practice of stirring and mixing when the food stuff concerned is sold to customers from time to time representative sample would be that which is taken after such stirring and mixing. If on the other hand the usual mode of sale is to take portions by portions without any such stirring or mixing there can be no complaint that the sample sold is not a representative sample. Ice cream is a commodity which is not expected to lose its shape and form when the sale is effected. Ice cream when liquefied is no longer treated as ice cream. It will not be taken by a customer ice cream then. It is too unreasonable therefore to expect that a representative sample of Ice cream could be taken by the Food Inspector only by stirring the entire mass of ice CC No. 115/02 DA Vs. Subhash Page 23 of 57 cream available for sale and taking the sample thereafter. Hence there is no justification to apply any rule of representative sampling".

47. In The Food Inspector Corporation of Cochin Vs. T.V. Hameed 1984 (1) FAC 47, while relying upon the law laid down by the Hon. Apex court in State of Kerela vs. Alassery Mohammad it was observed as under:

"It has to be remembered that any person, not necessarily the Food Inspector and not necessarily a government officer, is entitled to purchase an article of food from a vendor and send it for analysis provided he follows the procedure mentioned in Section 12 of the Act. If a private person purchases a portion of ice cream from the respondent under Section 12 of the Act and causes the sample to be analysed and if the sample is found to be adulterated, the vendor cannot turn round and find fault with the purchaser for not stirring the entire mass of the ice cream in the container or for not taking a section and stirring i before purchasing it. Equally so, at any rate, in the case of sale to the Food Inspector the vendor cannot come forward with such a complaint.
It was further observed:
"if the rule making authority backed by the expertise of such a committee (Central Committee for Food Standard) has not prescribed any particular manner of taking a sample of ice cream, I do not think it is for the court to lay down any such manner particularly a manner which is contrary to the ordinary course of business."

48. In MCD Vs. Sunder Lal & Anr. 1976 (1) FAC 57, which was a case of sample of Hing the Division Bench of the Hon'ble High Court of Delhi held that the language of the Indian Act does not require mixing and division of sample in every case regardless of whether the nature of the article requires it or not. CC No. 115/02 DA Vs. Subhash Page 24 of 57

49. In Food Inspector Vs. Karingarappully, 1986 (1) FAC 238 relying upon the Hon'ble Apex Court's decision in Alassery's case 1978 (1) FAC 145 it was held as under:

"Neither the Act nor the Rules contain any provision to the effect that the entire quantity of milk in the container in the possession of the vendor should be stirred before effecting the sale to the Food Inspector. If the normal mode of serving or selling a part of the milk contained in a larger container involves stirring the entire quantity, the vendor should have done it. If that is not the normal mode, that will not be done when the sale is made to the Food Inspector also."

50. In State (Delhi Admn) Vs. Satinder Kumar 2009 (1) JCC 258, it was held by Hon. High Court of Delhi as under:

" I am of the opinion that in view of the charge having been framed only with regard to the presence of colouring matter , the learned MM's finding that the samples collected were not of representative character cannot be sustained inasmuch as both the Public Analyst and the CFL have reached a similar conclusion with regard to the presence of artificial colouring matter."

51. The act has been enacted so as to prevent the adulterated food article being sold to the customers/consumers. It is a matter of common knowledge that when any customer goes to a shop to buy Dal, besan etc. the vendor does not give the said food article after mixing the same with the help of Jhaba in the gunny bag/bag in which he has stored the same in his shop. He does not first rotate the said food article in all possible directions several times and then sell the same to the customer. He merely takes out the food article with the help of Jhaba or any other instrument from top most layer and sells it to the customer. Therefore when this is usual mode of CC No. 115/02 DA Vs. Subhash Page 25 of 57 selling the food article to the customers then why should a different mode be used for the purpose of sale to the Food Inspector. The act has been enacted for the purpose of protection of the customers/consumers of food articles and it is not sold to them by the shop owner after homogenization. Hence no question of making the food article/Dal homogenized should arise or else the entire purpose of act will be defeated. This is the reason why the PFA Act or the Rules nowhere provides for mixing of the food articles at the time when the sample is lifted by the FI. Variations

52. Coming to the second limb of arguments of the Ld. defence counsel that there is a variation in the report of Public Analyst qua the report of Director, CFL and accordingly in view of the law laid down in Kanshi Nath Vs. State 2005 (2) FAC 219 passed by the Hon'ble High Court of Delhi, the accused is entitled to acquittal as benefit has to be given to him for the variation in the two reports I find no merits in the same. Firstly, no question of variation can be looked into by the court in view of law the laid down by the Hon'ble Apex Court in Calcutta Municipal Corporation Vs. Pawan K. Saraf & Anr. 1999 (1) FAC 8, the Division Bench of the Hon'ble High Court of Delhi in MCD Vs. M/s Lahsa Restaurant & Ors., 1980 (II) FAC 1991, the Full Bench of the Hon'ble High Court of Gujarat in Pralhad Bhai Amba Lal Patel Vs. State of Gujarat, 1984 (2) FAC 26.

CC No. 115/02 DA Vs. Subhash Page 26 of 57

53. In Mithilesh Vs. State of NCT of Delhi decided on 28.05.2014 the Hon. Apex Court upheld the conviction of the vendor despite the variations in the total ash content by the PA and the Director being more than 2.28%. In this case the Public Analyst had reported the total ash at 8.22% against the maximum prescribed limit of 8.00% whereas on analysis the Director found the same to be 9.72%.

54. In State of Tamil Nadu Vs. S.S. Chettiar 1948­1997 FAC (SC) 627, the Hon. Apex Court held as "in the present case the certificate of the Director showed that the sample of Gingelly oil contained 6.2% of free fatty acid whereas the permissible limit is 3% only. We are not concerned with the Public Analyst's report since that has been superseded by the certificate of the Director, Central Food Laboratory and the later certificate has been made conclusive evidence of the facts mentioned in it.

55. In Nebhraj Vs. State (Delhi Administration) 1948­1997 FAC (SC) 633, the Hon. Apex Court observed as " the report of the Director Central Food Laboratory, Calcutta having superseded the report of the Public Analyst the prosecution must stand or fall on the report of the Director, Central Food Laboratory"

56. In Food Inspector, Ernakulam Vs. P.S. Sreenivasa 2000 (2) FAC 1, the sample of Toor Dal was lifted and on analysis by the Public Analyst it was found adulterated as it contained kesari Dal. After the prosecution was launched one CC No. 115/02 DA Vs. Subhash Page 27 of 57 counterpart of the sample was sent to Director, CFL who did not find any Kesari Dal in the sample but found synthetic coal tar dye (tartrazine). The court held at para no. 13 as under:

"When the certificate superseded the Report of the Public Analyst the latter stands sunk to the bottom and in that place the Certificate alone would remain on the surface of evidence and hence that certificate alone can be considered as for the facts stated therein regarding the sample concerned".

