Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 122]

Supreme Court of India

Babu Lal Hargovindas vs State Of Gujarat on 18 March, 1971

Equivalent citations: 1971 AIR 1277, 1971 SCR 53, AIR 1971 SUPREME COURT 1277, 1971 SC CRI R 1, 1971 UJ (SC) 500, 1971 ALLCRIR 437, 1971 SCD 509, 1971 CRI APP R (SC) 445

Author: P. Jaganmohan Reddy

Bench: P. Jaganmohan Reddy, G.K. Mitter, K.S. Hegde

           PETITIONER:
BABU LAL HARGOVINDAS

	Vs.

RESPONDENT:
STATE OF GUJARAT

DATE OF JUDGMENT18/03/1971

BENCH:
REDDY, P. JAGANMOHAN
BENCH:
REDDY, P. JAGANMOHAN
MITTER, G.K.
HEGDE, K.S.

CITATION:
 1971 AIR 1277		  1971 SCR   53
 1971 SCC  (1) 767
 CITATOR INFO :
 F	    1972 SC1631	 (6)
 F	    1974 SC 789	 (4)


ACT:
Food   Adulteration  Act,  1954--Panch	 witness   admitting
signatures  but	 denying  presence at time  of	recovery  of
sample--Evidence of Food Inspector can be relied upon and s.
10(7) of Act must be taken as complied with Resolution	of
Municipal  Corporation	under s. 20(1)	of  Act	 authorising
Medical	 Officer  of  Health to	 give  written	consent	 for
prosecution  under  Act--Not  necessary	 that  authorisation
should	 be  by	 Commissioner--Effect  of  ss.	 67(3)	 and
68(1)--Complaint  need	not  be	 in  the  name	of  Corpora-
tion--Rule 7(2) does not contravene ss. 13(1) and 23(1)	 (e)
of Act and is not ultra vires.



