Gujarat High Court
Ashokbhai Kanubhai Ravani & vs State Of Gujarat & on 5 May, 2017
Author: J.B.Pardiwala
Bench: J.B.Pardiwala
R/CR.MA/6991/2014 CAV JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
FIR/ORDER) NO. 6991 of 2014
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR.JUSTICE J.B.PARDIWALA
================================================================
1 Whether Reporters of Local Papers may be allowed Yes
to see the judgment ?
2 To be referred to the Reporter or not ? Yes
3 Whether their Lordships wish to see the fair copy of No
the judgment ?
4 Whether this case involves a substantial question of No
law as to the interpretation of the Constitution of
India or any order made thereunder ?
================================================================
ASHOKBHAI KANUBHAI RAVANI & 1....Applicant(s)
Versus
STATE OF GUJARAT & 1....Respondent(s)
==============================================================================
Appearance:
MS YS LAKHANI, SR COUNSEL with MR PRAVIN GONDALIYA, AD. for the Applicant(s) No. 1 - 2
NOTICE SERVED BY DS for the Respondent(s) No. 2
MS NISHA THAKORE, APP for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date :05/05/2017
CAV JUDGMENT
1. By this application, the applicants, original accused, seek to invoke the inherent powers of this Court praying for quashing of the Criminal Case No.580 of 2008 pending in the Court of the learned Chief Judicial Page 1 of 74 HC-NIC Page 1 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Magistrate, Amreli arising from the First Information Report being C.R. No. I8 of 2008 registered with the Amreli Taluka Police Station, Amreli for the offence punishable under Sections 406, 420, 272 and 273 read with Section 114 of the Indian Penal Code and Sections 5(7), 16 and 17A of the Prevention of Food Adulteration Act.
2. The respondent No.2, original first informant, while on duty near the Savarkundla crossroad bypass spotted the applicant No.1 holding something in his hand. The respondent No.2 inquired with the applicant No.1 as to what he had in his hands. The respondent No.2 noticed that the applicant No.1 had a box of "Ghee". The respondent No.2 drew a panchnama of the seizure of the box containing "Ghee" in presence of the local witnesses. The respondent No.2 had an information that adulterated "Ghee" was being sold in abundance in the market. In such circumstances, the respondent No.2 had kept a vigil over such activity. It is the case of the prosecution that the "Ghee" was not only adulterated but the same was also misbranded. In such circumstances, the respondent No.2 registered Page 2 of 74 HC-NIC Page 2 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT the First Information Report for the offences enumerated above.
3. At the end of the investigation, the chargesheet came to be filed and the filing of the chargesheet culminated in the Criminal Case No.580 of 2008 pending in the Court of the learned Chief Judicial Magistrate, Amreli.
4. Mr. Lakhani, the learned senior counsel appearing with Mr. Gondaliya, the learned counsel appearing for the applicants submitted that the prosecution instituted against the applicants on a police report for the offence punishable under the Prevention of Food Adulteration Act is not tenable in law. It is submitted that the respondent No.2 being a Police Officer had no authority to lodge the First Information Report in respect of the offence punishable under the Provisions of Food Adulteration Act. It is further submitted that no procedure as envisaged under the Provisions of the Act, 1954 and the Rules framed thereunder, was followed at the time of collecting the samples of "Ghee". Mr. Lakhani, the learned senior counsel appearing for the applicants submitted that this issue is no longer res integra in view of the decision of Page 3 of 74 HC-NIC Page 3 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT this Court in the case of Shambhu Dayal Agrawal & Others v. State of Gujarat, reported in 2003 (2) GLH 621.
5. Mr. Lakhani, the learned counsel submits that in such circumstances referred to above, the prosecution for the offence under the Indian Penal Code is also not tenable in law. According to Mr. Lakhani, Sections 272, 273, 406 and 420 of the Indian Penal Code has no application so far as the fact of the present case are concerned.
6. Mr. Lakhani submitted that for the very same offences the Food Inspector lodged a complaint in the Court of the learned Chief Judicial Magistrate, Amreli culminating in the Criminal Case No.841 of 2008. The said complaint is for the offence punishable under the provisions of the Prevention of Food Adulteration Act, 1954. The learned Chief Judicial Magistrate took cognizance upon the complaint and issued process against the applicant No.1 herein. Thus, according to Mr. Lakhani, the applicant No.1 has already being prosecuted for the offence alleged under the Special Act relating to the adulteration of Page 4 of 74 HC-NIC Page 4 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT food article.
7. Mr. Lakhani prays that there being merit in this application relief as prayed for be granted and the prosecution be quashed.
8. On the other hand, this application has been vehemently opposed by Ms. Thakore, the learned Additional Public Prosecutor appearing for the State. According to Ms. Thakore, the Police Officer could not have registered the First Information Report so far as the offence under the Food Adulteration Act is concerned, but, the prosecution is maintainable so far as the offence under the Indian Penal Code are concerned.
9. Having heard the learned counsel appearing for the parties and having considered the materials on record, the only question that falls for my consideration is whether the prosecution instituted against the applicants deserves to be quashed.
10. Let me straightway look into the judgment of this Court in the case of Shambhu Dayal Agrawal (supra). In the said case, the First Information Report was lodged before the Unjha Page 5 of 74 HC-NIC Page 5 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Police Station for the offence punishable under Sections 406, 420, 272, 273, 326, 328, 511 and 120B of Indian Penal Code and Section 16 of the Prevention of Food Adulteration Act, 1954. The First Information Report was lodged by the PoliceSubInspector of the Unjha Police Station. While petrolling the Police SubInspector received an information that certain edible goods were being carried in a truck. The Truck was intercepted. Neither the driver nor the owner of the transport company could render any satisfactory explanation, and ultimately, the samples were collected in presence of the Food Inspector. It was found that the said edible goods were adulterated.
11. The accused - Shambhu Dayal Agrawal and others came before this Court by filing an application under Section 482 of the Code. The principal argument before the learned Single Judge of this Court was that the Police Officer could not have registered the First Information Report for the alleged offences. The learned Single Judge accepted the contention and quashed the First Information Report filed by the PoliceSubInspector. I may quote the observations of the learned Page 6 of 74 HC-NIC Page 6 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Judge as under: "6. It has been mainly contended that the Police SubInspector has no authority to file F.I.R. before the Police for the offences in question. In fact, even looking to the averments made in the F.I.R. no offence can be said to have been made out and therefore it would be an abuse of court process to permit further investigation and submission of the chargesheet at the end of the investigation by the Investigating Officer in the said matter. Therefore, no offence has been made even prima facie, therefore the F.I.R. may be quashed. 4. On receipt of the above petition, notice was issued and rule was issued thereafter. 5. Learned A.P.P. has appeared on behalf of the State. I have heard the learned advocate for the petition and the learned A.P.P. for the State who have taken me through the F.I.R. and legal aspects of the case.
6. It has been mainly contended by the learned advocate for the petitioner that the Police Sub Inspector has no authority or power to file the F.I.R. or complaint in respect of the offences punishable under the provisions of The Prevention of Food Adulteration Act, 1954 (for short "the said Act"). He has, drawn my attention to the provisions made in the said Act. If we go by the scheme of the said Act, it is very clear that the powers have been given to the Food Inspector for collecting the samples and for sending them to the Public Analyst and also to file complaint against the persons who are found to be guilty of the offences punishable under the said Act. In the present case, a Food Inspector appointed u/s 9 of the Act, has not filed the complaint but a F.I.R. has been filed by the Police SubInspector. The Police SubInspector cannot be equated with Food Inspector and therefore the Police SubInspector cannot claim any right, power or authority to file the F.I.R. for the offences punishable under the said Act.
7. It is required to be considered that the under Section 12 of the said Act, even the purchaser has also been empowered to take samples and send the same to the Public Analyst for analysis. In the present case, we find that the Police SubInspector has not purchased the food samples in question and therefore he is not a purchaser. Therefore, he cannot file the complaint or the F.I.R. even in his capacity as purchaser.
8. Then the learned advocate for the petitioners Page 7 of 74 HC-NIC Page 7 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT has also taken me through the provisions of the Prevention of Food Adulteration Rules,1955 (hereinafter referred to as "the said Rules"). Rule 9 of the said Rules, provides for the duties of the Food Inspector and there are also provisions as to the manner in which food samples are required to be collected. In the present case, we find that the F.I.R. etc. do not speak that the procedure and rules have been observed and followed by the P.S.I. while taking the samples.
9. Rule 12 of the said Rules also states that when the Food Inspector takes a sample of an article for the purpose of analysis, he has to give notice of his intention to do so in writing in form VI, then and there, to the person from whom he takes the sample and simultaneously, by appropriate means, also to the persons if any, whose name, address and other particulars have been disclosed under Section 14A of the Act. The F.I.R. does not state that this process was undertaken by the Police Sub Inspector while taking the samples.
10. Then Rule 14 of the said Rules provide for manner for sending samples for analysis. The F.I.R. etc. do not show that this Rule was followed by the Police SubInspector while forwarding the samples to the Public Analyst.
11. Rule 16 of the said Rules, provides for packing and sealing the samples. The F.I.R. does not show that this Rule was followed while packing and sealing the samples in question.
12. Rule 17 of the said Rules, provides for manner of despatching the containers of samples. Again the F.I.R. is silent on the point as to whether this procedure was followed by the Police SubInspector while despatching the samples in question.
13. Rule 18 of the said Rules says that a copy of memorandum and specimen impression of the seal used to seal the packet, shall be sent, in a sealed packet separately to the Public Analyst by any means immediately but not later than the succeeding working day. Again the F.I.R. does not show that the Police SubInspector has followed this provision made under Rule 18 of the Rules while while sending the samples to the Public Analyst.
14. Rule 19 further says that the preservatives are required to be added in the food samples. Again the F.I.R. does not show that any preservative was added to the food samples.
Page 8 of 74HC-NIC Page 8 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
15. Section 10 (3) of the said Act provides that the complainant is required to pay for the samples purchased by him. In the present case, we find that in the F.I.R. it is not stated that the price of the goods in respect of which the samples were collected was paid to the vendor.
16. Section 11 of the said Act also provides that after taking the samples, the same is required to be divided into three parts, and one of the same is required to be sent to the Public Analyst and two other parts are required to be sent to the Local (Health) Authority for the purpose of subsection (2) of this Section and subsections (2A) and (2 E) of Section 13.
17. Section 13 of the said Act, says that even the accused person has a right to obtain second opinion from the Central Food Laboraatory and the report of the said Central Food Laboratory would be a separate report from the report of the Public Analyst. There is nothing in the F.I.R. to show that some portion of the samples in question was preserved so that the present petitioners could request the concerned Court for sending the samples to the Central Food Laboratory. It is well settled that these provisions are mandatory and are required to be strictly complied with. If the petitioners are unable to exercise their right of applying before the learned Magistrate for having second opinion from the Central Food Laboratory, then a very valuable right of the petitioners can be said to have been infringed and therefore his defence is likely to be adversely and prejudicially affected.
18. It is very clear that in the present case no procedure as laid down in the said Act and Rules has been followed by the Police SubInspector. Learned A.P.P. is unable to say that the procedure as indicated in the said Act and Rules has been followed. In that view of the matter, the samples have been taken by the Police SubInspector without following procedure as laid down in the said Act and Rules.
19. On one hand, the Police SubInspector is not competent to file complaint for the offences punishable under the said Act and on the other hand he is not the purchaser as indicated above. Even he has not followed the procedure required to be followed for taking the samples for preserving the samples and for despatching the samples to the Public Analyst. A valuable right of the petitioners of having second opinion has been lost as there is Page 9 of 74 HC-NIC Page 9 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT nothing on record to show that the said samples have been preserved as aforesaid. In view of the violation of the aforesaid mandatory provisions, it is clear that no fruitful purpose will be served by allowing the prosecution to go ahead with investigation and trial.
20. It is well settled that the petitioners have right of getting second opinion from the Central Food Laboratory. Their defence can be said to have been adversely affected and in that case also the complaint is required to be quashed and set aside.
21. In that case this is a fit case for exercising discretionary jurisdiction and power under Section 482 of the Code for quashing and setting aside the F.I.R. Learned A.P.P. appearing on behalf of the State is unable to support the case of the State or of the Police SubInspector.
22. For the foregoing reasons, this petition is allowed. The First Information Report being CR No. 22 of 2001 filed by the Police SubInspector before the Unjha Police Station and consequent investigation in respect thereof are ordered to be quashed and set aside. The petitioners shall not be prosecuted in respect of the said offences on the basis of the F.I.R. filed by the Police Sub Inspector. This does not mean that even the Food Inspector is debarred from prosecuting the petitioners. Rule is made absolute to the above extent."
12. My attention has been drawn to a Division Bench decision of the Allahabad High Court in the case of M/S Pepsi Co. India Holdings v. State of U.P., Writ Petition No.8254 of 2010 decided on 8th September, 2010 dealing with almost an identical issue.
13. In the said WritPetition, the validity of the Government order dated 11.05.2010 directing the Police to register cases or initiate action under Section 272/273 of IPC Page 10 of 74 HC-NIC Page 10 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT was questioned on the ground that it had resulted in gross violation of the fundamental rights of the employees and agents of the Company as available under Articles 14 and 21 of the Constitution of India. The argument before the Division Bench was that on coming into force of the PFA Act, it repealed Section 272 and 273 IPC by necessary implication as it occupied complete field with regard to the "Adulteration of Food Stuff" and also on the principal of special law prevailing over the general law to the extent Section 272/273 IPC Code covered by the PFA Act. The Division Bench while allowing the writpetitions and quashing the impugned Government Order issued by the State Government held as under: "In all the aforecaptioned writ petitions, petitioners have questioned the validity of the Government Order dated 11.5.2010 issued by the State Government directing the police to register cases or initiate action under Sections 272/273 IPC inter alia on the ground that it has resulted in gross violation of fundamental rights of the employee's and agents of the Company as available under Article 14 and 21 of the Constitution of India and have consequently prayed for quashing of the FIR registered against the employees of the Company in different districts of the State of Uttar Pradesh.