57. In D.L. Chatterjee Vs. Kailashpati Oil Mill and others 2003 (2) FAC 240 the Hon. Apex Court set aside the order of the High Court which had quashed the proceedings and the Hon. Apex Court remanded the matter back for trial despite the fact that there was variation in the "contents and extent of adulteration of the food articles" in the report of the Director and the PA.

58. In State Delhi Administration Vs. Mahender Kumar 2012 (2) FAC 462, while dealing with case of adulteration of turmeric powder in the Hon. Apex Court held as:

".............The High Court so far the two reports are concerned held that the samples sent were unrepresentative. But the fact remains that the said issue was not at all raised and also considered by the appellant court nor it was raised before the trial court. It is also settled law that if there is any variation between the two reports, there would be primacy in the report submitted by the Director, Central Food Laboratory (CFL), which is clearly laid down under Section 13(3) of the Food Adulteration Act.
9. Having considered the aforesaid aspect, we feel and order that the order of the High Court along with the order of appellate court have to be set aside, which we hereby do."
CC No. 115/02 DA Vs. Subhash Page 28 of 57

59. The Division Bench of Hon'ble High Court of Delhi in MCD Vs. M/s Lahsa Restaurant & Ors, decided on 01.04.1980 observed as under:

"Section 13(3) of the Prevention of Food Adulteration Act says that the certificate of the Director shall supersede the report of the Public Analyst. That being so no support can be taken from the report of the Public Analyst to content that there was a variation in the report of the Public Analyst and that of Director, CFL in his certificate. By this wholly erroneous approach the Ld. Additional Sessions Judge went wrong in holding that the sample lifted was not a representative sample."

60. In Shriram Rikh Vs. State & MCD 1978(1) FAC 253, it was held by the Hon'ble High Court of Delhi as under:

"The counsel in support of his contention relied upon Salim & Co. and others Vs. Municipal Corporation of Delhi and State, 1977(1) F.A.C page 141 and Gyasi Ram Vs. The State, 1976 (II) F.A.C. page 213. In Salim & Co. and others Mr. Justice Gill held as under:­ "that there is no doubt that the Public Analyst had reported that the sample contained 75% foreign extraneous matter, which constituted adulteration. On the other hand, there was the candid opinion of the Director of the Central Food Laboratory that the sample of Dhania powder was not adulterated. It is correct that there is wide variation in the two reports, but according to sub­section (3) of Section 13 of the Act, the report of Central Food Laboratory supersedes the report of the Public Analyst. The Statute has clearly provided as to what value should be attached to the report of the Director of Central Food Laboratory qua that of the Public Analyst. Thus the report of the Public Analyst loses all its value after supersession by the certificate of the Director......"

It was further observed in para 3 as under:

"Under Section 13(5) of the Prevention of Food Adulteration Act the report of the CC No. 115/02 DA Vs. Subhash Page 29 of 57 Director, Central Food Laboratory is conclusive and binding and the Courts are bound to decide the case on the basis of that report only.".

61. In Pralhad Bhai Amba Lal Patel Vs. State of Gujarat, 1984 (2) FAC 26, the Full Bench of the Hon'ble High Court of Gujarat while relying upon the decision of the Hon'ble Apex court in Andhra Pradesh Grain & Seeds Merchant Association Vs. Union of India, AIR 1971 SC 246 and Chetumal Vs. State of M.P., AIR 1981 SC 1387 elaborately discussed the issue of 'variation' and held as under:

"Proviso to S. 13(5) also indicates that what is stated in the later certificate issued by the Director would be final and conclusive evidence of the facts stated in the said certificate. It is obvious that the facts stated would be with respect to the result of the analysis by the Director and the findings reached therein regarding relevant ingredients of the part of the sample sent for analysis and analysed by the Director of the Central Food Laboratory. Once this type of conclusive evidence emerges on record, whatever might have been contra­indicated regarding the concerned ingredients of the sample as found in the prior report of the public analyst would be totally pushed out of the arena of contest and cannot be looked at. If that is so, there would be no question of considering any variance between the results of the tests carried out by the public analyst on the one hand and the Director of the Central Food Laboratory on the other vis­a­vis two parts of the sample sample. Any variation or variance between the different ingredients mentioned in these two reports would presuppose comparison between two existing reports on record. But if one of the reports is wholly pushed out of record as enjoined by S. 13(3) read with S. 13(5), there is no question of resorting to the exercise of comparison between the contents of these two reports with a view to finding out the supposed variance between the existing and operative report of the Director and earlier report of the public analyst which has ceased to exist on record.".
"Once sub­secs. (3) and (5) of S. 13 are kept in view, it is impossible to CC No. 115/02 DA Vs. Subhash Page 30 of 57 countenance the submission of the accused that despite these provisions, non­ existing report of the public anlayst can still be looked at for the purpose of finding out the alleged variance between the contents of that report and the superseding certificate of the Director of the Central Food Laboratory."

62. In the above case while discussing the word 'supersede' which means to 'annul, to render void, obliterate, to repeal / to obliterate', the Hon'ble Full Bench held that once the report of Director is received the earlier report given by the Public Analyst is rendered ' obsolete ' and stands ' wiped out '.

63. In the above referred case while discussing and relying upon the Apex Court decision as reported in AIR 1981 SC 1387, the Hon'ble Full Bench further held as under:

"It was further observed that once supersession take effect, it is not permissible to rely on the report of the public analyst for the purpose of basing a conviction. That is so because the report of the Director is made final and conclusive. The Supreme Court in the aforesaid decision held that the public analyst's report stood superseded by the certificate of the Director and once the certificate of the Director was found to be unreliable, there would not remain on record any evidence on which accused could be convicted. In the light of the aforesaid decision of the Supreme Court, it is obvious that even in a converse case where the accused claims acquittal on the ground of any important variance between the earlier report of the public anlyast and the later certificate of the Director of the Central Food Laboratory which supersedes it, it would not be open to the Court to rely upon the contents of the superseded report of the public analyst for doubting correctness of the certificate issued by the Director.".