HEADNOTE:
The  appellant	was a dealer in milk.	The  Food  Inspector
purchased milk from him for analysis and sealed it in three
bottles	 one of which was left with the dealer and one	sent
for  analysis,	the third being kept by	 the  Inspector	 for
production  in	court.	The Public Analyst's  report  showed
that be had caused the sample to be analyzed and that  there
was  a deficiency of non-fatty solids in the  sample.	With
the  written  consent of the Medical Officer of	 Health	 the
Inspector  filed  a  complaint	under  s.  16  of  the	Food
Adulteration  Act, 1954.  Before the Magistrate the  witness
of the recovery of the sample admitted his signatures on the
receipt Ex. 5 and on the wrappers and labels of the  bottles
in  which  the	sample was sealed but denied  that  he	was
present	 when the sample was obtained.	He claimed  that  he
had signed Ex. 5 without reading it.  The Magistrate relying
on the	testimony  of the  Food	 Inspector  convicted  the
appellant.   The High Court confirmed the conviction.	With
certificate  under  Art.  134(1) (c)  of the  Constitution
appeal was filed in this Court.
HELD:	  (1)  The  fact that the panch witness	 refused  to
support	 the prosecution in regard to the recovery  of	milk
from the appellant could not mean that s. 10(7) of the	Food
Adulteration  Act had not been complied with.  The  evidence
of the Food Inspector alone if believed can be relied on for
proving that the samples were taken as required by law.	  At
the  most  courts  of  fact may find  it  difficult  in	 any
particular case to rely on the testimony     of	  the	Food
Inspector  alone  though this result  does  not	 necessarily
follow.	 The circumstances of each case will  determine	 the
extent of the weight to be given to the evidence of the Food
Inspector and what in the opinion of	the  Court  is	 the
value of his testimony.	 In the present case the courts were
justified  in  concluding  on  the  evidence  of  the	Food
Inspector  that	 he had complied with the  requirements	 and
that  the samples were seized in the presence of  the  Panch
witness	 whose signatures were taken in the presence of	 the
accused. [57E-58C]
Manka Hari v. State of Gujarat, 8 G.L.R. 588, referred to.
(ii) The appellant had made no application to the Court	 for
sending the sample in his custody to the Director,  Central
Food Laboratory under s. 13(2).	 It did not therefore  avail
him  to say that over four months had elapsed from the	time
the  samples were taken to the time when the complaint	was
filed and consequently the sample had deteriorated and
54
could  not  be	analyzed.  The Food Inspector  had  added  a
preservative  to  the appellant's sample and  therefore	 the
decision   of	this   Court  in  Ghisa	  Ram's	  case	 was
distinguishable. [58D, G]
Municipal Corporation of Delhi v. Ghisa Ram, [1967] 2 S.C.R.
116, distinguished.
(iii)	  The contention that the Medical Officer of  Health
was  not duly authorized under s. 20(1) of the Act  to	give
his  consent  for the appellant's prosecution could  not  be
accepted.  The authority had been conferred by a  resolution
of  the Municipal Corporation in this regard.  The  Corpora-
tion  did  not	for this purpose have  to  act	through	 the
Commissioner.  A combined reading of ss. 67(3) and 68(1)  of
the  Act  clearly  indicates that  the	Commissioner  cannot
exercise  his functions without any fetters as if he is	 the
Corporation.   The Corporation is the controlling  authority
and  can  restrict;  limit  or	impose	conditions  on	 the
Commissioner  in The exercise of any of the powers under  s.
67(3)  or  under s. 68(1).  The Corporation  has  the  final
voice  in determining whether the Commissioner or any  other
person will discharge the function envisaged therein.	That
apart.	s.  20(1) of the Act places no	restriction  on	 the
Corporation to circumscribe the powers of the  Commissioner.
The Corporation was therefore free to authorize the  Medical
Officer of Health to give his written consent in appropriate
cases to institute prosecution. [61H-62C]
(iv) All  that the Medical Officer of Health is required  to
do  is	to;  give  his	written	 consent  to  institute	 the
prosecution.   There is no validity in the  contention	that
the  complaint	should be in the name  of  the	Corporation.
[61D]
State of Bombay v. Parshottam Kanaiyalal, [1961] S.C.R. 458,
relied on.
(v)  Rule  7(2) of the Act which permits the Public  Analyst
to cause the samples to be analyzed by persons under him  is
not  ultra  vires.  There is no	 inconsistency	between	 the
provisions  of r. 7 and, those of s. 13(1) as to  hold	that
the  rule is in excess of what is prescribed by the  section
nor is there any justification for holding that the rule  is
beyond	the  rule  making powers udder s.  23(1)  (e)  which
empowers the Central Government after consultation with	 the
committee  to define the qualifications power and duties  of
the Food Inspectors and Public Analysts. [61G-62D]



JUDGMENT:

CRIMINAL APELLATE JURISDICTION : Criminal Appeal No. 133 of 1969.

Appeal from the judgment and order dated April 15, 16, 17 and 18, 1969 of the Gujarat High Court in Criminal Appeal No.. 850 of 1966.

Ravinder Narain, P. C. Bhartari for the appellant. P. K . Chatterjee, B. D. Sharma and S. P. Nayar, for the respondent.

The Judgment of the Court was delivered by P. Jagamohan Reddy, J.-The Appellant Babu Lal Hargovindas carries on business of selling milk in the City of Ahmedabad. ,On 2-12-1965 at about 8 a.m. the Food Inspector Mangulal C..

55

Mehta visited the Appellant's shop, disclosed his identity and intimated to him that he was purchasing the milk for analysis. Thereafter 700 ML. milk which was being sold as cow's milk was purchased from him. It was divided into 3 parts and poured into three bottles in each of which he added sixteen drops of formalin as preservative. The bottles were then corked, sealed and wrapped and signatures of the Panch one Adambhai Rasulbhai were taken on the seals and wrappers. of the three, bottles that were then sealed one was given to the Appellant, one was kept by the Food Inspector to be produced in the Court as required by the provision of Food Adulteration Act, .1954 (hereinafter referred to as it contained total non-fat solids of 7.4 % instead of 8.5 % 11.30 a.m. to the Chemist Laxmansingh Vaghela who being authorized by the Public Analyst Dr. Vyas analyzed it. The analysis of the sample by Vaghela revealed that the milk was adulterated as it contained total non-fat solids of 7:4% instead of 8:5% which was the minimum prescribed. After the receipt of the report of the Public Analyst the Food Inspector filed a complaint on 6-4-1966 with the written consent of the Medical Officer of Health of the Ahmedabad Municipal Corporation. After examining the Food Inspector Mehta, the Chemist Vaghela and the Panch Adambhai Rasulbhai, the City Magistrate, 6th Court, Ahmedabad convicted the Appellant under Section 16(1)(a)(i) read with Section 7 of the Act for selling adulterated milk and sentenced him to undergo Rigorous imprisonment for one month and a fine of Rs. 1,000 in default to undergo a further period of 3 months rigorous imprisonment. Against this conviction and sentence the Appellant appealed to the High Court of Gujarat which confirmed the conviction. This Appeal against that Judgment is by Certificate under Article 134(1)(c) of the Constitution of India.

