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 7, Cited by 41]

Supreme Court of India

Municipal Corporation Of Delhi vs Kacheroo Mal on 29 September, 1975

Equivalent citations: 1976 AIR 394, 1976 SCR (2) 1, AIR 1976 SUPREME COURT 394, (1976) 1 SCC 412, 1975 CRI APP R (SC) 381, 1975 ALLCRIC 369, 1975 FAC 223, 1976 SCC(CRI) 30, (1976) 1 SCJ 230, 1977 FAJ 221, 1976 MADLJ(CRI) 198, 1975 SC CRI R 442, 1976 3 CRI LT 150, 1976 2 SCR 1, ILR (1976) KANT 599

Author: Ranjit Singh Sarkaria

Bench: Ranjit Singh Sarkaria, A.C. Gupta

           PETITIONER:
MUNICIPAL CORPORATION OF DELHI

	Vs.

RESPONDENT:
KACHEROO MAL

DATE OF JUDGMENT29/09/1975

BENCH:
SARKARIA, RANJIT SINGH
BENCH:
SARKARIA, RANJIT SINGH
GUPTA, A.C.

CITATION:
 1976 AIR  394		  1976 SCR  (2)	  1
 1976 SCC  (1) 412
 CITATOR INFO :
 RF	    1976 SC 621	 (22)
 RF	    1980 SC 360	 (8,9,10,14,15)
 RF	    1982 SC1095	 (2)
 RF	    1983 SC 506	 (2)
 OPN	    1985 SC 741	 (9,10,11)
 E&F	    1989 SC1011	 (7)


ACT:
     Interpretation of	stature Suppress  the  mischief	 and
advance the  remedy-Prevention of  Food Adulteration  Act-S.
2(i)(f)-Proof of  sample being	insect	infested  enough  or
whether further proof of being unfit  for human consumption-
Meaning of  insect infested-Wheher  insects must be living.