64. Similar view was taken in case law laid down in V.B. Shukla Vs. Prakash, 1973 14 Guj LR 381 wherein it was held as under:

CC No. 115/02 DA Vs. Subhash Page 31 of 57

"According to S. 13(3) of the Prevention of Food Adulteration Act, certificate issued by the Director of Central Food Laboratory supersedes the report given by the Public Analyst. It is of course true that on consideration of the facts and circumstances of each case it is always open to the Court to reject the report of the Director, Central Food Laboratory as unreliable or insufficient for basing conviction, but to discard that report simply because the same is inconsistent with the report of the Public Analyst is tantamount to discarding the provisions contained in S. 13 of the Act which contemplates that it is open to the accused or the complainant to make an application to the Court for sending part of the sample to the Director of Central Food Laboratory for a certificate.".

65. Similarly in State Vs. Kutubuddin Isafali, 1980 21(2) Guj LR 167 was also observed as under:

"It is thus clear that the report of the Director of the Central Food Laboratory not only supersedes the one issued by the Public Analyst but it is final and conclusive evidence of the facts stated therein. In this view of the matter, when there is report of Central Food Laboratory, the report of the Public Analyst will, for all practical purposes, treated as non­existent. The report of the Central Food Laboratory will be final and conclusive evidence of the facts stated therein and the question, therefore, of any comparison of that report with the report issued by the Public Analyst which has already been superseded does not arise. There are statutory provisions and they have to be strictly complied with.".

66. In Salim and Co. Vs. Municipal Corporation of Delhi 1978 Cri LJ 240, it was observed by the Hon'ble High Court of Delhi as under:

"It is correct that there is wide variation in the two reports, but according to sub­sec. (3) of S. 13 of the Act, the report of the Director of Central Food Laboratory supersedes the report of the public analyst. The statute has clearly provided as to what value should be attached to the report of the Director of Central Food Laboratory qua that of the public analyst. Thus, the report of the public analyst loses all its CC No. 115/02 DA Vs. Subhash Page 32 of 57 value after supersession by the certificate of the Director.".

In para 15 it has been further observed as under:

"It is the superseded report in which the learned trial Magistrate has tried to put life. For that matter, he called the public analyst and examined him as a Court witness. This procedure is not warranted by law. Instead of reviving the report of the analyst, he should have discarded the same.".

67. In MCD Vs. Ram Swarup 1976 (2) FAC 201, the Hon'ble High Court of Delhi held as under:

"in the instant case whereas the public analyst found the presence of milk fat to the extent of 4.5% in the toned milk the report of the Director of the Central Food Laboratory shows the milk fat as only 0.4%........Since under the law the report of the Director, CFL is conclusive and binding the case has to be decided on the basis of that report only.".

68. In Municipal Corporation of Delhi Vs. Zahiruddin, 1972 FAC 134, the Division Bench of the Hon'ble High Court of Delhi held in para 11 as under:

"11. It is ridiculous that the learned Magistrate should have compared the report of the Public Analyst with the certificate issued by the Director. Under Section 13(5) of the Act the certificate issued by the Director has to be final and conclusive evidence of the facts stated therein, although no such presumption attached to the report of the Public Analyst. The certificate granted by the Director cannot therefore be dis­regarded.".

69. In Municipal Corporation of Delhi Vs. Jai Chand 1972 651, the Hon'ble Delhi High Court observed as under:

"According to sub­section (3) of section 13 of the Act, the certificate issued by the Director regarding the result of analysis shall supersede the report given by the Public Analyst. In view of the above provision, the discrepancy in the report of the Public Analyst and the certificate of the Director loses much of its significance.
CC No. 115/02 DA Vs. Subhash Page 33 of 57
It also cannot be said that the constituents of the milk had undergone a change because of the discrepancy regarding the result of analysis between the certificate of the Director and the report of the Public Analyst. It is precisely to meet such a contingency wherein the certificate of the Director differs from the report of the Public Analyst that the legislature has provided that certificate of the Director shall supersede the report of the Public Analyst."

70. In Municipal Committee Amritsar Vs. Amrik Singh 1972 FAC 204, the Division Bench of the Punjab & Haryana High Court, held as under:

"Therefore, having regard to sub section (3) and sub­section (5) of Section 13 of the Act it is not possible to take into account the report of the Public Analyst where a certificate from the Director of the Central Food Laboratory has subsequently come on record in accordance with the provisions of Section 13. Consequently, it would not be correct to say that there was variation between the reports of the Public Analyst and the Director as the first report of the public analyst stands completely wiped out by the certificate of the Director.".

71. In Mangal Das Raghav Ji & Anr. Vs. State of Maharashtra 1976 (1) FAC 43, the six judge bench of the Hon'ble Apex Court held as under:

"The certificate issued by the Director would then supersede the report given by the Public Analyst. This certificate is not only made admissible in evidence under Sub Sec. (5) but is given finality to the facts contained therein by the proviso to that Sub­ Section".

72. In Hargo Lal Vs. State 1972 FAC 699, the Hon'ble High Court of Delhi, it was held that merely because there is a discrepancy between the report of the Public Analyst and the Director, CFL, it is no ground for rejecting the report of the Director, CFL as it completely wipes out the report of the Public Analyst. CC No. 115/02 DA Vs. Subhash Page 34 of 57

73. In MCD Vs. Shri Manohar Lal & Anr., 1975 (1) FAC 182, the Division Bench of Hon'ble High Court of Delhi held as under:

"This report was different in its import from the report of the Public Analyst but the variation in the two reports is of no consequence because the certificate issued by the Director of the Central Food Laboratory under sub­section (2) of section 13 supersedes the report of the Public Analyst given under sub­section (1) of the said Section and as per proviso appended to sub­section (5) is final and conclusive evidence of the facts stated therein.".

74. Similarly in Municipal Committee Amritsar Vs. Baldev Raj 1975 (1) FAC 363, the Hon'ble Division Bench of Punjab & Haryana High Court observed at para 10 as under:

"The finality and conclusiveness is attached to the report of the Director, Central Food Laboratory, Calcutta and, therefore, the learned Additional Sessions Judge proceeded entirely on wrong premises in comparing the reports.".

75. In Municipal Committee Amritsar Vs. Shadi Lal 1975 (2) FAC 411, it was observed at para 5 as under:

"Sub­section (5) of section 13 clearly envisages that once the report of the Director of the Central Food Laboratory has been obtained the report of the Public Analyst cannot be used as evidence of the facts stated therein. This being the position, it is not open to the accused to contend that it was inconsistent with the report of the Director of the Central Food Laboratory. Once the report of the Director has been obtained, for all intents and purposes the report of the Public Analyst is to be ignored, as it cannot be used as evidence of any facts stated therein.".