It is contended before us:-Firstly that the requirements of Section 10(7) of the Act have not been complied with under this provision when the Food Inspector takes any action as specified in sub-sections 1(a), 2, 4 or 6 he shall call one or more persons to be present at the time such action is taken and take his or their signatures. The Panch witness however- did not support the case of the complainant that he was either present at the time when the sample was obtained from the Appellant or that his signatures were taken when the bottles were said to have been sealed. In these circumstances, it is submitted, the conviction cannot be sustained. Secondly the Appellant was not afforded an opportunity to send the sample of the milk left with him to the Director of Central Food Laboratory for a certificate inasmuch as the complaint itself was lodged after a lapse of over 4 months from the dates of taking the samples. In these circumstances the milk could not have been preserved for the Appellant to have taken the ,opportunity afforded to him by sub-section (2) of Section 13 by 56 sending it to the Director, Central Food Laboratory for a certificate. Thirdly the Food Inspector who filed this complaint was not competent to file it because the Medical Officer of Health who gave written consent to file it was not validly authorized as required under Section 20(1) of the Act inasmuch as under the relevant provisions of the Bombay Provincial Municipal Corporation Act LIX of 1949 (hereinafter referred to as the 'Corporation Act as applied to the State of Gujarat it was the Municipal Commissioner and not the Municipal Corporation. that should have authorized the giving of written consent to prosecute. Fourthly even if the Medical Officer of Health can be said to be validly authorized by resolution of the Municipal Corporation dated 17-10-55 +"he, complaint is not in accordance with that resolution since the resolution authorized the filing of the complaint in the name of the ,Municipal Corporation but the complaint filed does not disclose that it is filed on behalf of the Corporation. Lastly rule 7(2) of the Prevention of Food Adulteration Rules (hereinafter called the ',Rules') which permits the Public Analyst to cause the sample to be analyzed is ultra--vires because it is beyond the scope of Section 23(e) of the Adulteration Act. Most 'of these contentions were urged before the learned Single Judge of the Gujarat High Court who in a lengthy Judgment held them to be untenable. In our view also the submission of the learned Advocate for the Appellant are without force and must be rejected. It may be observed that Section 10(7) of the Act originally required that the Food Inspector, when he takes action either under the provisions of sub-sections (1), (2), (4) or (6), to call as far as possible not less than two persons to be present at the time when such action is taken and take their signatures but that provision was amended by Act 49 of 1964 and instead it was provided that the Food Inspector shall call one or more persons at the time when such action is taken and take his or their signatures. It appears that the person who witnessed the taking and sealing of the sample did not support the Food Inspector's version that the signatures of this Panch witness were taken on the receipt Ex. 5 and on the label and wrappers of the bottles at the time when the samples were obtained.

The witness Rasulbhai who was serving in a Mill and also sits in the cycle shop of his brother which is adjoining to the milk shop of the Appellant, after he returns from his duty stated that on the date in question at about 8 a.m. he was called by the Food Inspector as a Panch witness and that he signed on the two bottles of milk and wrappers also. When he was confronted with the signature on Ex. 5 he said that he had signed it without reading it. The Food Inspector on the other hand asserted that he had in the presence of Panch witness corked, sealed, labelled and wrap- ped the bottles which were signed by the Panch twice on each 57 of the bottles one on the label and the other on the wrapper and thereafter the accused had passed a receipt to that effect which was attested by the Panch witness in the presence of the accused. The Trying Magistrate was not prepared to take the word of the Panch witness that he had signed Ex. 5 without reading it or without seeing the accused signing the same and preferred the evidence of the Food Inspector. Before the High Court, none of the conten- tions raised before the Trial Magistrate namely that inasmuch as the Panch witness did not support the prosecution that all the requirements of Section 10(7) of the Act were not complied with or that the paper slips bearing signature of the Panch ought co have been affixed on the bottles and in the absence of such paper seals there could have been tampering of the seals before they were analyzed, though raised were not pressed having regard to a decision of that Court in Manka Hari v. State of Gujarat.(1).