In writ petition no. 8254 (MB) of 2010, petitioner no.2 Sumit Sehgal is the distributor of the company, who has been arrested on 11.8.2010 in pursuance of FIR dated 11.8.2010 registered as Case Crime No. 392 of 2010 under Sections 272/273 IPC at PS Cantt. District Varanasi.
In Writ Petition No. 8255 (MB) of 2010, petitioner Page 11 of 74 HC-NIC Page 11 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT no.2 Wajid Ali is Quality Control Executive of the Company and petitioner no.3 Mohd. Shahid is Manager of the CFA Agency of the company. They were arrested in pursuance of the FIR dated 11.8.2010 registered at PS Khuldabad, District Allahabad as Case Crime No. 244 of 2010 under Section 273 IPC In writ petition no. 8256 (MB) of 2010, petitioners were arrested pursuant to the FIR dated 12.8.2010 registered at police station Rohania District Varanasi as case crime no. 144/10 under Section 419, 420, 467,468, 471 IPC and Section 7/16 of the PFA Act and Rules 32, 49, 50 of the Rules framed thereunder. In the said case, the prosecution moved an application for alteration of sections, which was allowed by the competent Court and the petitioners were remanded only under Section 273 IPC and Sections 51 and 57 of the Food Safety and Standards Act, 2006.
Draped in brevity, the facts of the case are that the petitioner Pepsico India Holdings Private Limited, is a company registered under the provisions of the Companies Act, 1956. The company is engaged in the business of manufacturing of soft drinks interalia under the brand name of PEPSI, Lehar, 7UP, Slice and Miranda etc. The company is aggrieved by the issuance of the Government Order dated 11.5.2010 issued by the State Government as it gives unfettered powers to the authorities to initiate action against violators or suspected violators for food adulteration and misbranding by invoking Sections 272/273 IPC by registering FIRs. After the issuance of the aforesaid Government Order, various products of the Company were seized from the godown and FIRs were registered against the officers/agents of the company under Sections 272/273 IPC and Section 7/16 of the Prevention of Food Adulteration Act, 1954 [hereinafter referred to as the 'PFA Act'].
Sri Nagendra Rao, learned Counsel for the petitioners, while giving a summary of the history of legislation on Food laws, took us to the past and stated that Chapter XIV of the Indian Penal Code deals with "Offences affecting the public health". Sections 272 and 273 IPC deal with public health by making penal offences pertaining to adulteration of food etc. and sale of noxious food or drink. Thereafter the Parliament in the year 1954 enacted "The Prevention of Food Adulteration Act, 1954" which was a complete code in itself providing for various penalties for adulteration of food stuff and other related subjects. It also Page 12 of 74 HC-NIC Page 12 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT provided an exhaustive procedure for the inquiry and trial of such offences, regulating the manufacture, sale and distribution etc of "Food".
According to Counsel for the petitioners, on coming into force of the PFA Act, it repealed Sections 272 and 273 IPC by necessary implication as it occupied complete field with regard to 'adulteration of foodstuff' and also on the principle of a special law prevailing over a general law to the extent Sections 272/273 IPC got covered by the PFA Act. In the said PFA Act and Sections 272 IPC, the State of Uttar Pradesh brought amendments in the year 1975 whereby Section 16 of the PFA Act was amended and the period of imprisonment of 6 years was substituted with 'imprisonment for life'. Similarly amendments were incorporated in Section 272 IPC, whereby imprisonment for six months was also substituted by 'imprisonment for life'. The offences under both the aforesaid Acts were also made cognizable and nonbailable. Thereafter, the Parliament made further amendments to the PFA Act through the Act No. 34 of 1976. By this amendment graded punishment based on the degree of violation was introduced. Recently, the Parliament in the year 2006 passed the Food Safety and Standards Act (in short, referred to as 'FSSA'). Various provisions of FSSA were notified from time to time but finally on 29th July, 2010, Section 97 of FSSA, which repealed all other food related laws, was notified.
It has been vehemently argued that invocation of sections 272/273 IPC by registering the impugned FIR originate from the impugned Government Order, is in clear violation of Article 14 of the Constitution, as in any other part of the Country, if there is any adulteration, same will be dealt with under FSSA by following the procedure laid down therein. Astonishingly, the authorities in the State of U.P. are not invoking the provisions of FSSA and instead the persons are being arrested under sections 272/273 IPC thereby the fundamental rights of the petitioners as guaranteed by Article 14 stand violated since in cases where provisions of FSSA are invoked the defaulter gets benefit of procedure and safeguards as provided under the Act whereas in the present cases, pursuant to the Government Order, referred to above, the authorities have chosen to invoke sections 272/273 IPC without even waiting for the report of Public Analyst. Since the alleged offence as disclosed in the FIR are covered under the provisions of FSSA and as such there cannot be any violation of Page 13 of 74 HC-NIC Page 13 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT section 272/273 IPC.
Elaborating his arguments, Sri Nagendra Rao argued that there are certain ingredients for constituting an offence under section 272 IPC. Similarly, section 273 requires certain ingredients to be fulfilled before the offence of adulteration can be said to be made out. The ingredients are that somebody selling the food article or drinks which has been rendered noxious or unfit for food/drink with such knowledge or having reasons to believe that the same is noxious food item. To put differently, sections 272/273 IPC are only attracted, if it is shown that the adulteration is deliberate, intentional or with the knowledge. In the absence of any such evidence or allegations, the ingredients of offence under sections 272/273 IPC are not constituted. In any event intention to adulterate or the knowledge that the product is adulterated cannot be remotely attributed to the petitioners nor there is any such allegation in the complaint.
Learned Counsel for the petitioners next argued that the impugned Government Order directing the subordinates to initiate action under Sections 272/273 IPC is completely misconceived in law as Sections 272/273 IPC are not applicable to the cases of food adulteration as upto 29th July, 2010 all such cases were required to be dealt under the PFA Act and with effect from 29th July, 2010 the provisions of the said PFA Act and other food related laws relating to sampling, imposition of penalties for adulteration and other connected matters have been repealed by the introduction of Food Safety and Standards Act, 2006.
On the strength of paras 15 and 20 of the judgment rendered in Jeewan Kumar Raut and another v. Central Bureau of Investigation [2009 (7) UJ SC 3135], Sri Rao vehemently argued that action of the respondents in registering the F.I.R. instead of proceeding as per procedure, prescribed under the FSSA, is highly unjustified and illegal. The said judgment relates to the Transplantation of Human Organs Act, 1994, which has been referred to as 'TOHO' therein. Paragraphs 15 and 20 of the judgment, on which reliance has been placed, are reproduced hereunder: "15. TOHO being a special statute, Section 4 of the Code, which ordinarily would be applicable for investigation into a cognizable offence or the other provisions, may not be applicable. Section 4 Page 14 of 74 HC-NIC Page 14 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT provides for investigation, inquiry, trial, etc. according to the provisions of the Code. Sub section (2) of Section 4, however, specifically provides that offences under any other law shall be investigated, inquired into, tried and otherwise dealt with according to the same provisions, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, tried or otherwise dealing with such offences. TOHO being a special Act and the matter relating to dealing with offences thereunder having been regulated by reason of the provisions thereof, there cannot be any manner of doubt whatsoever that the same shall prevail over the provisions of the Code.
20.It is a wellsettled principle of law that if a special statute lays down procedures, the ones laid down under the general statutes shall not be followed. In a situation of this nature, the respondent could carry out investigations in exercise of its authorization under Section 13 (3)
(iv) of TOHO. While doing so, it could exercise such powers which are otherwise vested in it. But, as it could not file a police report but a complaint petition only; Subsection (2) of Section 167 of the Code may not be applicable. The provisions of the Code, thus, for all intent and purport, would apply only to an extent till conflict arises between the provisions of the Code and TOHO and as soon as the area of conflict reaches, TOHO shall prevail over the Code. Ordinarily, thus, although in terms of the Code, the respondent upon completion of investigation and upon obtaining remand of the accused from time to time, was required to file a police report, it was precluded from doing so by reason of the provisions contained in Section 22 of TOHO. To put it differently, upon completion of the investigation, an authorized officer could only file a complaint and not a police report, as a specific bar has been created by the Parliament. In that view of the matter, the police report being not a complaint and viceversa, it was obligatory on the part of the respondent to choose the said method invoking the jurisdiction of the Magistrate concerned for taking cognizance of the offence only in the manner laid down therein and not by any other mode. The procedure laid down in TOHO, thus, would permit the respondent to file a complaint and not a report which course of action could have been taken recourse to but for the special provisions contained in Section 22 of TOHO."
Page 15 of 74HC-NIC Page 15 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Placing reliance on Jatinder Kumar Jain vs. State of Punjab; [2008(2) FAC 437] learned Counsel for the petitioners has argued that registering of the FIRs under the Penal Code against the employees and agent of the company without following the procedure laid down in the special statute i.e. FSSA is not permissible.
Referring to the case of Jamiruddin Ansari v. CBI; (2009)6 SCC 316, Sri Rao submitted that in this case the Apex Court has held that the provisions of Maharashtra Control of Organised Crime Act (MCOCA) would have an overriding effect over the provisions of Code of Criminal Procedure. In paragraph 67 of the report, the Apex Court observed as under: " We are also inclined to hold that in view of the provisos of section 25 of MCOCA, the provisions of the said Act would have an overriding effect over the provisions of the Criminal Procedure Code and the learned Special Judge would not, therefore, be entitled to invoke the provisions of Section 156(3) CrPC for ordering a special inquiry on a private complaint and taking cognizance thereupon, without traversing the route indicated in Section 23 of MCOCA."
On behalf of the State, it has been argued that the impugned Circular dated 11.5.2010 is nothing, but a direction to follow the rule of law as it had come to the knowledge of the State Government that the FIRs are not being registered by the Food Inspectors and Drug Inspectors even in the case of cognizable offences. The said Circular is only a reminder to the authorities to do work according to law and nothing else. It is incorrect to say that FIRs have been registered pursuant to the circular dated 11.5.2010.
During the course of argument, a feign attempt was also made regarding maintainability of the writ petition at Lucknow as no cause of action has arisen within the territorial jurisdiction of Lucknow. However, this point was not seriously pressed when it was pointed out that the primary relief relates to the quashing of the Government Order/Circular dated 11.5.2010 and the quashing for FIRs is the consequential relief.
Learned State Counsel has also pointed out that the Act of 2006 is a Central Act. Various provisions of the said Act of 2006 have been notified in the official gazette on various dates. Some provisions of the said Act came into force on 15.10.2007, some provisions came into force on 25.7.2008, some on Page 16 of 74 HC-NIC Page 16 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT 28.8.2008, some on 11.8.2008, some on 9.3.2009, some on 26.6.2009, some on 31.7.2009 and last by some on 29.7.2010. Therefore, the Union of India is a necessary party to place various objects and reasons including the Doctrine of Implied Repeal. Moreover, Section 29(1) of the FSSA deals with express repeal, which provides that the enactments and orders specified in the Second Schedule have been repealed from 29.7.2010 i.e. the appointed date. The Second Schedule mentions about 8 Acts or orders in which not a single provisions of the Penal Code has been mentioned. Thus, it is clear that the relevant provisions of the Penal Code i.e. Sections 272 and 273 have not been repealed by any express provision. In support of this contention reliance has been placed upon State of M.P. vs. Kedia Leather and Liquor Ltd and others (2003) 7 SCC 389.
It has been vehemently argued that the provisions of the Penal Code shall not be repealed unless there is express provision to that effect as was done by the Parliament while enacting Prevention of Corruption Act. Moreover, the provisions of the FSSA and the relevant provisions of the Penal Code are not contradictory to each other. Reliance in this regard has been placed on Basti Sugar Mills Co. Ltd. vs. State o U.P. and another (1979) 2 SCC
86. In the Code of Criminal Procedure (Cr.P.C.), there are various stages like investigation, cognizance, prosecution, conviction, sentence which are altogether different to the procedure provided in the FSSA as such the provisions of FSSA do not have any overriding effect upon the relevant provisions of the Cr.P.C.. Furthermore, the assertion of the petitioners that the instant case is fully covered with the decision of the Apex Court in Jeevan Kumar Raut's (supra) is wholly misconceived as in the instant case, the relevant provisions of the Code remained intact as doctrine of implied repeal is not applicable.
Lastly, it has been submitted that in clause 3(j) of the definition clause of FSSA, the word "food" has been defined. The recovered article does not come within the meaning of "Food" as such the provisions of FSSA are not applicable in the present case.
Countering the allegations of the State Counsel, petitioners' Counsel submitted that assertions of the State Counsel that date of repeal is yet to be notified is wholly fallacious as the notification bringing into force Section 97 of the FSSA has to Page 17 of 74 HC-NIC Page 17 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT be read in light of Section 1(3) and Section 5(3) of the General Clauses Act. A bare reading of Section 97(1) with the second Schedule as well as Column Comments under the caption "Notes on Clauses" supplied with the Act will make it abundantly clear that "this section seeks to repeal the enactment and orders specified in second Schedule immediately w.e.f. the date on which Act is enacted and comes into force.