76. So once there is a report of Director, CFL on record, no reference can be made to the report of the Public Analyst. The report can not be looked into at all for the CC No. 115/02 DA Vs. Subhash Page 35 of 57 purpose of comparison and thus to show the variations, if any. In Calcutta Municipal Corporation Vs. Pawan K. Saraf & Anr 1999(1) FAC 8, the Hon'ble Apex Court observed as under:

"12. When the statue says that certificate shall supersede the report it means that the report would stand annulled or obliterated. The word "supersede" in law, means "obliterated, set aside, annul, replace, make void or inefficacious or useless, repeal" (vide Black's Law Dictionary, 5th Edn.). Once the Certificate of the Director of Central Food Laboratory reaches the court the Report of the Public Analyst stands displaced and what may remain is only a fossil of it.
13. In the above context the provisio to sub­section (5) can also be looked at which deals with the evidentiary value of such certificate. The material portion of the proviso is quoted below:
"Provided that any document purporting to be a certificate signed by the Director of the Central Food Laboratory.........shall be final and conclusive evidence of the facts stated therein."

14. If a fact is declared by a statute as final and conclusive, its impact is crucial because no party can then give evidence for the purpose of disproving the fact. This is the import of Section 4 of the Evidence Act which defines three kinds of presumptions among which the last is "conclusive proof". "When one fact is declared by this Act to be conclusive proof of another the court shall, on proof of the one fact regard the other as proved and shall not allow evidence to be given for the purpose of disproving it".

15. Thus the legal impact of a Certificate of the Director of Central Food Laboratory is three­fold. It annuls or replaces the report of the Public Analyst, it gains finality regarding the quality and standard of the food article involved in the case and it becomes irrefutable so far as the facts stated therein are concerned.".

77. In The Food Inspector, Corporation of Cochin Vs. T.V. Habeeb, 1984 CC No. 115/02 DA Vs. Subhash Page 36 of 57 (1) FAC 41, it was observed as under:

"It can thus be seen that it is settled law that the report of the Public Analyst is superseded by the certificate of the Director which has conclusive effect also. Analysis in the two cases is done by different persons at different laboratories. It would not be surprising if, assuming the best conditions there is some difference in the results of the two analysis. Even in cases where sampling and analysis is done to the satisfaction of the most exacting standards, there could be variation in the percentage of different components arrived at in the two laboratories. But, once the report of the Public Analyst is superseded by the report of the Director of the Central Food Laboratory, there is no report of the Public Analyst available in the eyes of law for comparison with the certificate issued by the Director. The court cannot, therefore, legitimately make such a comparison and conclude that there are divergences and therefrom draw an inference that the sampling must have been done improperly. To arrive at such a conclusion would amount to flying in the face of settled position of the law and the terms of sub­sections (3) and (5) of Section 13 of the Act".

78. In Subhash Chander Vs. State, Delhi Administration 1984 (1) FAC 113 it was observed as under:

"For all purposes the report of the public analyst is replaced by teh certificate of the Director. Municipal Corporation of Delhi v. Ghisa Ram 1975 (1) FAC 186, Chetmal v. State of M.P., 1981 (11) FAC 280 and Jagdish Prasad v. State of Delhi, 1982 (I) FAC 345. Supersede is a strong word. It means obliterate, set aside, annul, replace, make void, inefficacious or useless, repeal. the Director's certificate supersedes the report given by the public analyst. Once superseded it does not survive for any purpose. It will be anomalous to hold that for some purpose it survives and for other purposes it is superseded.
79. In C. Mohammed Vs. State of Kerala, 2007 (2) FAC 275, the Hon'ble Supreme Court upheld the conviction despite the variation in the report of the PA and the Director, CFL being more than 1.083% as the court held that the report of the PA CC No. 115/02 DA Vs. Subhash Page 37 of 57 stood superseded. In this case on analysis the PA had reported that the Moong Dal sample contained 0.28% of talc as foreign matter whereas the Director reported the same to be 1.363%. The court also did not find any merits in the contentions of the Ld. Defence counsel that talc was not a harmful substance as it was used only to prevent sticking of grains of Dal.
80. The Full Bench of the Hon'ble High Court of Delhi in MCD Vs. Bishan Sarup which was decided on 11.03.1970 held as under:
"It is thus patent that according to the proviso to sub­section (5) of the section 13 of the Act, the certificate of the Director of Central Food Laboratory is final and conclusive as to the state of the sample on the date on which the analysis was made. Under sub­section (3), this certificate supersedes the report of the Public Analyst given under sub­section (1) of the section 13 of the Act.
81. In Bishan Sarup's case as referred above despite the variation being much more than .3%, the accused was convicted.
82. Hence, once the report of the Public Analyst becomes annulled / obliterated how can any reference be made to the same. No defence lying on the report is tenable in the eyes of the law. That is the mandate of the statute as well as the law laid down by the Hon'ble Apex Court. Moreover, merely because there is a variation no presumption can be drawn that the sample which was sent to Director, CFL was not representative. In fact no question of "variation" or the 'sample CC No. 115/02 DA Vs. Subhash Page 38 of 57 being not representative' can arise or be looked into by the court. As already discussed above that it is the mode in which the sample is sold to the customer/consumer which has to be kept in mind by the court. The sample is not made representative when it is sold to a consumer/customer by the vendor/shopkeeper. Hence he cannot complain that a representative sample was not taken by the Food Inspector or else if the said plea is allowed it will defeat the very purpose of the PFA Act. The court cannot legitimately make such a comparison and conclude that there are divergences and therefrom draw an inference that the sampling must have been done improperly or that the sample was not representative.
83. Moreover, I have perused the procedure / the rules laid down in the Prevention of Food Adulteration Act to be followed by the Food Inspector at the time and after the sample is collected by him. As per Section 11 1(b), the Food Inspector has to divide the sample then and there in three parts and mark and seal or fasten upon each part in such a manner as its nature permits and take the signature or thumb impression of the person from whom the sample has been taken. As per Section 11 1(c) (i) & (ii) he has to send one of the part for analysis to the Public Analyst and the remaining two parts to the Local Health Authority. As per Section 13 (2 A) upon an application by the accused, the court directs the sample kept by the Local Health Authority to be produced before him for its onward transmission to the Director, CFL for its examination / analysis as contemplated in Section 13 (2B). Once CC No. 115/02 DA Vs. Subhash Page 39 of 57 the sample is produced before the court, the court meticulously scrutinizes the sample to check whether the seal, thumb impression or signature on the same are intact or not. The sample is shown to the accused and upon his satisfaction it is sent to the Director, CFL. Hence, there arises no question of changing the sample because of the above mentioned counter checks as enumerated in the Act. Furthermore, when the sample is sent to the Director, CFL it is under the seal of the court and the Director in his certificate reports that the sample has been received by him intact as send by the court. Therefore, once the sample has been collected by the Food Inspector remains duly sealed, is inspected by the court and the accused for counter checking the seal and signatures of the accused and thereupon send to the Director, CFL under the seal of the court no question of the sample being changed or not being representative i.e. a different sample being put in different sample bottles arises. Reliance may be placed upon Municipal Committee Amritsar Vs. Lachman Dass 1978(1) FAC 211.
84. Secondly, it is also to be seen that the variation in the two reports is only in respect of the moisture content in the sample bottles/food articles stored in the sample bottles. As far as the variation in the moisture content is concerned it is to be seen that the sample conformed to the standard of moisture both in the analysis by the PA as well as by the Director. Accordingly the accused is not facing trial for the same. He is facing trial on account of the colour detected by both the experts as it was not permissible. Hence the varying reports regarding the moisture content CC No. 115/02 DA Vs. Subhash Page 40 of 57 becomes insignificant. Furthermore Ld. SPP rightly pointed out that the analysis by the PA was done in the month of September 2001 whereas the sample was analyzed by the Director in the month of May 2003. The temperature, the humidity, moisture etc. is drastically different in September and May. Even in an absolutely air tight bottle, the temperature in the bottle/moisture in the bottle containing food grain/Dal will have a change on account of the outside temperature, pressure, moisture etc. as it is a natural phenomenon.
85. Moreover, it can not be the intention of the legislature that the person who has been found selling, offering for sale, manufacturing etc food articles which have been found to be adulterated upon examination by a Public Analyst as well as by Director, CFL i.e. two independent authorities be allowed to go scot free merely because there is a difference or variation in the report of the Public Analyst & Director, CFL. It does not appeal to a prudent mind that once a food article has been found to be adulterated by two different agencies the accused may go unpunished solely on account of variance in the amount of / extent of adulteration. Doing so would defeat the entire purpose of the Act and shall have drastic consequences as adulteration of food is a menace to public health as the Prevention of Food Adulteration Act has been enacted with the aim of eradicating that anti social evil and for ensuring purity in the articles of food (Isharpash Vs. State of Punjab 1972 CriLJ 874, Dayal Chand Vs. State of Rajasthan 2004 CriLJ 2102.). In Murlidhar Meghraj Loya Vs. State of Maharashtra 1976 CriLJ 1527 the Hon'ble Apex Court observed as under: CC No. 115/02 DA Vs. Subhash Page 41 of 57 "any narrow and pedantic, literal construction likely to leave loopholes for the dangerous criminal tribe (adulterator) to sneak out of the meshes of the law should be discouraged".