The learned Advocate for the Appellant contends that though these point-, were not pressed before the Gujarat High Court he is free to urge it before us. In the first place we do not think that having regard to the findings based on an appreciation of evidence of the Panch witness and the Food Inspector that the milk was bottled and sealed, signed and attested by the Panch witness in the presence of the accused as spoken to by the Food Inspector can be challenged before us as those are findings of facts. In the second place there is nothing to indicate that the provisions of sub- section (7) of Section 10 have not been complied with. Even otherwise in our view no question of the trial being vitiated for non-compliance of these provisions can arise. It is not a rule of law that the evidence of the Food Inspector cannot be accepted without corroboration. He is not an accomplice nor is it similar to the one as in the case of Wills where the law makes it imperative to examine an attesting witness under Section 68 of the Evidence Act to prove the execution of the Will. The evidence of the Food Inspector alone if believed can be relied on for proving that the samples were taken as required by law. At the most Courts of fact may find it difficult in any particular case to rely on the testimony of the Food Inspector alone though we do not say that this result generally follows. The circumstances of each case will determine the extent of the weight to be given to the evidence of the Food Inspector and what in the opinion of the Court is the value of his testimony. The provisions of Section 10(7) are akin to those under Section 103 of the Criminal Procedure Code when the premises of a citizen are searched by the Police. These provisions are enacted to safeguard against any possible allegations-of excesses or resort to unfair means either by the Police Officers or by the Food Inspectors under the Act. This (1) 8 G. L. R. 588.

58

being the object it is in the interests of the prosecuting authorities concerned to comply with the provisions of the Act, the noncompliance of which may in some cases result in their testimony being rejected. While this is so we are not to be understood as in any way minimizing the need to comply with the aforesaid salutary provisions. In this case however there is no justification in the allegation that the provisions have not been complied. with because the Panch witness had been called and his signatures taken which he admits. In these circumstances the Courts were justified in holding on the evidence of the Food Inspector that he bad complied with the requirements and that the samples were seized in the presence of the Panch witness whose signatures were.. taken in the presence of the accused. There is also in our view no justification for holding that the accused had no opportunity for sending the sample in his custody to the Director, Central Food Laboratory under Section 13(2) because he made no application to the Court for sending it. It does not avail him at this stage to say that over four months had elapsed from the time the samples were taken to the time when the complaint was filed and consequently the sample. had deteriorated and could not be analyzed. The decision of this Court in Municipal Corporation of Delhi v. Ghisa Ram(1) has no application to the facts of this case. In that case the sample of the vendor had in fact been sent to the Director of the Central Food Laboratory on his application but the Director had reported that the sample had become highly decomposed and could not be analyzed. It is also evident from that case that the Food Inspector had not taken the precaution of adding the preservative. It appears from page 120 of the report that the elementary precaution of adding preservative. to the sample which was given to the, Respondent should necessarily have been taken by the Food. Inspector, that if such precaution had been taken, the sample with the Respondent would have beer, available for analysis by the Director of the Central Food Laboratory 'and since the valuable right given to the vendor by Section 13(2) could not be availed of, the conviction was bad. No such defence is available to, the Appellant in this case because not only is there evidence, that the preservative formalin was added but the Appellant had: not even made an application to send the sample to the Director of Central Food Laboratory.

The competence of the Food Inspector to file the complaint, has been challenged on the ground that the Medical Officer of Health who gave his written consent for filing it was not Validly authorized by the Municipal Commissioner And that in any case,, the complaint is not in accordance with the resolution of the Muni-

1 [1967] 2 S. C. R. 116.