Clarifying the position, it has been submitted that section 97(2) is not dependent on Section 97(1) and it has come into force on 29th July, 2010. By the impact of Section 97(2) all State Amendments corresponding to FSSA stand repealed, meaning thereby if subject matter of any State Amendment is included in FSSA, the same stands repealed w.e.f. 29th July, 2010 since State Amendment amending section 272 and section 273 IPC and section 16 PFA Act deals with the same subject of food adulteration which is now fully covered by FSSA, the same stands repealed irrespective of the fact that whether PFA Act is repealed or not. In fact, the State by its own admission has accepted repeal of PFA Act in the FIR impugned in Writ Petition No. 8255 (MB) of 2010. Originally, the State had invoked Section 16 PFA Act which has now been replaced by Section 51 and 57 of FSSA.
Learned Counsel for the petitioners submitted that definition of 'food' is an inclusive definition and includes any substance which is intended for human consumption. The word 'substance' as defined in Section 2 (zw) of FSSA includes any natural or artificial substance or other matter, whether it is in solid state or in liquid form or in the form of gas or vapour. It is nobody's case that carbonated drinks or juice based beverages are not intended for human consumption or that they are not substances for the purposes of Section 2 (zw). Moreover, under Section 5 of PFA Act, standards were laid for various food articles in Appendix B. In Appendix B, carbonated water is defined in entry A.01.01 Similarly juice based beverages are defined in Entry A.15 of Appendix B. By virtue of Section 98, the rules including Appendix B have been temporarily transported to FSSA till the regulations under the FSSA are notified. It would, therefore, be absurd to contend that although the standards for this product are provided treating it to be food stuff, but it otherwise is not an article of food.
Learned Counsel for the petitioners has also urged Page 18 of 74 HC-NIC Page 18 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT that sale of unsafe food is a violation under Section 59 of FSSA where the punishment varies from six months to seven years. Unsafe food is defined under Section 2 (zz) of FSSA, which also includes food which is harmful to health or repugnant to human use. Reliance has also placed on the judgment passed by a Division Bench of the Hon'ble High Court of Kerala in Chami vs. Excise Inspector [(2006 (1) KLT 511)] wherein the Court has dealt with the definition and the interpretation of the word 'noxious' and has come to the conclusion at Para 4 that for a substance to become noxious it should be harmful to health.
The Ministry of Health and Family Welfare, New Delhi issued a notification dated 29th July, 2010 with regard to coming into force of various provisions of the FSSA, 2006. The notification reads as under: "S.O.1855(E): In exercise of the powers conferred by subsection(3) of Section 1 of the Food Safety and Standards Act, 2006 (34 of 2006), the Central Government hereby appoints the 29th day of July, 2010 as the date on which the provisions of Section 19 to 21 (both inclusive), Sections 23 to 29 (both inclusive), Sections 31 to 35(both inclusive), Sections 48 to 80( both inclusive), Sections 89, Section 94 to 98 ( both inclusive) and Section 100 of the said Act, shall come into force."
As much emphasis has been laid on the various provisions of the FSSA, we deem it proper to reproduce certain relevant provisions of the Act. FSSA was enacted by the Parliament with a view to consolidate the laws relating to food and to establish the Food Safety and Standards Authority of India for laying down science based standards for articles of food and to regulate their manufacture, storage, distribution, sale and import to ensure availability of safe and wholesome food for human consumption and for matters connected therewith.
The statement of object and reasons of the Act reads as under: (1) Multiplicity of foods laws, standard setting and enforcement agencies pervades different sectors of food, which creates confusion in the minds of consumers, traders, manufacturers and investors. Detailed provisions under various laws regarding admissibility and levels of foods additives, contaminants, food colours, preservatives, etc., and other related requirements have varied Page 19 of 74 HC-NIC Page 19 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT standards under these laws. The standards are often rigid and nonresponsive to scientific advancements and modernization. In view of multiplicity of laws, their enforcement and standard setting as well as various implementing agencies are detrimental to the growth of the nascent food processing industry and is not conducive to effective fixation of food standards and their enforcement.
(2) In as early as in the year 1998, the Prime Minister's Council on Trade and Industry appointed a Subject Group on Food and Agro Industries, which had recommended for one comprehensive legislation on Food with a Food Regulatory Authority concerning both domestic and export markets. Joint Parliamentary Committee on Pesticide Residues in its report in 2004 emphasized the need to converge all present food laws and to have a single regulatory body. The Committee expressed its concern on public health and food safety in India. The Standing Committee of Parliament on Agriculture in its 12th Report submitted in April 2005 directed that the much needed legislation on Integrated Food Law should be expedited.
(3) As an on going process, the then Member Secretary, law Commission of India, was asked to make a comprehensive review of Food Laws of various developing and developed countries and other relevant international agreements and instruments on the subject. After making an indepth survey of the International scenario, the then Member Secretary recommended that the new Food Law be seen in the overall prospective of promoting nascent food processing industry given its income, employment and export potential. It has been suggested that all acts and orders relating to food be subsumed within the proposed Integrated Food Law as the international trend is towards modernization and convergence of regulations of Food Standards with the elimination of multilevel and multi departmental control. Presently, the emphasis is on
(a) responsibility with manufactures, (b) recall,
(c) Genetically Modified and Functional Foods, (d) emergency control, (e) risk analysis and communication and (f) Food Safety and Good Manufacturing Practices and Process Control, viz., Hazard Analysis and Critical Control Point.
(4) In this background, the Group of Ministers constituted by the Government of India, held extensive deliberations and approved the proposed Integrated Food Law with certain modifications. The Integrated Food Law has been named as 'The Food Page 20 of 74 HC-NIC Page 20 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Safety and Standards Bill, 2005'. The main objective of the Bill is to bring out a single statute relating to food and to provide for a systematic and scientific development of Food Processing Industries. It is proposed to establish the Food Safety and Standards Authority of India, which will fix food standards and regulate/monitor the manufacturing, import, processing, distribution and sale of food, so as to ensure and wholesome food for the people. The Food Authority will be assisted by Scientific Committees and Panels in fixing standards and by a Central Advisory Committee in prioritization of the work. The enforcement of the legislation will be through the State Commissioner for Food Safety, his officers and Panchayati Raj/ Municipal bodies."
Section 3 of the Act is the definition clause and defines 'adulterant' 'contaminant' 'food' 'food additive' 'food business' 'hazard', 'manufacture', 'sale', 'substance', 'substandard' and 'unsafe food' amongst other words, which read as under: "(a ) "adulterant" means any material which is or could be employed for making the food unsafe or substandard, misbranded or containing extraneous matter;
(g) "contaminant" means any substance, whether or not added to food, but which is present in such food as a result of the production (including operations carried out in crop husbandry, animal husbandry or veterinary medicine), manufacture, processing, preparation, treatment, packing, packaging, transport or holding of such food or as a result of environmental contamination and does not include insect fragments, rodent hairs and other extraneous matter;
(j) "food" means any substance, whether processed, partially processed or unprocessed, which is intended for human consumption and includes primary food, to the extent defined in clause (ZK) genetically modified or engineered food or food containing such ingredients, infant food, packaged drinking water, alcoholic drink, chewing gum, and any substance, including water used into the food during its manufacture, preparation or treatment but does not include any animal feed, live animals unless they are prepared or processed for placing on the market for human consumption, plants prior to harvesting, drugs and medicinal products, cosmetics, narcotic or psychotropic substances:
Page 21 of 74HC-NIC Page 21 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Provided that the Central Government may declare, by notification in the Official Gazette, any other article as food for the purposes of this Act having regards to its use, nature, substance or quality;
(k) "food additive" means any substance not normally consumed as a food by itself or used as a typical ingredient of the food, whether or not it has nutritive value, the intentional addition of which to food for a technological (including organoleptic) purpose in the manufacture, processing, preparation, treatment, packing, packaging, transport or holding of such food results, or may be reasonably expected to result (directly or indirectly), in it or its byproducts becoming a component of or otherwise affecting the characteristics of such food but does not include "contaminants" or substances added to food for maintaining or improving nutritional qualities;
(n) "food business" means any undertaking, whether for profit or not and whether public or private, carrying out any of the activities related to any stage of manufacture, processing, packaging, storage, transportation, distribution of food, import and includes food services, caterings services, sale of food or food ingredients;
(u) "hazard" means a biological, chemical or physical agent in, or condition of, food with the potential to cause an adverse health effect;
(zd ) "manufacturer" means a person engaged in the business of manufacturing any article of food for sale and includes any person who obtains such article from another person and packs and labels it for sale or only labels it for such purposes;
(zr) "sale" with its grammatical variations and cognate expressions, means the sale of any article of food, whether for cash or on credit or by way of exchange and whether by wholesale or retail, for human consumption or use, or for analysis, and includes an agreement for sale, an offer for sale, the exposing for sale or having in possession for sale of any such article, and includes also an attempt to sell any such article;
(zw) "substance" includes any natural or artificial substance or other matter, whether it is in a solid state or in liquid form or in the form of gas or vapour;
(zx) "substandard" an article of food shall be Page 22 of 74 HC-NIC Page 22 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT deemed to be sub standard if it does not meet the specified standards but not so as to render the article of food unsafe;
(zz) "unsafe food" means an article of food whose nature, substance or quality is so affected as to render it injurious to health:
(i)by the article itself, or its package thereof, which is composed, whether wholly or in part, of poisonous or deleterious substances; or
(ii)by the article consisting , wholly or in part, of any filthy, putrid, rotten, decomposed or diseased animal substance or vegetable substance; or
(iii)by virtue of its unhygienic processing or the presence in that article of any harmful substance; or
(iv)by the substitution of any inferior or cheaper substance whether wholly or in part; or
(v)by addition of a substance directly or as an ingredient which is not permitted; or
(vi)by the abstraction, wholly or in part, of any of its constituents; or
(vii)by the article being so coloured, flavoured or coated, powdered or polished, as to damage or conceal the article or to make it appear better or of greater value than it really is; or
(viii)by the presence of any colouring matter or preservatives other than that specified in respect thereof; or
(ix)by the article having been infected or infested with worms, weevils or insects; or
(x)by virtue of its being prepared, packed or kept under insanitary conditions; or
(xi)by virtue of its being misbranded or sub standard or food containing extraneous matter; or
(xii)by virtue of containing pesticides and other contaminants in excess of quantities specified by regulations."
Section 41 deals with power of search, seizure, investigation, prosecution and procedure whereas section 42 deals with the procedure for launching prosecution. Both the sections reads as under:
41. Power of search, seizure, investigation, prosecution and procedure thereof (1) Notwithstanding anything contained in subsection (2) of section 31, the Food Safety Officer may search any place, seize any article of food or adulterant, if there is a reasonable doubt about them being involved in commission of any offence relating to food and shall thereafter inform the Page 23 of 74 HC-NIC Page 23 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Designated Officer of the actions taken by him in writing:
Provided that no search shall be deemed to be irregular by reason only of the fact that witnesses for the search are not inhabitants of the locality in which the place searched is situated.
(2) Save as in this Act otherwise expressly provided, provisions of the Code of Criminal Procedure, 1973 relating to search, seizure, summon, investigation and prosecution, shall apply, as far as may be, to all action taken by the Food Safety Officer under this Act.
42. Procedure for launching prosecution (1) The Food Safety Officer shall be responsible for inspection of food business, drawing samples and sending them to Food Analyst for analysis.
(2) The Food Analyst after receiving the sample from the Food Safety Officer shall analyse the sample and send the analysis report mentioning method of sampling and analysis within fourteen days to Designated Officer with a copy to Commissioner of Food Safety.
(3) The Designated Officer after scrutiny of the report of Food Analyst shall decide as to whether the contravention is punishable with imprisonment or fine only and in the case of contravention punishable with imprisonment, he shall send his recommendations within fourteen days to the Commissioner of Food Safety for sanctioning prosecution.
(4) The Commissioner of Food Safety shall, if he so deems fit decide, within the period prescribed by the Central Government, as per the gravity of offence, whether the matter be referred to,
(a) a court of ordinary jurisdiction in case of offences punishable with imprisonment for a term up to three years; or
(b) a Special Court in case of offences punishable with imprisonment for a term exceeding three years where such Special Court is established and in case no Special Court is established, such cases shall be tried by a court of ordinary jurisdiction.
(5) The Commissioner of Food Safety shall communicate his decision to the Designated Officer and the concerned Food Safety Officer who shall Page 24 of 74 HC-NIC Page 24 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT launch prosecution before courts of ordinary jurisdiction or Special Court, as the case may be; and such communication shall also be sent to the purchaser if the sample was taken under section 40.
Chapter IX of the Act deals with the offences and Penalties with regard to adulteration of food stuff, the relevant provisions of the statute read as under: "48. General provisions relating to (1 ) A person may render any article of food injurious to health by means of one or more of the following operations, namely:
(a) adding any article or substance to the food;
(b) using any article or substance as an ingredient in the preparation of the food;
(c) abstracting any constituents from the food; or
(d) subjecting the food to any other process or treatment;
with the knowledge that it may be sold or offered for sale or distributed for human consumption.
(2) In determining whether any food is unsafe or injurious to health, regard shall be had to
(a) (i) the normal conditions of use of the food by the consumer and its handling at each stage of production, processing and distribution,
(ii) the information provided to the consumer, including information on the label, or other information generally available to the consumer concerning the avoidance of specific adverse health effects from a particular food or category of foods not only to the probable, immediate or shortterm or longterm effects of that food on the health of a person consuming it, but also on subsequent generations;
(iii) to the probable cumulative toxic effects;
(iv) to the particular health sensitivities of a specific category of consumers where the food is intended for that category of consumers; and
(v) also to the probable cumulative effect of food of substantially the same composition on the health of a person consuming it in ordinary quantities;
(b) the fact where the quality or purity of the Page 25 of 74 HC-NIC Page 25 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT article, being primary food, has fallen below the specified standard or its constituents are present in quantities not within the specified limits of variability, in either case, solely due to natural causes and beyond the control of human agency, then such article shall not be deemed to be unsafe or substandard or food containing extraneous matter.