Use of colour

86. It was further argued by the Ld. defence counsel that in view of the law laid down in Delhi Administration Vs. Amar Chand 2013 (1) FAC 136, upon a harmonious construction of Rule 23, 28 & 29 coupled with article A.18.06 tartrazine though a synthetic food colour would not fall in the category of added colouring material which are prohibited in food grains. It was also argued that there is nothing on record to show that mere addition of tartrazine would make the Dal injurious to health more so when it is a matter of common knowledge that Dal is used only after washing. Reliance was placed upon Khushi Ram Vs. State, 1984 (2) FAC 256, Shiv Narain Vs. State of Haryana, 1996 (2) FAC 313, Daulat Ram Vs. State of Punjab 1979 (2) FAC 202 and State of Punjab Vs. Prem Kumar 1992 (1) FAC 60.

87. However, I differ with the contentions raised by the Ld. defence counsel in view of the law laid down in Prem Ballab and Anr. Vs. The State (Delhi Admn.), Crl. Appeal No. 287 of 1971, decided on 15.09.1976. In the above judgment, the Hon'ble Apex Court while dealing with Rule 23, 28 & 29 has held as under:

"Rule 23 provided that the addition of a colouring matter to an article of food, except as specifically permitted by the rules shall be prohibited. The only artificial dyes which were permitted to be used in food, were those set out in Rule 28 and Rule 29 CC No. 115/02 DA Vs. Subhash Page 42 of 57 prohibited the use of permitted coal tar dyes in or upon any food other than those enumerated in that Rule. Linseed oil was admittedly not one of the articles of food enumerated in Rule 29 and hence even permitted coal tar dyes could not be added to linseed oil. It does not appear from the report of the Public Analyst as to what was the artificial dye found mixed in the sample of linseed oil sent to him but we will assume in favour of the defence that it was a permitted coal tar dyes. Even so, by reason of Rules 23 and 29, it could not be added to linseed oil. In the circumstance, the linseed oil sold by the appellants contained artificial dye which was prohibited under the Rules.
When no colouring matter is permitted to be used in respect of an article of food, what is prescribed in respect of the article is "nil colouring matter" and if the article contains any colouring matter, it would be "other than that prescribed in respect" of the article. Clause (j) of section 2(i) is not merely intended to cover a case where one type of colouring matter is permitted to be used in respect of an article of food and the article contains another type of colouring Prem Ballab and Anr. Vs. The State (Delhi Admn.), Crl. Appeal No. 287 of 1971, decided on 15.09.1976 matter but it also takes in a case where no colouring matter is permitted to be used in respect of an article of food, or in other words, it is prohibited and yet the article contains a colouring matter............................................................................................................................... ....where no colouring matter is permitted to be used in the article of food, what is prescribed in respect of the article is that no colouring matter shall be used and if any colouring matter is present in the article in breach of that prescription, it will clearly involve violation of clause (j) of Section 2(i) ".

88. In Jai Narain Vs. MCD 1948­1997 FAC (SC) 415 the Hon'ble Apex Court observed as under:

" Under Rule 2 (i) (j) the patisa in the preparation of which a non persmissible colouring matter has been used, is an adulterated article...... Under Rule 23 of the Prevention of Food Adulteration Rules, 1955, addition of a colouring matter to any article of food except as specifically permitted under the rules is prohibited .......
CC No. 115/02 DA Vs. Subhash Page 43 of 57
Though there was no express evidence on the record that the use of the particular coal tar dye in the making of the patisa sold at this shop was injurious to health, it must be presumed or be so form the fact that it is not one of the permitted coal tar dyes enumerated in rule 28.".

89. Rule 23 prohibits addition of colouring matter in food articles other than those specifically permitted. Rule 29 deals with the food articles in which the colour can be added and Rule 28 lists the artificial/synthetic colours which can be added to the food articles. Dal Arhar is not a food article falling under Rule 29 wherein the food articles in which synthetic colours as listed in Rule 28 are permitted to be added. The standard of Dal Arhar as given in item A.18.06.09 has to be read with the general standard of food grains as given in item A.18.06 of Appendix B. Item A.18.06 specifically prohibits the use of colouring matter as it says they shall be free from added colouring matter. As per the standard of Dal Arhar no colour can be added to it. Hence no colour could be added to Dal Arhar.