59

cipal Corporation (hereinafter referred to as the 'Corporation') which authorized the filing of it in its name and not in the name of the Food Inspector. it appears the resolution of the Corporation of 17th October 1955 is in Gujarati but before the High Court the Advocates of the parties seem to have broadly agreed on the following translation :-

"Municipal Corporation Resolution No. 639
1955-56 A. D., Shri Ramniklal Inamdar proposed seconded by Shri Shantilal Manilal that, in pursuance of the recommendation of the Standing Committee Resolution No. 1124, dated 13-10-1955 the Medical Officer of Health is authorized to accord written consent for filing complaints for the Municipal Corporation in accordance with Section 20 of the Prevention of Food Adulteration Act, 1954 (Central Act). On votes being taken the proposal was carried".
It was however pointed out by the lawyer of the Corporation that the translation should read slightly differently to replace that part, after the words "the Standing Committee resolution No. 1124 dated 13-10-1955" by the words "the authority of the Municipal Corporation to give written consent to file complaints under Section 20 of the Prevention of Food Adulteration Act is given to the Medical Officer". In whatever manner the resolution may be read it is clear that what it purports to do is to authorize the Medical Officer of Health pursuant to the powers vested in the Corporation as a local authority under Section 20(1) of the Act to have his written consent. The provisions of Section 20(1) are as follows "20(1)-No prosecution for an offence under this Act shall be instituted except by, or with the written consent of the Central Government or the State Government or a local authority or a person authorized in this behalf, by general or special order, by the Central Government or the State Government or a local authority".
On a reading of the above provision it is manifest that a prosecution can be instituted either by the local authority or by a person authorized by it in that behalf by general or special order. The resolution therefore was in accord with the power vested by Section 20(1) of the Act by which the Corporation authorized the Medical Officer of Health to institute a prosecution. It is however stated that under the Corporation Act it is the Municipal Commissioner who is the authority empowered to Act for the Corporation and authorize any person to institute prosecution under ,the Act, and since the Medical Officer of Health was not so authorized by the Commissioner, the prosecution against the Appellant 60 is invalid. This contention is based on the provisions of Sections 67 & 68 of the Corporation Act under which it is claimed that it is the Commissioner who is empowered to exercise the functions of the Corporation, as such it is his authorization that is required to satisfy the conditions prescribed in Section 20(1) of the Act for the institution of a prosecution under that Act. We do not however read the provisions of the Corporation Act referred to as pressed upon us. It is undisputed that under subsection (2) of Section 67 the Municipal Government rests in the Corporation unless of course there is any express provision which provides otherwise. There is no doubt that the Corporation Act specifically prescribes the respective functions of the several Municipal authorities as constituted under Section 4 but it no-where relegates the Corporation to a subordinate position or makes it subservient to the Commissioner. In Section 67(3) upon which reliance is placed, the duties and powers of the Commissioner are made expressly subject to the approval and sanction of the Corporation as also subject to all other restrictions limitations and conditions imposed by the Corporation Act or any other Act for the time being in force. The duties and powers of the Commissioner, be it noted, are in respect of the carrying out of the provisions of the Corporation Act and of any other Act for the time being in force which imposes any duty or confers any power on the Corporation. This sub-section is dealing with the exercise of the executive power by the Commissioner which is subject to limitations. On no interpretation is it possible to hold that the Municipal administration vests solely in the Commissioner or that any function to be discharged by the Corporation ran only be discharged by the Commissioner and no one else. The scheme of the Corporation Act leaves no doubt that there are many instances where Corporation alone has to discharge the functions such as the appointment of certain officers under Sections 45. 53 and 58 or the discharging by it of the obligatory and discretionary duties under Sections 63 to 66.

Section 68(1) empowers the Commissioner to perform or exercise any powers, duties and functions conferred or imposed upon or vested in the Corporation by any other law for the time being in force subject to the provisions of such law and to such restrictions limitations and conditions as the Corporation may impose.