Explanation .For the purposes of this section, "injury", includes any impairment, whether permanent or temporary, and "injurious to health"
shall be construed accordingly.
49. General provisions relating to penalty While adjudging the quantum of penalty under this Chapter, the Adjudicating Officer or the Tribunal, as the case may be, shall have due regard to the following:
(a) the amount of gain or unfair advantage, wherever quantifiable, made as a result of the contravention,
(b) the amount of loss caused or likely to cause to any person as a result of the contravention,
(c) the repetitive nature of the contravention,
(d) whether the contravention is without his knowledge, and
(e) any other relevant factor.
50. Penalty for selling food not of the nature or substance or quality demanded Any person who sells to the purchaser's prejudice any food which is not in compliance with the provisions of this Act or the regulations made thereunder, or of the nature or substance or quality demanded by the purchaser, shall be liable to a penalty not exceeding two lakh rupees.
Provided that the persons covered under subsection (2) of section 31, shall for such noncompliance be liable to a penalty not exceeding twenty five thousand rupees.
51. Penalty for substandard food Any person who whether by himself or by any other person on his behalf manufactures for sale or stores or sells or distributes or imports any article of food for human consumption which is sub standard, shall be liable to a penalty which may extend to five lakh rupees;
Page 26 of 74HC-NIC Page 26 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
52. Penalty for misbranded food (1) Any person who whether by himself or by any other person on his behalf manufactures for sale or stores or sells or distributes or imports any article of food for human consumption which is misbranded, shall be liable to a penalty which may extend to three lakh rupees.
(2) The Adjudicating Officer may issue a direction to the person found guilty of an offence under this section, for taking corrective action to rectify the mistake or such article of food shall be destroyed.
53. Penalty for misleading advertisement (1 ) Any person who publishes, or is a party to the publication of an advertisement, which
(a) falsely describes any food; or
(b) is likely to mislead as to the nature or substance or quality of any food or gives false guarantee, shall be liable to a penalty which may extend to ten lakh rupees.
(2) In any proceeding the fact that a label or advertisement relating to any article of food in respect of which the contravention is alleged to have been committed contained an accurate statement of the composition of the food shall not preclude the court from finding that the contravention was committed.
54. Penalty for food containing extraneous matter Any person whether by himself or by any other person on his behalf manufactures for sale or stores or sells or distributes or imports any article of food for human consumption containing extraneous matter, shall be liable to a penalty which may extend to one lakh rupees.
55. Penalty for failure to comply with the directions of Food Safety Officer If a food business operator or importer without reasonable ground, fails to comply with the requirements of this Act or the rules or regulations or orders issued thereunder, as directed by the Food Safety Officer , he shall be liable to a penalty which may extend to two lakh rupees.
56. Penalty for unhygienic or unsanitary processing Page 27 of 74 HC-NIC Page 27 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT or manufacturing of food Any person who, whether by himself or by any other person on his behalf, manufactures or processes any article of food for human consumption under unhygienic or unsanitary conditions, shall be liable to a penalty which may extend to one lakh rupees.
57. Penalty for processing adulterant (1) Subject to the provisions of this chapter, if any person who whether by himself or by any other person on his behalf, imports or manufactures for sale, or stores, sells or distribute any adulterant shall be liable
(i) where such adulterant is not injurious to health, to a penalty not exceeding two lakh rupees;
(ii) where such adulterant is injurious to health, to a penalty not exceeding ten lakh rupees.
(2) In a proceeding under subsection (1 ), it shall not be a defence that the accused was holding such adulterant on behalf of any other person.
58. Penalty for contravention for which no specific penalty is provided Whoever contravenes any provisions of this Act or the rules or regulations made thereunder, for the contravention of which no penalty has been separately provided in this Chapter, shall be liable to a penalty which may extend to two lakh rupees.
59. Punishment for unsafe food Any person who, whether by himself or by any other person on his behalf, manufactures for sale or stores or sells or distributes or imports any article of food for human consumption which is unsafe, shall be punishable,
(i)where such failure or contravention does not result in injury, with imprisonment for a term which may extend to six months and also with fine which may extend to one lakh rupees;
(ii)where such failure or contravention results in a nongrievous injury, with imprisonment for a term which may extend to one year and also with fine which may extend to three lakh rupees;
(iii)where such failure or contravention results in a grievous injury, with imprisonment for a term which may extend to six years and also with fine which may extend to five lakh rupees;"
Page 28 of 74HC-NIC Page 28 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Section 89 gives overriding effect of the Act over the other food related laws and reads as under: "89.Overriding effect of this Act over all other food related laws The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act."
Section 97 of the Act seeks to repeal the enactment and orders specified in the Second Schedule immediately with effect from the date on which the Act is enacted and comes into force. It further provides that if there is any other law for the time being in force in any State, corresponding to the Act, the same shall, upon the commencement of the Act, stand repealed and in such case, the provisions of Section 6 of the General Clauses Act, 1897 shall apply.
"97. Repeal and savings (1) With effect from such date as the Central Government may appoint in this behalf, the enactment and orders specified in the Second Schedule shall stand repealed:
Provided that such repeal shall not affect :
(i)the previous operations of the enactment and orders under repeal or anything duly done or suffered thereunder; or
(ii)any right, privilege, obligation or liability acquired, accrued or incurred under any of the enactment orders under repeal; or
(iii)any penalty, forfeiture or punishment incurred in respect of any offences committed against the enactment and orders under repeal ; or
(iv)any investigation or remedy in respect of any such penalty, forfeiture or punishment, and any such investigation, legal proceedings or remedy may be instituted, continued or enforced and any such penalty, forfeiture or punishment may be imposed, as if this Act had not been passed:
(2) If there is any other law for the time being in force in any State, corresponding to this Act, the same shall upon the commencement of this Act, stand repealed and in such case, the provisions of section 6 of the General Clauses Act, 1897 shall apply as if such provisions of the State law had been repealed.Page 29 of 74
HC-NIC Page 29 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT (3) Notwithstanding the repeal of the aforesaid enactment and orders the licences issued under any such enactment or order , which are in force on the date of commencement of this Act, shall continue to be in force till the date of their expiry for all purposes, as if they had been issued under the provisions of this Act or the rules or regulations made thereunder.
(4) Notwithstanding anything contained in any other law for the time being in force, no court shall take cognizance of an offence under the repealed Act or orders after the expiry of a period of three years from the date of the commencement of this Act."
Thus, after the aforesaid notification the FSSA now stands as the only law relating to deal with the adulteration of food. Various provisions of the Act were notified on different dates over a period of time.
The State Government has issued the G.O. Dated 11.5.2010 directing all Divisional Commissioners, District Magistrates, Deputy Inspector Generals of Police, Senior Superintendent of Police and Superintendents of Police to lodge FIR under Section 272/273 IPC in case of adulteration of any article of food or drink. The grievance of the petitioners that pursuant to the said Government order, the authorities are invoking Sections 272/273 IPC without following or applying the provisions of FSSA. Sections 272 and Section 273 read as under:
"272.Adulteration of food or drink intended for sale: Whoever adulterates any article of food or drink, so as to make such article noxious as food or drink, intending to sell such article as food or drink, or knowing it to be likely that the same will be sold as food or drink, shall be punished with imprisonment of either description for a term which may extended to six months, or with fine, which may extend to one thousand rupees, or with both.
272. Sale of noxious food or drink: Whoever sells, or offers or exposes for sale, as food or drink, any article which has been rendered or has become noxious or is in a state unfit for food or drink, knowing or having reason to believe that the same is noxious, or is in a state unfit for food or drink, knowing or having reason to believe that the same is noxious as food or drink, shall be punished with imprisonment of either description for a term Page 30 of 74 HC-NIC Page 30 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT which may extend to six months or with fine which may extend to one thousand rupees, or with both."
Section 272 IPC, reproduced hereinabove, is attracted when a person adulterates an article of food with the intention to sell such an article or knowing that it is likely that the article will be sold as food or drink. In the instant case, there is no allegation in the FIR that the petitioner company or its employees or agents had kept its products with the intention to sell the same or knowing that the products are likely to be sold as food or drink or that the said products were exposed or offered for sale. The definite stand of the company was the articles seized were kept in the godown where even a board "not for sale" was also hanging at the time when the search was conducted.
At this juncture it would be relevant to mention that the Indian Penal Code is a general Penal Code for India. Section 2 IPC deals with the punishment of offences committed within India and provides that every person shall be liable to punishment under this Code and not otherwise for every act or omission contrary to the provisions thereof, of which he shall be guilty within India. Section 5 IPC says that nothing in the Code shall affect any provisions of any Special or local law and it reads as under: "5. Certain laws not to be affected by this Act Nothing in this Act shall affect the provisions of any Act for punishing mutiny and desertion of officers, soldiers, sailors or airmen in the service of the Government of India or the provisions of any special or local law."
Thus, from perusal of provisions of Section 5 IPC, one thing is crystal clear that nothing in the Penal Code shall affect any provisions of any Special Act and when for any act or omission in a particular subject, a special set of rules have been framed, in that situation, the provisions of the IPC have to be ignored or overlooked. In the cases at hand FIRs have been registered under sections 272 and 273 IPC pursuant to the impugned Government Order although adulteration of Food Stuff is covered by a Special Act i.e. The Food Safety and Standards Act, 2006.
It is pertinent to add that the PFA Act was enacted for the prevention of adulteration of food, being a special Act, it eclipsed sections 272 and 273 of Page 31 of 74 HC-NIC Page 31 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT IPC. In other words, the said Act made sections 272 and 273 of IPC redundant as punishment provided under the PFA Act was much more stringent than what was provided under Sections 272 and 273 IPC.
In North East Pure Drinks Pvt Ltd vs. State of Assam(Criminal Petition No. 300 of 2007), on which reliance has been placed by the petitioners' Counsel, the Gauhati High Court after examining the gravity of the charge under Section 272 IPC held as under: "Thus apart, even if one presumes that the seized products had been rendered noxious or were unfit for human consumption, the fact remains that mere possession or storage of such articles of food or drink would not be an offence under section 273 IPC unless one, who is in possession of such an article of food or drink, sells the same or offers or exposes the same for sale or knows or has reason to believe that such article of food or drink would be sold or offered or would be exposed for sale."
In Jatinder Kumar Jain vs. State of Punjab; 2008(2) FAC 437, on which reliance has been placed by the Counsel for the petitioners, the Punjab and Haryana High Court held in paragraph 3 as under: "Ground for quashing, put forward on behalf of the petitioner, is that for the offence of food adulteration, procedure is prescribed under sections 10 and 11 of the PFA Act, for taking a sample and for getting the same tested. Separate procedure for trial has also been prescribed. In these circumstances, registering of FIR without following the procedure laid down in the special statute is not permissible in law."
The Punjab and Haryana High Court in the case of Jatinder Kumar Jain held that registering of FIR without following the procedure laid down in the special statute is not permissible in law. In Jeewan Kumar Raut [supra] the question before the Apex Court was regarding applicability of sub section(2) of Section 167 of the Code of Criminal Procedure, 1973 in a case where cognizance has been taken under Section 22 of the Transplantation of Human Organs Act, 1994 (TOHO) on a complaint filed by the CBI. The Apex Court after examining the matter in detail hold that TOHO being a special Act and the matter relating to dealing with offences thereunder having been regulated by reason of the provisions thereof, there cannot be any manner of Page 32 of 74 HC-NIC Page 32 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT doubt whatsoever that the same shall prevail over the provisions of the Code. It also held in unequivocal terms that if a Special statute lays down procedures, the ones laid down under the general statutes shall not be followed. In the case of Jamiruddin Ansari [supra], the Apex Court reiterated its earlier view and held that provisions of MCOCA would have an overriding effect over the provisions of the Criminal Procedure Code. For the reasons aforesaid, we are of the view that the Union of India is not a necessary party and that too when there is no ambiguity in the notification dated 29th July, 2010.
As regard the assertion of the State Counsel that the recovered article i.e. cold drink is not a "Food" and as such the provisions of FSSA would not be applicable, we would like first to recapitulate the definition of word "Food" and "substance" as defined under Section 3 of the Act, which reads as under: "(j) "food" means any substance, whether processed, partially processed or unprocessed, which is intended for human consumption and includes primary food, to the extent defined in clause (ZK) genetically modified or engineered food or food containing such ingredients, infant food, packaged drinking water, alcoholic drink, chewing gum, and any substance, including water used into the food during its manufacture, preparation or treatment but does not include any animal feed, live animals unless they are prepared or processed for placing on the market for human consumption, plants prior to harvesting, drugs and medicinal products, cosmetics, narcotic or psychotropic substances:
Provided that the Central Government may declare, by notification in the Official Gazette, any other article as food for the purposes of this Act having regards to its use, nature, substance or quality;"
"(zw) substance" includes any natural or artificial substance or other matter, whether it is in a solid state or in liquid form or in the form of gas or vapour;
It is not the case of the State Counsel that the carbonated drinks or juice based beverages are not intended for human consumption or that they are not substances for the purposes of Section 3 (zw). In PFA Act, standards were prescribed for various food articles in the Appendix B. In AppendixB, carbonated water is defined in Entry A.01.01. By virtue of Section 98, the rules including Appendix B has been temporarily transported to FSSA till the Page 33 of 74 HC-NIC Page 33 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT regulations under the FSSA are notified. Therefore, we are unable to agree with the arguments advanced on behalf of the State that the provisions of the FSSA are not applicable in the instant case.