90. The observations made by the Hon. Apex Court in Jagdish Prasad Vs. State of West Bengal 1948­1997 FAC (SC) 56, may be noted. The Hon. Apex Court observed in Para 9 and 10 as under:

"(9) ............. In Andhra Pradesh Grain and Seeds Merchants Association Vs. Union of India and anr. 1948­1997 FAC (SC) 283.............. Under Section 23 (1)
(b) the Central Government makes rules prescribed the standards of quality and the limits of variability permissible in any article of food. The Rules are made after consultation with the Committee for Food Standards. The Standards set out in the Appendix to the Rules are prescribed after consultation with the Committee for CC No. 115/02 DA Vs. Subhash Page 44 of 57 standards"

(10) It appears to us therefore that standards having been fixed as aforesaid any person who deals in articles of food which do not conform to them contravenes the provisions of the Act and is liable to punishment thereunder." Injurious to health

91. Regarding the defence plea that the addition of the colour did not make the Dal injurious suffice is to say that the same is not tenable in view of the law laid down in Mani Bai Vs. State of Maharashtra 1973 FAC 349. The Apex Court held as under:

" In a prosecution for sale of adulterated article of food it is not for the prosecution to show that the article was deleterious to health and if so how much harmful effect it would have upon the health of the person consuming it. All that is required to be shown is that the article of food in question was adulterated.".

92. Reliance may be placed on the Hon. Apex Court's judgment in Jai Narain's case (supra) as well as on Sharif Ahmed Vs. State of UP 1948­1997 FAC (SC) 626, wherein the Hon. Apex Court while dealing with case of colour having mixed with chillies powder observed "It is true that the High Court has observed that the "colour which was mixed with powdered chillies" is not mentioned in the Public Analyst's report to be injurious to human life. It does not follow that because it is not specially mentioned to be injurious, it is non­injurious. Absence of evidence is not equal to evidence of absence. For aught we know, the prohibition under the Act and the Rules has been imposed because it is harmful to human health". CC No. 115/02 DA Vs. Subhash Page 45 of 57

93. Similarly in Mithilesh Vs. State of NCT of Delhi decided on 28.05.2014 the Hon. Apex Court while dealing with a case of addition of salt to chillies the Hon. Apex court observed as under:

"it is clear that an article of food may be adulterated once it does not meet the specifications and exceed the limit prescribed under the PFA Act. AS pointed out above, the presence of salt, that is, Sodium Chloride by 2.5% weight as well as presence of total ash exceeding the prescribed limit is sufficient to hold that the sample drawn was adulterated, even if one was to proceed on the basis that mere addition of common salt to the chilly powder did not render it injurious to health".

94. In Moses & Anr. Vs. State 1975 (2) FAC 271, the Hon'ble Division Bench of the Madras High Court held as under:

"The only defence, on the facts was that the adulteration was not prejudicial to health and would not injure anybody, but only added colour to the substance and made it attractive to the buyer. That, of course, was an untenable plea. It is well settled that under the Prevention of Food Adulteration Act, the adulterated substance need not be poisonous or injurious. Indeed, it may even be conducive to health.......The object of the Act is to see that the substance sold is not mixed with any other thing not permitted by law... But the offence is complete, because a substance not recognised by law has been used for mixing.".

95. When a prohibited/foreign matter is discovered in the the article of food the accused must be held to have contravened the provisions of the Act and the prosecution in such a case is not expected to go further and enlighten the court as to the quantity, quality, genesis etc. of the extraneous matter irrespective of whether it is injurious or not. Reliance may be placed upon In Re Abdul Azeez 1963 KLT 698 and CC No. 115/02 DA Vs. Subhash Page 46 of 57 Abdul Hameed Vs. Mohd. Khanifa 1962 KLT 405.

96. Similar are the observations of the Hon'ble High Court of Delhi in Delhi Administration Vs. Manohar Lal, 2013 (1) FAC 186 and Delhi Administration Vs. Ashwani Kumar 2013 (1) FAC 284. In Ashwani Kumar's case it was held that the prosecution was not bound to prove that the added colour was injurious to health. Mere presence of the colour amounts to adulteration.

97. In Mohinder Paul Singh Vs. State of Punjab 1997 (2) FAC 263, it was held that in Dal no coaltar dye colour or synthetic colour is permissible. The mere presence of the said colour would make it an offence.

Paper Chromatography Test

98. It was further argued that the usual test for detecting colour is paper chromatography test which is not a reliable test to conclude the presence of any colouring matter. Reliance was placed upon State Vs. Subhash Chand 2012 (2) JCC 1052 and K.B. Devassikutty Vs. Food Inspector decided on 05.12.2008. However I find no merit in the said contention of the Ld. defence counsel. As per the report of the Director he used the method as per the DGHS Manual. Paper Chromatography is just one of the method prescribed in the manual. Nonetheless in Delhi Administration Vs. Manohar Lal, 2013 (1) FAC 186 the Hon'ble High Court of Delhi upheld the conviction of the vendor upon a report based upon chromatography CC No. 115/02 DA Vs. Subhash Page 47 of 57 test. It was observed as under:

"18. Another ground for reversing the judgment of conviction taken by the learned A.S.J. ws the photo­chromatic test was not a reliable test to conclude presence of colouring matter. The learned ASJ relied on a a judgment of Punjab and Haryana High Court in Bansi Lal V. State of Haryana, 1993 (1) FAC 117. The observations about the authenticity of photo­chromatic test are only relevant where the Public Analyst is to determine the presence of a permitted or unpermitted coal tar dye. In Balmukand Singh V. State of Punjab, 2008 (2) FAC 104 : 2008 Crl. L.J., 1084, the learned single judge of Punjab and Haryana High Court held that paper chromatography test is not sufficient to conclude whether permitted or unpermitted colouring matter has been used in the sampled food article. To the same effect, are the observations of the learned Single Judge of this Court in State V. Subhash Chand, 2012 (2) JCC 1052. In the instant case, the artificial colour permitted by Rule 28 were also prohibited by virtue of the standard laid down in Item No. A.18.06 and 18.06.09. If the Respondent was not satisfied with the report of the Public Analyst, he had the option to get it analysed by Director CFL. The method of analysis or the ways applied could not be challenged by the Respondent in view of the judgment of the Supreme Court in Dhian Singh ( Dhian Singh Vs. Municipal Board Saharanpur, 1973 FAC 404 and ) , where it was held as under:
"The correct view of the law on the subject is as stated in the decision of the Allahabad High Court in Nagar Mahapalika of Kanpur V. Sri Ram wherein it is observed: "that the report of the public analyst under Section 13 of the Prevention of Food Adulteration Act, 1954 need not contain the mode or particulars of analysis nor the test applied but should contain the result of analysis namely, data from which it can be inferred whether the article of food was or was not adulterated as defined in S. 2(1) of the Act.".".

