Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 4]

Supreme Court of India

Municipal Corporation Of Delhi vs R. Sahari, Genl. Manager, Daurala Sugar ... on 23 March, 1979

Equivalent citations: 1979 AIR 1544, 1979 SCR (3) 625, (1979) 3 SCR 625, AIR 1979 SUPREME COURT 1544, (1979) 2 SCC 387, (1979) 3 SCR 625 (SC), 1979 RAJLR 575, 1979 CRILR(SC&MP) 415, 81 PUN LR 644, 1979 (2) FAC 112, (1979) 6 CRI LT 246, 1979 CRI APP R (SC) 239, 1979 SCC(CRI) 504, (1979) 81 PUN LR 644, (1979) SC CR R 348, (1979) 3 MAHLR 116, (1979) 2 FAC 112

Author: Syed Murtaza Fazalali

Bench: Syed Murtaza Fazalali, A.D. Koshal

           PETITIONER:
MUNICIPAL CORPORATION OF DELHI

	Vs.

RESPONDENT:
R. SAHARI, GENL. MANAGER, DAURALA SUGAR MILLS, DAURALA & ORS

DATE OF JUDGMENT23/03/1979

BENCH:
FAZALALI, SYED MURTAZA
BENCH:
FAZALALI, SYED MURTAZA
KOSHAL, A.D.

CITATION:
 1979 AIR 1544		  1979 SCR  (3) 625
 1979 SCC  (2) 387


ACT:
     Prevention of Food Adulteration Act-Sections 20 & 20-A-
Scope of



HEADNOTE:
     Toffees sold  by a	 vender to  a Food  Inspector having
been found  to	be  adulterated,  prosecution  was  launched
against him.  The vendor  produced a  warranty in  the Trial
Court  as  a  result  of  which	 he  was  acquitted  by	 the
Magistrate. The	 Magistrate however  directed notice  to the
respondents under  section  20-A  for  being  impleaded	 and
prosecuted on the grounds that the articles manufactured and
distributed the	 them were  adulterated.  On  revision,	 the
Session Judge  dismissed the same but on further revision to
the High  Court, it  allowed the  revision and set aside the
order of the Magistrate,
     In the  other two	Criminal Appeals  Nos. 166  & 167 of
1972, the appellants were impleaded under section 20A before
the acquittal  of the  last seller and that order was upheld
by the	High Court.  On the  question whether the magistrate
was entitled  to implead  the distributors  or manufacturers
under s.  20A even after acquitting the seller on the ground
that he was protected by a warranty.
     Dismissing the appeals
^
     HELD  :The	  opening  lines   of  section	20A  clearly
contemplate   a	   contingency	 where	 the   discretionary
jurisdiction under this Act can be exercised only during the
trial of any offence, i.e. the stage at which the magistrate
can exercise  his jurisdiction	under this  section must  be
before the  trial has  concluded and  ended in	acquittal or
conviction. A combined reading of section 20A and 20 is that
where a	 distributor or	 manufacturer or any other person is
impleaded in  the course of a trial, the obligation to get a
fresh sanction	for such  a person is dispensed with and the
sanction obtained  for the  last seller	 in the	 trial, will
ensure for  the benefit	 of the	 prosecution  of  the  other
person impleaded.  Therefore protection of section 20 is not
available if  the parties  concerned are impleaded after the
trial was over. The special statutory concession is given to
the prosecution	 only if  the conditions mentioned in s. 20A
are fulfilled and not otherwise. [627B-C, F-H]
     V. N.  Kamdar v. Municipal Corpration of Delhi [1974] 1
S.C.R. 157 followed.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal Nos. 152-153 of 1972.

From the Judgment and Order dated 28-10-1970 of Delhi High Court in Criminal Revision Nos. 426/68 and 5/70.

AND CRIMINAL APPEAL NOS. 166-167 OF 1972 From the Judgment and Order dated 28-10-1970 of Delhi High Court in Criminal Revision Nos. 72-73/68.

626

Soli J. Sorabji, Addl. Sol. Genl. of India, B. P. Maheshwari and Suresh Sethi for the Appellant in Crl. A. Nos. 152-153/72.

V. M. Tarkunde, S. C. Malik and B. R. Agarwala for RR 4 in Crl. A. 152/72.

H. K. Puri for RR. 3 in Crl. A.153/72 Mrs. Urmila Sirur for RR. 3 in Crl. A. No. 152/72. B. K. Jaggi for the Appellant in Crl. A. No. 166- 167/72.

H. S. Marwah and M. N. Shroff for RR. in Crl. A. Nos. 166-167/72.

B. P. Maheshwari and Suresh Sethi for the Intervener. The Judgment of the Court was delivered by FAZAL ALI, J. These appeals by certificate arise out of a common Judgment delivered by the High Court of Delhi and will be disposed of by us by one judgment. In Appeals Nos. 152-153/72, one Gian Singh sold toffees to the Food Inspector and as the toffees were found to be adulterated, a prosecution was launched against him under S. 7/16 of the Prevention of Food Adulteration Act. Gian Singh, however, produced in course of the trial a warranty given by the distributors and manufacturers as a result of which the Magistrate acquitted accused Gian Singh. After having acquitted Gian Singh, the Magistrate issued notice under S. 20A against the Respondents for being impleaded and prosecution on the ground that the articles manufactured by the distributors were adulterated. The respondents went up in revision to the Sessions Judge which was dismissed. But on further revision to the High Court the High Court allowed the petition and set aside the order of the Magistrate impleading the respondents. In the other two appeals i.e. Crl. Appeals Nos. 166 and 167/1972, the manufacturers were impleaded under S. 20A before the acquittal of the last seller and that order was upheld by the High Court and, hence these appeals before us by the appellants.