In view of the aforesaid crystal clear legal proposition and particular provisions under the FSSA we are in agreement with the arguments advanced by the petitioner's Counsel that for adulteration of food or misbranding, after coming into force of the provisions of FSSA vide notification dated 29th July, 2010, the authorities can take action only under the FSSA as it postulates an over riding effects over all other food related laws including the PFA Act. In view of the specific provisions under the FSSA, the offences relating to adulteration of food that are governed under the FSSA after July 29,2010 are to be treated as per the procedures to be followed for drawing and analysis of samples as have been provided for. The provisions of penalties and prosecution have also been provided therein. Therefore, before launching any prosecution against an alleged offence of food adulteration, it is necessary for the concerned authorities to follow the mandatory requirements as provided under Sections 41 and 42 of the FSSA and, therefore, the police have no authority or jurisdiction to investigate the matter under FSSA. Section 42 empowers the Food Safety Officer for inspection of food business, drawing samples and sending them to Food Analyst for analysis. The Designated Officer, after scrutiny of the report of Food Analyst shall decide as to whether the contravention is punishable with imprisonment or fine only and in the case of contravention punishable with imprisonment, he shall send his recommendations to the Commissioner of Food Safety for sanctioning prosecution. Therefore, invoking Sections 272 and 273 of the Indian Penal Code in the matter relating to adulteration of food pursuant to the impugned government order is wholly unjustified and non est. Furthermore, it appears that the impugned Government Order has been issued without application of proper mind and examining the matter minutely and thus the State Government travelled beyond the jurisdiction."
14. Almost in line with the decision of this Court in the case of Shambhu Dayal Agrawal (supra) a learned Single Judge of the Punjab Page 34 of 74 HC-NIC Page 34 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT and Haryana High Court in the case of Inderpal and another v. State of Haryana, CRM. M. No.11688 of 2011 decided on 18th December, 2013 read as under: "This petition under Section 482 Cr.P.C. has been filed forquashing of FIR No.132 dated 20.6.2010 registered under Sections272, 420, 34 IPC at Police Station, Kalanaur, District Rohtak and allsubsequent proceedings arising out of the said FIR.
Heard learned counsel for the parties.
Apart from the aforesaid FIR, criminal complaint No.336dated 30.7.2010 under Sections 7 and 16 of The Prevention of FoodAdulteration Act, 1954 has been filed (Annexure P3). The FoodInspector had taken in his possession eight plastic drums containingabout 150 litres of mixed milk. After making necessary samples,sample was sent to the Public Analyst for analysis, who annexed his report that the sample contains 4.0% of Milk Fat and 5.88% of Milk solids not fat against the minimum prescribed limit of 4.5% and 8.5% respectively. The sample was found to be adulterated. The allegations in the FIR are identical but after getting the public analyst's report, challan was presented and charges have been framed under Sections 272/273 and 420 IPC and the petitioner is facing trial in the FIR as well as the criminal complaint. The issue whether police can register an FIR for offence punishable under Sections 420/269/270/271 IPC had come up for consideration before this Court in the case of Shiv Kumar Vs. State of Punjab 2009(1) FAC 238. In that case, ASI Bhagwan Dass on a secret information went to the shop of the accused and purchased Paneer and the Paneer was sent for public analysis and it was found to be adulterated. FIR was registered under Sections 420/269/270/271 Indina Penal Code and merely a complaint No.59 dated 3.5.2008 under Section 16 of Prevention of Food and Adulteration Act was filed by the Food Inspector. While quashing the FIR, the Court has observed that it was not a case that the Paneer was fake or there was any intention on the part of the accused for cheating public. The Paneer was found to be Page 35 of 74 HC-NIC Page 35 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT adulterated and therefore, complaint under Section 16 of Prevention of Food Adulteration Act could be filed and FIR cannot be lodged. In paragraph 8 the Court observed as under:
"So far as the fact that Paneer is fake one, there is no report to this effect on the file. The Patna High Court in the authority in case Satish Mishra Versus State of Bihar and others, 2007(1) FAC 393 has held that when there is a special statute under the Prevention ;of Food Adulteration Act, 1954 then by adding sections of IPC, FIR cannot be launched. Keeping in view the fact that Paneer was not found to be fake but was found to be not conforming to the prescribed standard, the proceedings under the Criminal Act cannot continue. So, FIR No.305 dated 6.11.2007 under Sections 420/269/270/271 IPC, Police Station, City Samana and further proceedings arising therefrom stand quashed."
This proposition of law could not be disputed by the learned State counsel, however, he informs the Court that the petitioner has been appearing regularly before the trial Court in FIR No.132 dated 20.6.2010 registered under Sections 272, 420, 34 Indina Penal Code but in the complaint case he has been declared proclaimed offender on 30.11.2012.
Keeping in view the fact that for selling substandard milk, the petitioner was not required to face two criminal proceedings, therefore, FIR No.132 dated 20.6.2010 registered under Sections 272, 420, 34 IPC at Police Station, Kalanaur, District Rohtak is being quashed qua the petitioners. The petitioner shall be at liberty to appear before the trial Court within one month and he shall be released on bail on furnishing bail bonds to the satisfaction of trial court."
15. In the case of Md. Mahmood and Others v. The State of A.P., 2006 CRI L.J. 3470, N.V. RAMANA, J. (as has lordship then was) considered almost an identical issue. I may quote the relevant observations: Page 36 of 74 HC-NIC Page 36 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT "6. Under the scheme of the Prevention of Food Adulteration Act, 1954, the power to inspect, seize, arrest and investigate the cases falling under the prevention of Food Adulteration Act, 1954, is vested exclusively in the Food Inspector, appointed for a local area, in whose jurisdiction the offence is committed. The powers of the Food Inspector, appointed under Section 9, are enumerated in Section 10 of the Prevention of Food Adulteration Act, 1954, which inter alia include to take samples of any article of food from any person selling article, conveying, delivering or preparing to deliver such article to a purchaser or consignee, to send such sample for public analyst for the local area within which such sample has been taken with the previous approval of the local (health) authority having jurisdiction in the local area councerned or with the previous approval of the Food (Health)Authority, to prohibit the sale of any article of food in the interest of public health.
7. In the interest of public health, the Government vide orders issued in G.O. Ms. No.44, Health, Medical and Family Welfare (LT) Department, dated 1922002, has prohibited the sale of pan masala with any emblem of Gutkha. For enforcement of the prohibition of Gutkha in the State of Andhra Pradesh, the Directorate of Institute of Preventive Medicine, Public Health Labs and Food (Health) Administration. Andhra Pradesh, Hyderabad, has issued Circular Memorandum No.4709/F1/2001, dated 2022002, to the effect that the Food (Health) Administration, enforcement officials shall conduct raids with the support of the Police and officials of Vigilance and Enforcement Department and seize such products from retail and wholesale outlets and manufacturing units in Andra Pradesh.
8. Gutkha being a food item, under the provisions of the Prevention of Food Adulteration Act, 1954, it is only the Food Inspector, who is empowered to seize, arrest and investigate the case. The sale of Gutkha in the State of Andhra Pradesh has been porhibited by the Government. As per the orders issued by the Directorate of Institute of Preventive Medicine, Public Health Labs and Food (Health) Administration, Andhra Pradesh, Hyderabad, in Circular Memorandum, dated 202 2002, the raids in relation to sale of Gutkha, shall be conducted by the Food (Health) Administration Enforcement Officials with the Page 37 of 74 HC-NIC Page 37 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT support of the Police and Officials of the Vigilance and Enforcement Department and seize such products from retail and wholesale outlets and manufacturing units in Andhra Pradesh. In the instant case, except the local police, none of the Enforcement Officials from the Food (Health) Administration, were involved in the seizure, arrest and investigation of the case.
9. Having regard to the fact that the Prevention of Food Adulteration Act, 1954 vests the power to seize, arrest and investigate the case in the Food Inspector, and having regard to the Circular Memorandum, which requires conducting of raids by the Food(Health) Adminstration Enforcement Officials, for enforcing the ban on Gutkha, with the support of Police and Officials of Vigilance and Enforcement Department, the entire exercise of seizure of Gutkha, arrest of accused and investigation of case, done by the local police, is without jurisdiction and the proceedings initiated in pursuance thereof on the file of VI Metropolitan Magistrate, Hyderabad in C.C. No.677 of 2002 against the petitioners, are liable to be quashed."
16. The learned Single Judge of the Patna High Court in the case of Satish Mishra v. State of Bihar and others, Cri. W.P.C. No.829 of 2005 dealt with the same issue like one on hand. I may quote the observations of the learned Single Judge as under: "3. On behalf of the petitioner it is submitted that he was uanufacturing protein food supplements under licence duly issued by the Food Controller under the Provisions of Prevention of Food Adulteration Act. His premises were unauthorisedly and illegally searched by the SubInspector of Police, Sultanganj Police Station, which led to the institution of the present case on the allegation that the petitioner was found manufacturing drugs without proper licence and/or authorisation. As the petitioner was manufacturing food articles for which they had licence, it was alleged that provisions of Prevention of Food Adulteration Act was also violated.
Page 38 of 74HC-NIC Page 38 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
4. As the petitioner had intended to cheat or mislead the people various provisions of Indian Penal Code were added, thus the police usurped jurisdiction to lodge an FIR and investigate the case. It is the correctness of this action of the police that is in question.
5. Having heard counsel for the parties; in my view, Prevention of Food Adulteration Act is a complete Code in itself with regard to manufacture, sale of food articles and contravention in respect thereof. It has its own set of authorities, which are authorised to conduct investigation, search, seizure and/or launch prosecution in respect thereof including enquiry into the matter. Same is the provision of Drugs and Cosmetic Act. Both are special statutes making out special statues making out special offence and providing for its enquiry and prosecution.
6. In that view of the matter, in view of the provision of Section 4((2) Cr.P.C., the procedure as prescribed in these special statute will have to be followed in derogation to the procedure, as prescribed under Cr.P.C. Special authorities have been conferred on special officers under the two acts, which authorities are not on the police officer. The action of the police is wholly without jurisdiction, in all aspect of the matter. Merely by writing Section 420 and other Sections of IPC the police cannot make out an offence where there is none, in fact, in terms of those sections and intendment to cheat and intendment to commit criminal breach of trust is not enough to be an offence under IPC and preparation to commit an attempt to make offence is not punishable under IPC.
7. In the case of Malkiat Singh v. State of Punjab the Apex Court has held that as a matter of law a preparation for committing an offence is different from attempt to commit an offence.
8. Considering all aspect of the matter I find that if what the police alleges is violation of Drugs and Cosmetic Act, then it is only Inspector of Drugs who had the authority to inspect, search, seizure or institution of prosecution. If they allege that the provision of Prevention of Food Adulteration Act is violated then it was the authority of the Food Inspector alone and not the police officer to inspect, seizure or ceased. So far as the offences alleged under IPC are concerned none is made out on the facts of the case.
Page 39 of 74HC-NIC Page 39 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
9. In this connection I may refer to an earlier judgment of this court in the case of Hindustan Lever Ltd. v. State of Bihar & Ors. which has been followed in subsequent decision by this Court.
10. In that view of the matter, the present prosecution as initiated on the basis of the FIR aforesaid and all subsequent acts thereunder are held to be wholly without jurisdiction and are quashed."
17. Let me at this stage look into the provisions of the Prevention of Food Adulteration Act, 1954 the statement of objects and reasons reads as under: "Laws existed in a nuber of States in India for the prevention of adulteration of food stuffs, but they lacked uniformity having been passed at different times without mutual consultation between States. The need for Central legislation for the whole country in this matter has been felt since 1937 when a Committee appointed by the Central Advisory Board of Health recommended this step. 'Adulteration of foodstuffs and other goods' is now included in the Concurrent List (III) in the Constitution of India. It has, therefore, become possible for the Central Government to enact an all India legislation on this subject. The bill replaces all local food adulteration laws where they exist and also applies to those States where there are no local laws on the subject. Among others, it provides for
(i) a Central Food Laboratory to which food samples can be referred to for final opinion in disputed cases (clause 4),
(ii) a Central Committee for Food Standards consisting of representatives of Central and State Government to advise on matters arising from the administration of the Act (clause 3), and
(iii) the vesting in the Central Government Page 40 of 74 HC-NIC Page 40 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT of the rule making power regarding standards of quality for the articles of food and certain other matters (clause 22)."
18. Section 20 provides for cognizance of trial of offences. It reads as under: "(1) No prosecution for an offence under this Act, not being an offence under Section 14 or section 14A shall be instituted except by, or with the written consent of, the Central Government or the State Government or a person authorized 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 or recognized consumer association referred to in section 12, if he or it 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 (1AA) of section 16 shall be cognizable and non bailable."
19. Unlike Section 89 of the Food Safety and Standards Act, 2006 there is no provision in the Prevention of Food Adulteration Act, 1954 given an overriding effect over all other food related laws.
20. At this stage, let me now look into the decision of the Kerala High Court in the case Page 41 of 74 HC-NIC Page 41 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT of Abdul Khader (supra). The Kerala High Court was dealing with a matter arising from the Food Safety and Standards Act. The Court was called upon to decide almost identical issue like the one on hand. In the said case, the accused persons were charged for the offence punishable under Sections 273, 328 read with Section 34 of the IPC and Section 59(iii) of the Food Safety and Standards Act.