A combined reading of these two provisions clearly indicates that the Commissioner cannot exercise these functions without any fetters as if he is the Corporation. The Corporation is the controlling authority and can restrict limit or impose conditions on the Commissioner in the exercise of any of the powers envisaged in either under Section 67(3) or under Section 68(1), There 61 is no gainsaying that the Commissioner can function under Section 68(1) subject to the control of the Corporation as also subject to the provisions of the law under which the powers are conferred. The power to restrict limit or impose conditions being vested in the Corporation, it has the final voice in determining whether the Commissioner or any other person win discharge those functions envisaged therein. That apart Section 20(1) of the Act itself places no restrictions on the Corporation to circumscribe the powers of the Commissioner. It therefore follows that if a discretion is vested in the Corporation either to give its written consent in which case the Commissioner could subject to such limitation as may be imposed by the Corporation under Section 68(1) exercise the function or to authorize any other person by general or special order to give his written consent to institute prosecution under the Act. The Corporation in either view is not fettered to empower the Medical Officer of Health to give his written consent in appropriate cases to institute prosecutions under the Act, which in fact is what he did.

All that the Medical Officer of Health is required to do is to give his written consent to institute the prosecution. There is no validity in the contention that the complaint should be in the .name of the Corporation. As pointed out by this Court in the State of Bombay v. Parshottam Kanaiyalal,(1) Section 20(1) does not in terms prescribe that the complainant shall be named in the written consent. It merely provides that the complaint should be filed either by a named or specified authority, or with the written consent of such authority. While the implication that before granting a written consent the authority competent to initiate a prosecution should apply its mind to the facts of the case and satisfy itself that prima facie case exists for the alleged offender being put up before a Court, is reasonable, the further implication that the complainant must be named in the written consent or that the name of the Municipal Corporation should appear in the complaint, has no basis. In our view, therefore, there is no defect in, the procedure followed while lodging the complaint against the appellant.

Lastly, it was faintly urged that Rule 7(2) of the Rules is ultra vires the Act. It is contended that this Rule gives scope for the Public Analyst to cause the samples to be analyzed by persons under him, viz., the Chemical Examiner, instead of himself analyzing them, which is contrary to the express mandate of sub-section (1) of Section 13 and is beyond the scope of Section 23(1)(e) of the Act. This provision, according to the learned Advocate, requires the Public Analyst to analyze the sample of any article of food submitted to him for analysis, while the rule (1)[1961] 1 S.C.R. 458.

62

gives scope to him to cause it to be analyzed by others which is beyond the scope of Section 23(1)(e). It is apparent from 'I reading of Section 13(1) that what is requires is that the report by the Public Analyst shall be in the prescribed form and that the same should be delivered to the Food Inspector. There is nothing to warrant the submission that the Public Analyst should himself analyze the samples. Sub-rule (3) of Rule 7 is in conformity with this provision when it requires the Public Analyst, after the analysis has been completed, to send to the person concerned two copies of the report of such analysis in Form III within a period of sixty days of the receipt of the sample. All that the Public Analyst is required under sub- rule 1 of Rule 7 on receipt of a package containing a sample for analysis from a Food Inspector or any other person is to compare the seals on the container and the outer cover with specimen impression received separately and shall note the condition of the seals thereon, or authorize someone else to do it. We can find no inconsistency between the provisions of Rule 7, and those of Section 13(1) as to hold that the Rule is in excess of what is prescribed by the Section, nor is there any justification for holding that the rule is beyond the scope of the rule-making power under Section 23(1) (e), which empowers the Central Government, after consultation with the Committee to define the qualifications, powers and duties of the Food Inspectors and Public Analysts. Rule 7 does no more than prescribe the duties of the Public Analyst, in which will fall the duty to have the samples analyzed. The qualifications of the Public Analyst are, however, prescribed in Rule 6, which shows that he is a person duly qualified, so that he is competent to have the samples analyzed his laboratory by qualified subordinates and under his supervision, which is what is implied in the requirement that he should give a report in the form prescribed. Rule 7(2) does not preclude the Public Analyst from himself analyzing the samples, as indeed a perusal of Form III would show that he certifies as follows : "I further certify that I have/have caused to be analyzed the aforementioned sample, and declare the result of the analysis to be as follows" :

Whether the Public Analyst analyses the sample himself or causes it to be analyzed, there is no doubt that he had to subscribe to a declaration in respect of the result of the analysis and has further to give his opinion thereon which can only be done, if at some stage or other he takes part in the analysis either by himself analyzing or checking the results of the analysis with the assistance of his subordinates.
In the light of the views expressed by us on the several contention raised before us, the appeal fails and is accordingly dismissed.
G. C.			    Appeal dismissed.
63