The common question of law that arises for consideration in all these appeals is: whether or not the Magistrate is entitled to implead the distributors or manufacturers under S. 20A even after acquitting the last seller on the ground that he is protected by a warranty. In other words, the question for decision in these appeals turns upon the interpretation of S. 20A and S. 20 of the Prevention of Food Adulteration Act. S. 20A runs thus:-

"Where at any time during the trial of any offence under this Act, alleged to have been committed by any person, not 627 being the manufacturer, distributor or dealer of any of food, the Court is satisfied, on the evidence adduced before it, that such manufacturer, distributor or dealer is also concerned with the offence, then the Court may, notwithstanding anything contained in sub- section(1) of S. 351 of the Code of Criminal Procedure, 1898, or in Section 20 proceed against him as though a prosecution had been instituted against him under S. 20".

The opening lines of S. 20A clearly contemplate a contingency where the discretionary jurisdiction under this Act can be exercised only during the trial of any offence, that is to say, the stage at which the Magistrate can exercise his discretion under this Section must be before the trial has concluded and ended in acquittal or conviction. S. 20 which precedes S. 20-A runs thus:-

"S. 20 (1) No prosecution for an offence under this Act, not being an offence under S. 14 or section 14A, shall be instituted except by or with written consent of the Central Government or the State Government or a person authorised in this behalf, by general or special order, by the Central Government or the State Government;
Provided that a prosecution for an offence under this Act may be instituted by a purchaser referred to in section 12, if he produces in court a copy of the report of the public analyst alongwith the complaint. (2) No court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class shall try any offence under this Act.
(3) Notwithstanding anything contained in the Code of Criminal Procedure, 1973, an offence punishable under subsection (IAA) of Section 16 shall be cognizable and non-bailable".

A combined reading of S. 20A and S. 20 is that where a distributor or manufacturer or any other person is impleaded in the course of a trial, the obligation to get a fresh sanction for such person is dispensed with and the sanction obtained for the last seller in the trial will ensure for the benefit of the prosecution of the other person impleaded also and no further sanction is necessary. It is manifest that this special statutory concession is given to the prosecution only if the conditions mentioned in S. 20A are fulfilled and not otherwise. In other words, the protection of S. 20 is not available to the prosecution if the parties concerned are impleaded after the trial is over. In such a case, a fresh trial will have to be started by obtaining sanction under 628 S. 20. This matter is no longer res integra as it has been fully considered by this Court in V. N. Kamdar v. Municipal Corporation, Delhi(1) where this Court observed as follows:-

"....In order that the manufacturer, distributor or dealer may be impleaded under S. 20A, it is necessary that there should be a trial for an offence committed under the Act by a person and that the manufacturer, distributor or dealer must be concerned in the offence. When once the manufacturer, distributor or dealer is impleaded, the trial proceeds as if he is also an accused in the case. That is made clear by the closing words of the section. As already indicated, no prosecution for an offence under the Act can be instituted by a Food Inspector without the sanction specified in S. 20.... The real purpose of enacting S. 20A is to avoid. as far as possible, conflicting findings. If, in the prosecution instituted against the vendor, it is found that the vendor has sold the article of food in the same state as he purchased it and that while it was in his possession it was properly stored, and the vendor is acquitted, it would look rather ridiculous if in the prosecution against the manufacturer, distributor or dealer, it is found on the evidence that he did not give a false warranty, but that the article was not stored properly while it was in the possession of the vendor or that he did not sell the article in the same stage as he purchased it. This being so, the object of the legislature in enacting the section will be frustrated if a Magistrate were to exercise his discretion improperly by failing to implead the manufacturer, distributor or dealer under S. 20A in a case where he should be impleaded. But that is no reason to hold that a separate prosecution against the manufacturer, distributor or dealer would be barred, if he is not impleaded under s. 20A, and tried along with the person who is alleged to have committed an offence under the Act. In order to avoid multiplicity of proceedings and conflict of findings, it is imperative that the Magistrate should implead these persons under S. 20A whenever the conditions laid down in the section are satisfied. As I said, it is a far cry from this to say that if this is not done, the manufacturer, distributor or dealer would get an immunity from a separate prosecution."

For these reasons, therefore, and in the facts and circumstances of the case so far as Cr. Appeals No. 152- 153/1972 are concerned, the 629 Magistrate had no jurisdiction to implead the respondents after having concluded the trial by the acquittal of the last seller. Similarly, the Magistrate was fully justified in Crl. Appeals No. 166 and 167/72 in impleading the appellants during the course of the trial as the trial was still continuing and the case would, therefore, squarely fall under S. 20A of the Act and no further sanction would be necessary. For these reasons, therefore, all the appeals are dismissed.

N.K.A.					  Appeals dismissed.
630