21. The accused therein were running a restaurant by name "Salwa Cafe". The allegation was that on 10.07.2012 the second accused prepared the food article by name "Shavarma", which was injurious to health and that was sold to several persons, who developed complications and that, around 10 persons had to be admitted in the different hospitals in Thiruvananthapuram. It was alleged that a person by name Sachin Mathew Roy, aged 21 years also purchased and consumed 'Shavarma' from the restaurant of the accused persons and he also developed serious gastro problem, which resulted in his death at Bangalore.
22. The Police registered the offence accordingly. It was argued on behalf of the Page 42 of 74 HC-NIC Page 42 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT accused persons therein that after the coming into force the Food Safety and Standards Act, the general provisions in the IPC regarding the same subject matter is impliedly repealed and they cannot be dealt with under both the enactment. It was also argued that different procedure and different punishment have been provided under the Act, 2006 and severe punishment has been provided for selling unsafe food causing death and the Act 2006 had repealed the prevention of Food Adulteration Act, 1954 and taken care of all type of offences relating to the sale of food and consequences and ensued on account of sale of such food. It was argued that under such circumstances the accused persons could not have been proceeded against under two enactments and accordingly it was prayed that the proceedings be quashed.
23. The learned single Judge while rejecting such arguments observed and held as under: "14. Section 3(zz) of the Act defines "unsafe food"
which reads as follows:
Section 3(zz) "Unsafe food" means an article of food whose nature, substance or quality is so affected as to render it injurious to health:
(i) by the article itself, or its package thereof, which is composed, whether wholly or in Page 43 of 74 HC-NIC Page 43 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT part, of poisonous or deleterious substances; or
(ii) by the article consisting, wholly or n part, of any filthy, putrid, rotten, decomposed or diseased animal substance or vegetable substance;
or
(iii) by virtue of its unhygienic processing or the presence in that article of any harmful substance; or
(iv) by the substitution of any inferior or cheaper substance whether wholly or in part; or
(v) by addition of a substance directly or as an ingredient which is not permitted; or
(vi) by the abstraction, wholly or in part, of any of its constituents; or
(vii) by the article being so coloured, flavoured or coated, powdered or polished, as to damage or conceal the article or to make it appear better or of greater value than it really is; or
(viii) by the presence of any colouring matter or preservatives other than that specified in respect thereof; or
(ix) by the article having been infected or infested with worms, weevils or insects; or
(x) by virtue of its being prepared, packed or kept under insanitary conditions; or
(xi)by virtue of its being misbranded or sub standard or food containing extraneous matter; or
(xii) by virtue of containing pesticides and other contaminants in excess of quantities specified by regulations".
15. Section 59 of the Act deals with punishment for unsafe food, which reads as follows:
59. Punishment for unsafe food: Any person who, whether by himself or by any other person on his behalf, manufactures for sale or stores or sells or distributes or imports any article of food for human consumption which is unsafe, shall be punishable:
(i) where such failure or contravention does not result in injury, with imprisonment for a term Page 44 of 74 HC-NIC Page 44 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT which may extend to six months and also with fine which may extend to one lakh rupees;
(ii) where such failure or contravention results in a nongrievous injury, with imprisonment for a term which may extend to one year and also with fine which may extend to three lakh rupees;
(iii) where such failure or contravention results in a grievous injury, with imprisonment for a term which may extend to six years and also with fine which may extend to five lakh rupees;
(iv) where such failure or contravention results in death, with imprisonment for a term which shall not be less than seven years but which may extend to imprisonment for life and also with fine which shall not be less than ten lakh rupees.
16. Section 89 of the Act giving overriding effect of this Act over all other food related laws which reads as follows:
Section 89 overriding effect of this Act over all other food related laws: The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act.
17. Section 97 deals with Repeal and savings which reads as follows:
97. Repeal and savings: (1) With effect from such date as the Central Government may appoint in this behalf, the enactment and orders specified in the Second Schedule shall stand repealed:
Provided that such repeal shall not affect:
(i) the previous operations of the enactment and orders under repeal or anything duly done or suffered thereunder; or
(ii) any right, privilege, obligation or liability acquired, accrued or incurred under any of the enactment or Orders under repeal; or
(iii) any penalty, forfeiture or punishment incurred in respect of any offences committed against the enactment and Orders under repeal; or Page 45 of 74 HC-NIC Page 45 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
(iv) any investigation or remedy in respect of any such penalty, forfeiture or punishment, and any such investigation, legal proceedings or remedy may be instituted, continued or enforced and any such penalty, forfeiture or punishment may be imposed, as if this Act had not been passed:
(2) If there is any other law for the time being in force in any State, corresponding to this Act, the same shall upon the commencement of this Act, stand repealed and in such case, the provisions of section 6 of the General Clauses Act, 1897 (10 of 1897) shall apply as if such provisions of the State law had been repealed.
(3) Notwithstanding the repeal of the aforesaid enactment and Orders, the licences issued under any such enactment or Order, which are in force on the date of commencement of this Act, shall continue to be in force till the date of their expiry for all purposes, as if they had been issued under the provisions of this act or the rules or regulations made thereunder.
(4) Notwithstanding anything contained in any other law for the time being in force, no court shall take cognizance of any offence under the repealed Act or Orders after the expiry of a period of three years from the date of the commencement of this Act."
18. The second schedule to the Act shows the enactments which were repealed after coming into force of this Act which do not include any of the provisions of the Indian Penal Code which deals with the acts covered under these provisions.
19. Chapter XIV of Indian Penal Code deals with offences affecting the public health, safety convenience, decency and morals and sections 272 and 273 deal with sale of adulterated food or drink and noxious food or drink which read as follows:
Section 272: Adulteration of food or drink intended for sale: Whoever adulterates any article of food or drink, so as to make such article noxious as food or drink, intending to sell such article as food or drink, or knowing it to be likely that the same will be sold as rood or drink, shall be punished with imprisonment or either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.Page 46 of 74
HC-NIC Page 46 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Section 273: Sale of noxious food or drink:Whoever sells, or offers or exposes for sale, as food or drink, any article which has been rendered or has become noxious, or is in a state unfit for food or drink, knowing or having reason to believe that the same is noxious as food or drink, shall be punished with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.
20. Chapter XVI of the Indian Penal Code deals with offences affecting the human body and Section 304 deals with punishment for culpable homicide not amounting to murder, which reads as follows:
304. Punishment for culpable homicide not amounting to murder: Whoever commits culpable homicide not amounting to murder shall be punished with [imprisonment for life], or imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine, if the act by which the death is caused is done with the intention of causing death, or of causing such bodily injury as is likely to cause death, or with imprisonment of either description for a term which may extend to ten years, or with fine, or with both, if the act is done with the knowledge that it is likely to cause death, but without any intention to cause death, or to cause such bodily injury as is likely to cause death.
21. Section 6 of the General Clauses Act deals with the effect of repeal of Act making textual amendment in Act or Regulation which reads as follows:
6.Effect of repeal: Where this Act, or any [Central Act} or Regulation made after the commencement of this Act repeals any enactment hitherto made or hereafter to be made, then, unless a different intention appears, the repeal shall not
(a) revive anything not in force or existing at the time at which the repeal takes effect; or
(b) affect the previous operation of any enactment so repealed or anything duly done or suffered thereunder;or (c ) affect any right, privilege, obligation or Page 47 of 74 HC-NIC Page 47 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT liability acquired, accrued or incurred under any enactment so repealed; or
(d) affect any penalty, forfeiture or punishment incurred in respect of any offence committed against any enactment so repealed; or
(e) affect any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability,penalty, forfeiture or punishment as aforesaid, and any such investigation, legal proceeding or remedy may be instituted, continued or enforced, and any such penalty, forfeiture or punishment may be imposed as if the repealing Act or Regulation had not been passed"
22. Section 26 of the General Clauses Act deals with provisions as to offences punishable under Section of two or more enactments, which reads as follows:
26. Provision as to offences punishable under two or more enactments: Where an act or omission constitutes an offence under two or more enactments, then the offender shall be liable to be prosecuted and punished under either or any of those enactments, but shall not be liable to be punished twice for the same offence.
It is clear from the above that though certain provisions of the Indian Penal Code and Food Safety and Standards Act overlap on the same subject, it will have to be considered as to whether a person committed the offence can be proceeded against, if the act complained of may be an offence under two enactments, independently will depend upon as to whether the offences alleged are distinct and different or the same and by virtue of the special Act being enacted on the subject matter whether general provisions will be impliedly repealed etc and those things have to be considered on facts of each case.
23. It is true that if there is any provision made covering a particular offence in respect of which there is a general law and a special law was enacted subsequent to the general law, then normally the special law will prevail over the same and even if there no specific exclusion, if from the circumstances, it can be revealed that it is impliedly repealed, then the provisions in the special law will prevail over that subject matter.
Page 48 of 74HC-NIC Page 48 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
24. In the unreported decision in Writ Petition No.8254 (MB) of 2010 M/s Pepsico India Holdings (Pvt) Limited and another v. State of U.P and others, the High Court of Judicature at Allahabad, Lucknow Bench considered the question as to whether the provisions of the Food Safety Act has impliedly repealed the offences under sections 272 and 273 of the Indian Penal Code which deals with sale of adulterated food or drink or noxious food or drink and held in the affirmative and held that a person cannot be prosecuted under both enactments separately or only under the latter Act namely Food Safety and Standards Act.
25. In the decision reported in Jeevan Kumar Raut & Anr. v. Central Bureau of Investigation (AIR 2009 SC 2763) the Hon'ble Supreme Court has held that by virtue of section 22 of Transplantation of Human Organ Act where a particular procedure has been given for dealing with offences under that Act, the general provisions regarding the investigation as provided under the Code of Criminal Procedure will not be applicable as it will have a overriding effect over the general procedure provided under the Criminal Procedure Code regarding investigation. In paragraph 19 of the decision, the Hon'ble Supreme Court has observed as follows:
"19. Section 22 of TOHO prohibits taking of cognizance except on a complaint made by an appropriate authority or the person who had made a complaint earlier to it as laid down therein. Respondent, although , has all the powers of an investigating agency, it expressly has been statutorily prohibited from filing a police report. It could file a complaint petition only as an appropriate authority so as to comply with the requirements contained in Section 22 of TOHO. If by reason of the provisions of TOHO, filing of a police report by necessary implication is necessarily forbidden, the question of its submitting a report in terms of subsection (2) of Section 173 of the Code did not and could not arise. In other words, if no police report could be filed, subsection (2) of Section 167 of the Code was not attracted."
26. In paragraph 29 of the same judgment it has been further observed as follows:
"In this case however, the respondent has not Page 49 of 74 HC-NIC Page 49 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT specifically been empowered both under the 1946 Act as also under the Code to carry out investigation and file charge sheet as is precluded from doing so only by reason of section 22 of Transplantation of Human Organs Act. It is doubtful as to whether in the event of authorization of officer of the department to carry out investigation on a complaint made by the third party he would be entitled to arrest the accused and carry on investigation as if he is a police officer he hope that parliament would take appropriate measure to suitably amend the law in the near future".
27. In the decision reported in Jamiruddin Ansari v. Central Bureau of Investigation (2009 (6) SCC
316), while construing the provisions of Maharashtra Control of Organised Crime Act, 1999 (hereinafter referred to as MCOCA), the Hon'ble Supreme Court has held that:
"Although the special judge is entitled to take cognizance of the offences under MCOCA even on a private complaint, but, after due compliance with either of a private nature or on a police report. Hence, on receipt of a private complaint, Special Judge has to forward the same to the officer indicated in section 23(1)(a) to have an inquiry conducted into the complaint by a police officer mentioned in section 23(1)(b). It is only thereafter that Special Judge can take cognizance of the offence complained of, if sanction is accorded to the special court to cognizance of such offence under section 23 (2). Special Judge cannot invoke provisions of section 156 (3) Cr.PC to order a special inquiry on such private complaint and take cognizance thereupon, without traversing the route indicated in S.23. It is also observed therein that section 9 cannot be read or invoked independent of S.23 and both these provisions must be read harmoniously.
28. In the decision reported in State of M.P. v. Kedia Leather and Liquor Ltd. and others (2003 (7) SCC 389), the Hon'ble Supreme Court had considered the effect of section 133 of the Code of Criminal Procedure and the provisions of Water (Prevention and Control of Pollution) Act, 1974 (Chapter 5 and sections 32 and 33) and Air (Prevention and Control of Pollution) Act, 1981 (Chapter IV and sections 18, 20 & 22 A and considered the question as to whether by virtue of the above provisions under the above said Acts, Section 133 of the Code of Criminal Procedure is impliedly repealed and the Page 50 of 74 HC-NIC Page 50 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Supreme Court has held that as section 133 of the Code and the two acts were mutually exclusive and there was no impediment to their existence side by side two acts did not impliedly overrule section 133 of the Code. While considering the provisions, the Supreme Court has observed as follows:
"There is presumption against a repeal by implication; and the reason of this rule is based on the theory that the legislature while enacting a law has complete knowledge of the existing laws on the same subjectmatter, and therefore, when it does not provide a repealing provision, the intention is clear not to repeal the existing legislation. When the new Act contains a repealing section mentioning the Acts which expressly repeals, the presumption against implied repeal of other laws is further strengthened on the principle expressio unius (persone vel rei) est exclusio alterius (The express intention of one person or thing is the exclusion of another). The continuance of the existing legislation, in the absence of an express provision of repeal by implication lies on the party asserting the same.
The presumption is, however, rebutted and
a repeal is inferred by necessary
implication when the provisions of the
later Act are so inconsistent with or repugnant to the provisions of the earlier Act that the two cannot stand together. But, if the two can be read together and some application can be made of the words in the earlier Act, a repeal will not be inferred.