19. In this view of the matter, the learned ASJ fell into grave error in reversing the judgment of conviction passed by the learned M.M."

CC No. 115/02 DA Vs. Subhash Page 48 of 57

99. The judgment passed by the Hon'ble High Court of Delhi in Ashwani Kumar's case (supra) was challenged vide SLP no. 5014/2013 however the SLP was dismissed by Hon'ble Apex court vide orders dated 11.07.2014. Percentage of colour

100. It was further argued that in the report of the Director the percentage of colour has not been mentioned hence it cannot be concluded as to what was the exact quantity of the colour detected to make it adulterated. Reliance was placed upon Bhagwan Dass Vs. State of Haryana 1984 (2) FAC 261 and Nagar Palika Parishad Vs. Rajender Kumar 1988 (2) FAC 3. However, I do not agree with the above contentions of Ld. Defence counsel. On combined reading of Rule 23 and 29 it becomes amply clear that no colour could be added to the Dal Arhar as Dal Arhar does not find mention in Rule 29 which deals with the food articles in which colours as mentioned in Rule 28 could be added. Therefore mere presence of colour whatever may be the traces amounts to adulteration. The percentage is of significance only when the colour is permitted to be added to a certain quantity/standard and it is in excess or less than that prescribed quantity/standard. But where no colour is permitted in food articles no question /argument can be raised that the Director did not mention the percentage of colour as the mere presence of colour amounts to adulteration. Reliance may be placed upon the law laid down in Prem Ballab and Anr. Vs. The State (Delhi Admn.), Crl. Appeal No. 287 of 1971, decided on CC No. 115/02 DA Vs. Subhash Page 49 of 57 15.09.1976 as discussed above. Furthermore In Ram Nath Vs. State 1981 (1) FAC, 204 it has been held that omission to specify the percentage of organic or inorganic extraneous matters is immaterial and this omission in the report cannot be regarded as a defect in it. In State of Gujarat Vs. Kutubuddin and ors 1981 (II), 264 it was held that on perusal of section 13 (2B) of the PFA Act it would be thus seen that the certificate has to be issued in a prescribed form and it has to specify only the result of the analysis.

Delay in filing the report by the Director.

101. Though Ld. Defence counsel also loosely argued that no reliance can be placed upon the Director's report as the Director did not furnish his report within one month of the receipt of the sample for analysis as per mandate of section 13 (2B), however I find no merits in the same. No doubt section 13 (2B) mandates that the Director has to send the certificate to the court in the prescribed form within one month from the date of receipt of the sample specifying the results of analysis however in this case the delay in not sending the report within the prescribed/stipulated period cannot be attributed to the Director. From the report of the Director it is amply clear that he had received the sample on 24.12.2002 however he had also made a noting in the report itself to the effect that the specimen seal impression used to seal the parcel of the sample was received in the office only on 07.04.2003. Hence before receipt of specimen seal of the court the Director could not open the sample for analysis. He CC No. 115/02 DA Vs. Subhash Page 50 of 57 had to compare the seals on the parcel/outer cover of the sample along with specimen impression received from the court and then only open the parcel for analysis. This is mandated by Rule 4 (4) of the Act. Therefore the Director was not at all fault in the delay in sending the report to the court. He received the seal impression on 07.04.2003 and thereafter analyzed the sample and the report of the analysis was sent/dispatched to the court within one month from 07.04.2003. Tampering with the samples

102. The Ld. Defence counsel had also argued that it is evident from the cross examination of PW1 that the counterparts of the sample as were to be deposited with the LHA as per mandate of section 11 (1) (c) (ii) did not remain in the custody of the LHA but in fact were received by one Naut Ram, Clerk. Moreover the samples were produced in the court by one Sh. Ram Ashish and not by LHA/SDM. Accordingly the samples being tampered with cannot be ruled out. However I find no merits in the contentions of Ld. Defence counsel. I have perused Ex. PW1/F vide which the counterpart of the samples were deposited with the LHA/SDM. Ex. PW1/F bears the signatures of the SDM/LHA as well as FI apart from Naut Ram. Naut Ram had received the counterpart of the samples on behalf of the SDM/LHA as is the procedure/norm and the receiving was duly signed by the SDM/LHA. I find no infirmity /wrongdoing in the same. Moreover even if the samples remained in the custody of the clerk of the office of the SDM/LHA the same has not prejudiced the accused in any CC No. 115/02 DA Vs. Subhash Page 51 of 57 manner as it stands proved that there was no tampering with the samples till the time they were produced in the court and send to the Director for analysis. Proceedings dated 20.12.2002 as were conducted before Ld. Predecessor of this court make it amply that the samples remained intact/seals were not tampered with and it was only upon this satisfaction of the court as well as the accused whose statement was also recorded to that effect that the samples were sent to the Director for analysis. Hence it is not now open to agitate that the samples were tampered with. Warranty

103. Last pitched attempt was made by the Ld. defence counsel to wriggle out the accused from the clutches of law by arguing that the accused who was a vendor/retailer had purchased the article from M/s Laxmi Narayan Rajender Prasad, 4052­C, Naya Bazar, Delhi vide bill Mark PW1/DB and therefore he was protected in view of Section 19(2) r/w Section 14 of the Act. It was argued on behalf of accused that he had purchased the article from the above manufacturer / dealer and the said fact was also made known to the Food Inspector however the Food Inspector did not bring the said fact on record and falsely implicated the accused. It was argued that in view of the categoric deposition of DW1 i.e. Rajender Prasad coupled with bill Mark PW1/DB, accused cannot be held liable for the adulteration detected in the sample. Reliance was placed upon Shri Niranjan Kumar Vs. State of Assam 2012 (1) FAC 457, Aboo Vs. Food Inspector 2003 (1) FAC 81 and Chidambara Rajan Vs. State 1988 (2) FAC 122.