The necessary questions to be asked are:
(1)Whether there is direct conflict between the two provisions.
(2). Whether the legislature intended to lay down an exhaustive Code in respect of the subject matter replacing the earlier law.
(3) Whether the two laws occupy the same field.
When the court applies the doctrine, it does no more than give effect to the intention of the legislature by examining the scope and the object of the two enactments and by a comparison of their provisions. The matter in each case is one of the construction and comparison of the two statutes. The court leans against implying a Page 51 of 74 HC-NIC Page 51 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT repeal. To determine whether a later statute repeals by implication an earlier statute, it is necessary to scrutinize the terms and consider the true meaning and effect of the earlier Act. Until this is done, it is impossible to ascertain whether any inconsistency exists between the two enactments."
29. The Constitution Bench of the Supreme Court in Deep Chand v. State of U.P (AIR 1959 SC 648) considered the question of repugnance between two statutes and how this will have to be considered as follows:
"Repugnancy between two statutes may be ascertained on the basis of the following three principles:
(1)Whether there is direct conflict between the two provisions;
(2)Whether Parliament intended to lay down an exhaustive code in respect of the subjectmatter replacing the Act of the State Legislature; and (3)Whether the law made by Parliament and the law made by the State Legislature occupy the same field."
30. The same view has been reiterated in the decision reported in Tansukh Rai Jain v. Nilratan Prasad Shaw and others (AIR 1966 SC 1780). Further in the decision reported in Municipal Corporation of Delhi v. Shiv Shanker (AIR Crl.M.C.No.1266 of 2013 1971 SC 815) while considering the question as to whether the provisions of the Essential Commodities Act or Fruit Products Order made thereunder can impliedly repealed Prevention of Food Adulteration Act and observed as follows:
"The object and purpose of the Adulteration Act is to eliminate the danger to human life and health from the sale of unwholesome articles of food. The Essential Commodities Act on the other hand has for its object the control of the production, supply and distribution of, and trade and commerce in, essential commodities. In spite of this difference the two provisions may have conterminous fields of operation. The provisions of the Adulteration Act and of the Fruit Order are supplementary and cumulative in their operation and they can stand together. If the Adulteration Act or Rules impose some restrictions on the Page 52 of 74 HC-NIC Page 52 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT manufacturer, dealer and seller of vinegar then they have to comply with them irrespective of the fact that the Fruit Order imposes lesser number of restrictions in respect of these matters. The Parliament did not intend by enacting the Essential Commodities Act or the Fruit Order to impliedly repeal the provisions of the Adulteration Act and the Rules in respect of the vinegar. Both the statures can function with full vigour side by side in their own parallel channels. Even if they happen to some extent to overlap, Section 26 of the General Clauses Act fully protects the guilty parties against double jeopardy or double penalty. Both the Adulteration Act and the Essential commodities Act have been amended from time to time after their enactment. The subsequent amendments of the Adulteration Act and of the Essential Commodities Act by the Parliament and the amendment of the Adulteration rules would also tend to negative any legislative intendment of implied repeal of the Adulteration Act by the Essential Commodities Act or the Fruit Order."
31. In the decision reported in Zaverbhai Amaidas v. The State of Bombay (1955 SCR 799) it has been observed that if there is conflict between the Central enactment and the State enactment on the same subject, then Central enactment will prevail.The same principle has been laid down in the decision reported in the Dharangadhra Chemical works v. Dharangadhra Municipality and another (AIR 1985 SC 1729). In the decision reported in State of Bihar v. Murad Ali Khan and others (AIR 1957 SC 458 = 1957 KHC 608), the Hon'ble Supreme Court has considered the question as to whether Sections 5 and 6 of Prevention of Corruption Act has impliedly repealed, Section 405 and 409 of the Indian Penal Code dealing with misappropriation by a public servant and observed that if he two offences are distinct and separate, then one will not repeal the another. The same view has been reiterated in the decision reported in State of Bombay v. S.L. Apte (AIR 1961 SC 578 = 1961 KHC 537) wherein the question as to whether the provisions of Insurance Act and the offence under Section 105 of the Insurance Act and section 409 of the Indian Penal Code are similar and proceedings against a person under both the acts will amount to double jeopardy under Article 20(2) of the Constitution of India and Hon'ble Supreme Court has held that they are distinct and separate and one will not Page 53 of 74 HC-NIC Page 53 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT override the other and proceedings against the person under both the enactments will not amount to double jeopardy under Article 20(2) of the Constitution of India. Further in the decision reported in State of Bihar v. Murad Ali Khan and others (AIR 1989 SC 1= 1988 KHC 1071), the Hon'ble Supreme Court has considered the question as to whether the offences under the Wild Life (Protection) Act, 1972 dealing with section 9(1) and Section 51 regarding wild life and section 429 of the Indian Penal Code will be mutually exclusive and whether the earlier Act will override the general provisions of the Indian Penal Code deals with the same subject matter observed that they are distinct and separate and that cannot be quashed under section 482 of the Code. With this principles in mind the case in hand has to be considered.
32. Further in the decision reported in Vishal Agarwal and another v. Chhattisgarh State Electricity Board and another (2014 (1) KHC 319), the Hon'ble Supreme Court has held that Section 151 of Electricity Act, 2003 will not cause any fetter on the right of the police to investigate a case under the Code of Criminal Procedure in respect of any cognizable offence has been committed which is an offence under the provisions of the Indian Penal Code as well.
33. The same view has been reiterated in the decisions reported in State (NCT of Delhi) v. Sanjay, Jaysukh Bavanji Shingalia v. State of Gujarat and another, Malabhai Shalabhai Rabari and others v. State of Gujarat and others, Kalubhai Dulabhai Khachar v. State of Gujarat and another and Sondabhai Hanubhai Bharwad v. State of Gujarat and another (2014 (9) SCC 772), where it has been observed that provisions under the Mines and Mineral (Development and Regulation) Act, 1957 is only barring investigation of an offence under Section 4(1A) read with section 21(1) of MMDR Act and Magistrate taking cognizance of the offence if it is an offence otherwise under the Indian Penal Code that will not be a bar for the police to investigate and file final report and Magistrate taking cognizance of the offence for that offence. It is clear from the provisions of the General Clauses Act that if the act committed is an offence under two enactments, there is nothing barring for proceeding against them under two enactments but they cannot be sentenced for the same separately. Further if they are distinct and different offence, then there is no bar for Page 54 of 74 HC-NIC Page 54 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT imposing separate sentence as well as it will not amount to double jeopardy as provided under Article 20(2) of the Constitution of India.
34. It is seen from the allegations in the complaint filed by the Food Safety Officer under the Food Safety and Standard Act that only the first petitioner had committed the offence under that Act, as he being the licensee and owner of the restaurant, others who are involved in the commission of the act have not been implicated. But in the case registered by the police apart from the first petitioner, others who are responsible for running the restaurant and preparation of the food and sale of the same were also implicated. The procedure to be followed, nature of evidence to be collected, points to be proved and ingredients of the offence in both are entirely different. One is a technical offence and other is an offence to be proved based on evidence to be collected by the investigating agency. Even if technical offence fails, the substantive offence investigated by the police on the basis of materials collected will prevail over the other.
35. If the intention of the Legislature is to repeal or remove the provisions under the Indian Penal Code also in respect of the offence relating to food, then they ought to have deleted those provisions also as has been done in respect of giving bribe from the Indian Penal Code when Prevention of Corruption Act was enacted dealing with those acts. That was not done in this case. Further the Legislature was very clear when a schedule was added, they only repealed certain enactments which were dealing with sale and manufacture of food earlier and not all the provisions which were dealing with the same subject matter in the other enactments like Indian Penal Code also. The above view is clear from the decision of the Supreme Court in State of Bombay v. S.L. Apte (AIR 1961 KHC 537), Om Praksh Gupta v. State of U.P (1957 KHC 608) and State of Bihar v. Murad Ali Khan and others (1988 KHC 1071) as well. So in view of the authoritative pronouncement of the Supreme Court, I am with great respect disagreeing with the dictum laid down by the Allahabad High Court in Writ Petition No.8254(MB)/2010 M/s. Pepsico India Holdings (Pvt). Ltd and another v. State of U.P and others.
36. Further it is also seen from the court before whom the case is pending, which was instituted on the basis of a complaint under the Food Safety and Page 55 of 74 HC-NIC Page 55 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Standard Act though higher punishment was provided that court has no jurisdiction to award such a punishment, whereas under the police investigation case, it will be committed to the Sessions Court and the Sessions Court has power to award severe punishment as provided under the Indian Penal Code. Further if it is proved by the prosecution that the persons who are selling the food articles were aware of the consequences of the food being sold, which is likely to cause injurious to health and even cause death, then apart from the same being falling under the provisions of the Food Safety and Standard Act, it will fall under the provisions of Section 304 of the Indian Penal Code as well, which is a distinct and separate offence, for which prosecution can be independently proceeded with by the police on the basis of a complaint given by the affected party. So only the offence under Section 59(3) of the Act alone can be proceeded with by the Food Safety Officer as an empowered officer and other offences which will not fall under that Act and persons against whom prosecution can be launched for the same offences, who are not covered by the Food Safety and Standard Act, the only remedy available to the affected person is to move the police for regular investigation under the Code of Criminal Procedure and proceed against them for the offence provided under the general law namely Indian Penal Code. So, under the circumstances, the submission made by the counsel for the petitioners that the police case initiated on the basis of the complaint is barred in view of the provisions of the Food Safety and Standard Act is not sustainable and the same is liable to be rejected and the petitioners are not entitled to get the relief quashing Crime No.732/2012 of Museum police station, Thiruvananthapuram claimed in the petition and the same is liable to be dismissed."
24. Thus, the learned Single Judge of the Kerala High Court took the view that although certain provisions of the IPC and the Act, 2006 overlap on the same subject, yet it was necessary to consider as to whether a person committed the offence can be proceeded against, if the act complained of may be an Page 56 of 74 HC-NIC Page 56 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT offence under two enactments independently, would depend upon whether the offences alleged are distinct and different or the same and by virtue of the special Act being enacted on the subject matter whether the general provisions would stand implidely repealed etc.
25. Even in a case of a provision in a particular Act beginning with a non obstante clause ("notwithstanding anything inconsistent contained therein in any other law for the time being in force") must be enforced and implemented by giving effect to the provisions of the Act and by limiting the provisions of the other laws. But, it cannot be gainsaid that sometimes one may come across two or more enactments containing a similar non obstante clause operating in the same or similar direction. Obviously, in such cases, the Court must attempt to find out the intention of the Legislature by examining the nature of controversy, object of the Act, proceedings initiated, relief sought and several other relevant considerations. From the various decisions of the Apex Court, it is clear that the Courts have applied several workable tests. They, interalia, include to keep in Page 57 of 74 HC-NIC Page 57 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT view whether the Act is 'general' or 'special', whether the Act is a subsequent legislation, whether there is reference to the former law and the non obstante clause therein. The above tests are merely illustrative and by no means they should be considered as exhaustive. It is for the Court when it is called upon to resolve such conflict by harmoniously interpreting the provisions of both the competing statutes and by giving effect to one over the other.
26. In the aforesaid contest I may refer to rely upon the observations of the Supreme Court in the case of Central Bank of India v. State of Kerala and Others, reported in 2009 4 SCC 94: "28.A non obstante clause is generally incorporated in a statute to give overriding effect to a particular section or the statute as a whole. While interpreting non obstante clause, the Cuourt is required to find out the extent to which the legislature intended to do so and the context in which the non obstante clause is used. This rule of interpretation has been applied in several decisions. In State of West Bengal v. Union of India, it was observed that the Court must ascertain the intention of the legislature by directing its attention not merely to the clauses to be construed but to the entire statute; it must compare the clause with the other parts of the law and the setting in which the clause to be interpreted occurs.
29. In Madhav Rao Jivaji Rao Scindia v. Union of India and Anr. Hidayatullah, C.J. observed that the Page 58 of 74 HC-NIC Page 58 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT non obstante clause is no doubt a very potent clause intended to exclude every consideration arising from other provisions of the same statute or other statute but"for that reason alone we must determine the scope" of that provision strictly. When the section containing the said clause does not refer to any particular provisions which it intends to override but refers to the provisions of the statute generally, it is not permissible to hold that it excludes the whole Act and stands all alone by itself. A search has, therefore, to be made with a view to determining which provision answers the description and which does not.
30. In R.S. Raghunath v. State of Karnataka and Anr., a three Judge Bench referred to the earlier judgments in Aswinin Kumar Ghose v. Arabinda Bose, Dominion of India v. Shrinbai A. Irani, Union of India v. G.M. Kokil, Chandavarkar Sita Ratna Rao v. Ashalata S. Guram and observed:] ...The nonobstanteclause is appended to a provision with a view to give the enacting part of ithe provision an overriding effect in case of a conflict. But the nonobstante clause need not necessarily and always be coextensive with the operative part so as to have the effect of cutting doen the clear terms of an enactment and if the words of the enactment are clear and are capable of a clear interpretation on a plain and grammatical capable of a clear interpretation on plain and grammitcal construction of the words the non obstante clause cannot cut down the construction and restrict the scope of its operation. In such cases the nonobstante clause has to be read as clarifiying the whole position and must be understood to have been incorporated in the enactment by the legislature by way of abundant caution and not by way of limiting the ambit and scope of the special Rules."
31. In A.G. Varadarajula v. State of Tamil Nadu, this Court relied on Aswinin Kumar Ghose s. case. The Court while interpreting non obstante clause contained in Section 21A of Tamil Nadu Land Reforms (Fixation of ceiling on Land) Act, 1961 held:
It is well settled that while dealing with a non obstante clause under which the legislature wants to give overriding effect to a section, the court must try to find out the extent to which the legislature had intended to give one provision overriding effect over another provision. Such intention of the legislature in this behalf is to be gathered from the enacting part of the section.Page 59 of 74
HC-NIC Page 59 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT In Aswini Kumar Ghose v. Arabinda BosePatanjali Sastri, J. observed:
The enacting part of a statute must, where it is clear, be taken to control the non obstante clause where both cannot be read harmoniously;"
27. Sections 272 and 273 of the IPC, reads as under: "Section 272: Adulteration of food or drink intended for sale: Whoever adulterates any article of food or drink, so as to make such article noxious as food or drink, intending to sell such article as food or drink, or knowing it to be likely that the same will be sold as rood or drink, shall be punished with imprisonment or either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.
Section 273: Sale of noxious food or drink:Whoever sells, or offers or exposes for sale, as food or drink, any article which has been rendered or has become noxious, or is in a state unfit for food or drink, knowing or having reason to believe that the same is noxious as food or drink, shall be punished with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.
28. Section 272 talks about adulteration of food or drink intended for sale and Section 273 talks about sale of noxious food or drink.
Page 60 of 74HC-NIC Page 60 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
29. The offence under Section 272, IPC has the following essentials:
(i) Selling or offering for sale as food or drink some article;
(ii) Such article must have become noxious or must be in a state unfit for food or drink;
(iii) The sale or exposure must have been made with a knowledge or reasonable belief that the article is noxious as food or drink.
30. To bring home a charge under Section 273, IPC the prosecution is to prove: (1) that the accused sold or offered or exposed for sale an article of food or drink; (2) that article of food of drink has been rendered noxious or has become unfit for food or drink; (3) that during the sale or offering for sale or exposing for sale he knew the article of food or drink to be noxious or has reason to believe so.
31. I am of the view that the ingredients to constitute the offence under Sections 272, 273 of the IPC vizaviz the offence under the Food Adulteration Act are absolutely distinct and it is difficult to take the view that Sections 272 and 273 of the IPC would never go Page 61 of 74 HC-NIC Page 61 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT together with the provisions of the Food Adulteration Act. In such circumstances, there can be appropriate complaint filed by the Food Inspector under the Provisions of the Food Adulteration Act and simulteneously if there is sufficient materials the accused can be prosecuted for the offence under Sections 272 and 273 of IPC on a Police report.
32. The view taken by the Kerala High Court is much more commendable and I propose to follow the same.
33. However, so far as the case on hand is concerned, the question is whether there is any materials on record to even prima facie indicate that the accused persons have committed the offence under Sectins 406, 420, 272 and 273 of the Indina Penal Code. In the facts of the case none of the ingredients to constitute the offences punishable under Sections 406, 420, 272 and 273 of the IPC are spelt out.
34. The facts before the Kerala High Court in the case of Abdul Khadar (supra) were quite different.
35. The distinction between an offence under Page 62 of 74 HC-NIC Page 62 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Section 272, IPC and offence under Section 16(1) (a) (i) read with Section 7(i) Prevention of Food Adulteration Act, 1954 is that when sale of adulterated food or drink is punishable under the Prevention of Food Adulteration Act, adulteration rendering it noxious with intention that it may be sold or with knowledge that it may be sold is an offence under Section 272 IPC. Similarly the distinction between section 273, IPC on the one hand and on offence under Section 16(1)(a)
(i) is that the sale of adulterated food simpliciter attracts section 16(1)(a)(i) read with Section 7(i) P.F.A. Act, sale of adulterated food or drink, the impugned adulteration rendering it noxious and the sale being made with the knowledge that it is noxious etc. attracts section 273, IPC.
36. It may be apposite to recall Section 2(ia) Prevention of Food Adulteration Act, 1954 defining adulterated article of food runs as under: (ia) "adulterated"an article of food shall be deemed to be adulterated
(a) if the article sold by a vendor is Page 63 of 74 HC-NIC Page 63 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT not of the nature, substance or quality demanded by the purchaser and is to his prejudice, or is not of the nature, substance or quality which it purports or is represented to be;
(b) if the article contains any other substance which affects, or if the article is so processed as to affect, injuriously the nature, substance or quality thereof;
(c) if any inferior or cheaper substance has been substituted wholly or in part of the article so as to affect injuriously the nature, substance or quality thereof;
(d) if any constituent of the article has been wholly or in part abstracted so as to affect injuriously the nature, substance or quality thereof;
(e) if the article had been prepared, packed or kept under insanitary conditions whereby it has become contaminated or injurious to health;
(f) if the article consists wholly or in part of any filthy, putrid, rotten, decomposed or diseased animal or Page 64 of 74 HC-NIC Page 64 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT vegetable substance or is insectinfected or is otherwise unfit for human consumption,;
(g) if the article is obtained from a diseased animal;
(h) if the article contains any posonous or other ingredient which renders it injurious to health;
(i) if the container of the article is composed, whether wholly or in part, of any poisonous or deleterious substance which renders its contents injurious to health;
(j) if any colouring matter other than that prescribed in respect thereof is present in the article, or if the amounts of the prescribed colouring matter which is present in the article are not within the prescribed limits of variability;
(k) if the article contains any prohibited preservative or permitted preservative in excess of the prescribed limits;
(l) if the quality or purity of the article falls below the prescribed Page 65 of 74 HC-NIC Page 65 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT standard or its constituents are present in quantities not within the prescribed limits of variability, but which renders it injurious to health;
(m) if the quality or purity of the article falls below the prescribed standard or its constituents are present in quantities not within the prescribed limits of variability but which does not render it injurious to health;
Provided that, where the quality or purity of the article, being primary food, has fallen below the prescribed standards or its constituents are present in quantities not within the prescribed limits of variability, in either case, solely due to natural causes and beyond the control of human agency, then, such article shall not be deemed to be adulterated within the meaning of this subclause.
37. The expression, "noxious" has been defined in Section 2(xv), Prevention of Food Adulteration Act as follows:
(xv) the words "unwholesome" and Page 66 of 74 HC-NIC Page 66 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT "noxious" when used in relation to an article of food mean respectively that the article in harmful to health or repugnant to human use.
38. The word noxious appears in Rule 49, Prevention of Food Adulteration Rules, 1955.
39. Rule 49(2) Prevention of Food Adulteration Rules, 1955 lays down as one of the conditions of sale of food or drink that no person shall use for manufacturing preparing, or storing any food or ingredient of food intended for sale any utensil or container which is imperfectly enamelled or imperfectly tinned or which is made of such materials or is in such a state as to be likely to injure such food or render if noxious.
40. Rule 49(4) further says that no utensil or container used for the manufacture or preparation of or containing any food or ingredient of food intended for sale shall be kept in any place in which such utensil or container is likely by reason of impure air or dust or any offensive, noxious or deleterious gas or substance or any noxious or injurious emanations, or exhalation, or effluvium, to be Page 67 of 74 HC-NIC Page 67 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT contaiminated and thereby render the food noxious.
41. These are the two places where the word "noxious" has been used in the Act and the Rules, apart from s.2(xv) Prevention of Food Adulteration Act referred to above.
42. So, it emerges that actual adulteration of food or drink rendering it noxious has not been contemplated by those Rules.
43. Section 7, Prevention of Food Adulteration Act, laying down the prohibition of manufacture, sale etc. of certain article lays down the following in Clause (v) namely that a sale of an article of food in contravention of any provision of the Act or Rules is prohibited. It lays down in Clause (i) further that sale of adulterated food is prohibited.
44. Section 16(1)(a) Prevention of Food Adulteration Act enacts interalia, that whoever sells or distributes any article of food, sale of which is prohibited under any provision of the Act or any rule thereunder is liable to be visited with penalty.
Page 68 of 74HC-NIC Page 68 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
45. But, it may be found that Rule 49 does not prohibit actual adulteration rendering the food or drink noxious. So, Section 7(v) of the Act and consequently, Section 16(1)(a)(i) is not attracted when the food or drink is so adulterated as to render it noxious.
46. In this limited field Section 272, IPC has its operation.
47. But, at the same time to bring home Section 272, IPC first and foremost ingredient is that the accused must have adulterated the food or drink.
48. Section 7(i), Prevention of Food Adulteration Act reads:
"S.7. Prohibitions of manufacture, sale etc. of certain articles of food - No person shall, himself or by any person on his behalf, manufacture for sale or store, sell or distribute
(i) any adulterated food."
49. So, it emerges that on proof of very first ingredient of Section 272, IPC an accused may be brought to book under Section 16(l)(a) read Page 69 of 74 HC-NIC Page 69 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT with Section 7(i) of the Act. If the prosecution prosecutes the offender for more adulteration, the matter ends there. But the prosecution on proof of other ingredients of Section 272, IPC discussed above can also bring the offender to justice under Section 272, IPC.
50. There is no question of repeal by implication as it cannot be said that the aforesaid provisions of the Prevention of Food Adulteration Act and Section 272 occupy entirely the same field. It is undoubtedly true that the legislature can exercise the power of repeal by necessary implication. But it is equally settled that there is a presumption against an implied repeal. Upon the assumption that the legislature enacts laws with a complete knowledge of all existing laws pertaining to the same subject, the failure to add a repealing cluase indicates that the intent was not meant to repeal existing legislation. The presumption will be rebutted if the provision of the new Act are so inconsistent with the old one, that the two cannot stand together vide the cases.
Page 70 of 74HC-NIC Page 70 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT
51. An analysis of Section 272, IPC shows that to bring home an offence under Section 272, IPC the prosecution must establish the following : (a) an article of food or drink was adulterated by the accused. (b) this adulteration rendered the food or drink noxious; (c) that this adulteration was intended to sell the food or drink or the accused knew it to be likely that the adulterated and noxious food or drink would be sold as food or drink.
52. To bring home a charge under Section 272, IPC the prosecution is to prove: (a) that the accused adulterated a food or drink; (b) that such adulteration rendered the food or drink noxious; (c) that during the adulteration the accused intended to sell the said article of food or drink or knew that it was likely to be sold as pure food or drink.
53. There is nothing on record at this stage to reach to the conclusion that the adulteration of the "Ghee" rendered the same noxious. The report of the Public Analyst dated 16th February, 2008 is as under: Page 71 of 74 HC-NIC Page 71 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Sl. Quality Characteristic Result Prescribed std.
No. of As per
T.R. Provision of
Act & Rules
3 B.R. Reading at 40 c 50.4 40 to 43.5
4 Baudouin Test for Positive Negative
Vanaspati
5 Reichert Value 7.2 Min. 24
6 Added Colour Turmeric Absent
Detected
54. The plane reading of the same indicates that the sample of "Ghee" in all respects was found to be substandard and adulterated.
55. As noted above, for the offence under the Food Adulteration Act, the applicants are independently being prosecuted pursuant to the complaint lodged by the Food Inspector culminated in the Criminal Case No.841 of 2008 pending in the Court of learned Chief Judicial Magistrate, Amreli. The Criminal Case No.841 of 2008 shall proceed further expeditiously in accordance with law without being influenced in any manner by any of the observations made in this judgment.
56. In the course of the trial of the Criminal Case NO.841 of 2008 i.e. for the prosecution under the prevention of Food Adulteration Act, if any, primafacie evidence surfaces as Page 72 of 74 HC-NIC Page 72 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT regards the commission of the offence punishable under Sections 272 and 273 of the IPC, then in such circumstances, it shall be open for the trial Court to add the charge for the offence under Sections 272 and 273 of the IPC in exercise of its power under Section 216 of the Cr.P.C.
57. In the aforesaid context, let me refer to rely on a decision of the Supreme Court in the case of Rajiv Kumar Gupta V. State of Maharashtra, reported in 2006 Cr.LJ 581. I may quote the observations as contained in para 26: "26. The learned Counsel further contended that by invoking the provisions of the IPC like Sections 272, 273 and 420, it amounts to exceeding heir power and jurisdiction as the Food Adulteration Act and the said Rules made thereunder nowhere give them such authority to launch prosecution under the IPC. The learned Counsel is, however, unable to submit any supporting foundation to this proposition. There is no bar under the Food Adulteration Act and the said Rules made thereunder that the concerned authorities under the Act have no jurisdiction and/or authority to prosecute the guilty person for the offences under the IPC based on the same averments along with the provisions of the special statutes. All such authorities have jurisdiction to launch a prosecution by invoking various provisions of the IPC, along with the special statutes."
58. So far as the Criminal Case No.580 of 2008 pending in the Court of the learned Chief Judicial Magistrate, Amreli arising from the First Information Report being C.R. No. I8 of 2008 registered with the Amreli Taluka Police Page 73 of 74 HC-NIC Page 73 of 74 Created On Sat May 06 01:23:41 IST 2017 R/CR.MA/6991/2014 CAV JUDGMENT Station is concerned the same is quashed on the ground that the same is not in accordance with law.
59. At this stage it is appropriate for this Court to state that if proper investigation would have been conducted in the right direction and in accordance with law then probably there could have been materials on record to show that the food article was noxious.
60. In the result, this application succeeds and is hereby allowed. The proceedings of Criminal Case No.580 of 2008 pending in the Court of the learned Chief Judicial Magistrate, Amreli arising from the First Information Report being C.R. No. I8 of 2008 is hereby quashed. Rule is made absolute.
(J.B.PARDIWALA, J.) Manoj Page 74 of 74 HC-NIC Page 74 of 74 Created On Sat May 06 01:23:41 IST 2017