CC No. 115/02 DA Vs. Subhash Page 52 of 57

104. However I differ with the contentions of the Ld. defence counsel. In order to seek the benefit of Section 19(2) r/w Section 14 of the Act, the vendor was obliged to prove that he had purchased the article of food in question from a manufacturer / distributor or dealer with a written warranty in the prescribed form and that the article of food so purchased was properly stored while it was in his possession and he sold it in the same state as it was purchased by him. Proviso of Section 14 creates a fiction that a bill, cash memo or invoice given by distributor or dealer to the vendor shall be deemed to be a warranty. Hence, even if the vendor is unable to produce a warranty in Form VI­A, the bill or cash memo given to him by the manufacturer or distributor will be enough to satisfy the requirements of sub section (2) of Section 19 of the Act. Reliance may be placed upon AIR 1960 SC 12 and AIR 1984 SC 192.

105. In Pothuri Ananda Venkta Shubha Rao Gupta Vs. State of Andhra Pradesh 1991 FAC 79, it was held that the burden is on the accused to produce the warranty and prove that he purchased the food article under warranty from a particular person. Mere filing of the photocopy of the bill / the warranty without filing the original in the court will not be of any help of the accused / the vendor. Further reliance may be placed upon the law laid down in Raja Das G. Pemnani Vs. State of Maharashtra AIR 1975 SC 189, A. Ghosh Vs. State of Rajasthan 2006 FAJ 229, Sham Sunder Maheshwari Vs. State of Assam 2006 (1) FAC 14, Apurba Poddar Vs. State of Assam 2006 (1) FAC 22 and State of Gujarat Vs. M/s Ashok Kumar CC No. 115/02 DA Vs. Subhash Page 53 of 57 Sheetal Das Firm 2006 (1) FAC 1.

106. In P. Unnikrishnan Vs. Food Inspector, Palaghat Municipality, Kerla, 1996 (2) FAC 25, the Hon'ble Apex Court emphasized that the article should be sold in the same condition by the vendor as it was purchased by him. It was held in para 6 as under:

"..........................admittedly the article was in sealed tins which were not tempered, with a label to the effect that it was a product of M/s Tajus Productions. The accused sold it in the same manner and condition in which it was purchased by him."

107. Hence, not only the accused has to prove that he has purchased the article from a particular manufacturer / distributor but further that the article was sold by him in the same manner / state / condition as it was purchased by him. Unless there is material to show that he was selling in the same state in which it was purchased, the petitioner can not get benefit of Section 19(2) of the Act. Reliance may be placed upon law laid down in H.A. Rasheed Vs. State of Andhra Pradesh 1996 (1) FAC 78, Inderjit Vs. State of Haryana FAJ 370, Swapan Kumar Vs. Anil Kumar 1988 CrLJ 60, 1981 (1) FAC 275, and Apurba Poddar Vs. State of Assam 2006 (1) FAC 22.

108. In the case at hand, no doubt the accused placed on record bill Mark PW1/DB however neither the bill i.e. Mark PW1/DB nor the deposition of DW1 comes to the rescue of accused for numerous reasons. Firstly, the genuineness/ authenticity CC No. 115/02 DA Vs. Subhash Page 54 of 57 of the bill i.e. Mark PW1/DB remained doubtful in view of deposition of DW1 Rajender Prasad who stated as "I am not sure if, the bill PW1/DB has been issued by my firm or not. He further stated during his deposition as " I do not remember if I had or had not sold any Dal Arhar to the accused vide the aforesaid bill i.e. Mark PW1/DB". Hence neither the genuineness of bill could be established by the accused nor he could connect the sample in question with the bill i.e. Mark PW1/DB. The deposition of DW1 Rajender Prasad proved to be of no help to the accused. Secondly, it is not disputed that when the sample of Dal was lifted it was lifted from an open gunny bag. Hence even if it is assumed that the accused had purchased the Dal from M/s Laxmi Narayan Rajender Prasad (though not proved by the accused) still he is not entitled to warranty as the Dal was not stored in the same condition in which the accused had purchased it. As per the alleged bill he had purchased around 98 kg of Dal whereas at the time of lifting as proved by the prosecution witnesses there was only 15­20 Kg of Dal in the bag which had a capacity of around 30­35 Kg. To claim the benefit of warranty, it was necessary for the accused to prove that not only he stored the articles in the same condition in which he had purchased but further that they were sold in the same condition/state. Once the bag is opened and sold loose at his shop the warranty itself lapses. Once the retailer purchases the article from the particular manufacturer/distributor in bulk quantity in a sealed container/bag etc. and for the purpose of sale he opens the container/the bag, keeps it in loose condition with him and sells it in pieces/small quantity over a period of time then in all likelihood the article gets adulterated at his end/ adulteration taking place at his shop/premises appears CC No. 115/02 DA Vs. Subhash Page 55 of 57 more probable and cannot be ruled out because he being a retailer/ Kiryana shop owner selling numerous food articles spices etc. which have different standards and their getting mixed up and adulterating the other food articles in numerous ways is quite natural. That is why the legislation has envisaged in section 19 that to avail the warranty the article must be stored properly and sold in the same condition as was purchased by the vendor. To hold the supplier/ manufacturer guilty on the basis of warranty claimed by the vendor when the vendor sells the food article after opening the sealed package/packet/bag will amount to travesty of justice as once the article is sold by the supplier or manufacturer he looses/seizes to have control over the food article/the article so sold to the vendor so as to maintain its purity and prevent it from being adulterated. Section 19(2) is intended to cover cases where the retailer/the vendor sells the food articles in "as it is basis/in the same mode/condition in which he purchased" without interfering with its package i.e. without opening it. For example tins/cans/poly­packs of juices, ghee, milk etc. Once he opens the package/packing and sells the articles in small quantity or loosely over a period of time he does it at his own peril and if it is found adulterated it is he who is liable and not the manufacturer/supplier who no longer has control over the articles so sold. Thirdly, it is categorically written on Mark PW1/DB that "Hamaari dukan se tulne ke baad PFA Act ki dhara ke antargat hamari koi jimmedari nahi hai". Hence once no warranty was extended to him he cannot now claim the same because he purchased the goods at his own peril if he indeed did as claimed by him.

CC No. 115/02 DA Vs. Subhash Page 56 of 57

109. In view of my above discussion, as colour tartrazine was found by the Director in the sample of Dal Arhar so analysed which is not permitted under / is in violation of Rule 23, 28 and 29 of PFA Rules 1955 as Dal Arhar is not a food article falling under Rule 29 wherein the food articles in which synthetic colours are permitted are listed, the accused stands convicted under Section 2 (ia) (a) (b) (j) & (m) of PFA Act 1954 r/w Rule 23, 28 & 29 of PFA Rules 1955.

113. Let the accused be heard separately on point of sentence.

Announced in the open Court                                    (Gaurav Rao)
on 19th November 2014                                      ACMM­II/ New Delhi




CC No.  115/02
DA  Vs. Subhash                                                                 Page 57 of 57