HEADNOTE:
     The  Food	 Inspector  purchased  cashewnut  pieces  as
sample-for analysis from the grocery shop of the respondent.
The sample  was sent to the Public Analyst who reported that
the cashewnuts	were insect  infested. After receiving - the
report from the Public Analyst the Food Inspector prosecuted
the respondent	in- respect  of an  offence under  s. 7 read
with s. 16 of the Prevention of Food Adulteration Act, 1954.
The trial  Magistrate convicted and sentenced the respondent
to 6 months rigorous imprisonment with a fine of Rs. 1000/-.
Res. pondent's appeal before the Sessions Judge failed.
     A revision	 filed by  the respondent  before  the	High
Court succeeded.  The High  Court held that since it was not
proved that  the sample	 contained living  insects, the same
could not  be called 'insect infested' within the meaning of
s. 2(i)(f) of the Act. The High Court held that the presence
of living  insect is  necessary before	an article  could be
called insect  infested. According  to the  High  Court	 the
intention of  the  Legislature	was  that  at  the  time  of
analysis infestation  by insects should be present. The High
Court further  observed	 that  if  only	 dead  insects	were
present the  sample could  be called  insect damaged and not
insect infested.  Since the report of the Public Analyst did
not show  the presence	of living  insects it  was concluded
that the  same could not be said to be adulterated. The High
Court, thus, set aside the conviction of the respondent.
     S. 2(i)(f) reads as under.:
	  "If the  article consists wholly or in part of any
     filthy,  putrid,	disgusting,  rotten,  decomposed  or
     diseased animal  or vegetable  substance or  is  insect
     infested or is otherwise unfit for human consumption."
     On appeal by special leave the appellant contended: (i)
the construction  of the expression insect infested given by
the High  Court was  wrong and	that it	 was contrary  to  a
Division Bench	judgment of  the same High Court in the case
of Dhanraj;  (ii) in  the case of food articles for which no
minimum standard  of purity is prescribed, as in the present
case  for  cashewnuts,	the  moment  it	 is  proved  that  a
proportion or  percentage of  the article  is putrid filthy,
disgusting,  decomposed	 or  insect-infested,  it  would  be
deemed to  be unfit  for human	consumption and,  therefore,
'adulterated' within  the contemplation	 of s  2(i)(f).	 and
(iii), in  the alternative,  it was  contended	that  it  is
implicit in  the report	 of  the  Public  Analyst  that	 the
article in question was found unfit for human consumption.
     The respondent on tho contrary contened that mere proof
of the	fact that  a sample  sent to  the Public Analyst was
found to  be insect  infested could  not  make	the  article
'adulterated' unless  it was further proved that the article
was unfit  for human  consumption. In the present case there
is no  proof of	 that essential	 fact. The Public Analyst in
his report  did not  slate that the insect infestation found
by him had rendered the article unfit for human consumption.
^
     HELD: (1)	The construction put by the High Court on s.
2(i)(f) is  manifestly erroneous. It has been disapproved by
a Division  Bench of  the same High Court in Dhanraj's case.
The Act has been enacted to curb the widespread evil of food
adulteration and  to ensure  the sale  of wholesome  foot to
`the  people.	The  language  of  such	 statute  should  be
construed in a manner which
2
would suppress the mischief, advance the remedy, promote its
object, prevent	 its subtle  evasion  and  foil	 its  artful
circumvention. The construction adopted by the High Court is
repugnant to  this cardinal rule of interpretation. It would
be straining  one's commonsense	 to say	 that are article of
food  which   is  infested   with  living   insects  and  is
consequently unwholesome  for human consumption ceases to be
so and	becomes wholesome when these insects die out and the
infestation turns into infestation by dead insects. [4B-Dl
     (2) The  expression 'insect  infestation' takes its hue
from the  phrase 'unfit	 for human consumption' occurring at
the end	 of sub-clause.	 The decision of Delhi High Court in
Dhanraj's case approved.
     The  words	  'or	is   otherwise	 unfit	 for   human
consummation'  can   be	 read  con  junctively	as  well  as
disjunctively.	The   court   preferred	  to   construe	  it
conjunctively as  it comports best with reason, commonsense,
realities, the	tenor of this provision and the main purpose
and scheme  of the  Act. The  adjectives 'filthy', 'putrid',
'disgusting', 'decomposed 'rotten', 'insect-infested', refer
to the	quality of  the article	 and furnish the indicia for
presuming the  article to  be unfit  for human	consumption.
But, the  presumption may  not be  conclusive in  all  cases
irrespective of	 the character of the article and the nature
and the	 eaten of  The vice  afflicting it.  There are	some
articles of  food in respect of which the rules framed under
the  Act   lay	down   the  minimum  proportion	 of  insect-
infestation, which  is not  deemed to make the article unfit
for human consumption. This clearly shows that the more fact
that any  part of  tho article was 'insect infested' may not
be conclusive  proof of	 his being  adulterated	 under	sub-
clause (f). In the case of an article for which the rules do
not prescribe  any minimum standard of purity or any minimum
proportion of insect infestation, what would exclude it from
the definition	of  adulterated	 article  will	be  a  mixed
question of law and fact depending on the nature, degree and
extent of  the insect  infestation which  would	 render	 the
article unfit  for human  consumption. The  opinion  of	 the
Public Analyst	who examines  and analysis  the sample as to
the fitness or otherwise of the sample for human consumption
would constitute  legal evidence.  The report  of the Public
Analyst including  his opinion on this point is pee evidence
by virtue  of s.  13 of the Act. But this does not mean that
his ipsi dixit would be conclusive and binding on the court.
To treat  it so	 would be  to leave the determination of the
guilt of  the accused to the whims and fancies of the Public
Analyst. In each case it must be proved that the article was
unfit for  human consumption.  In the  case of	articles for
which the rules lay down any minimum standard of purity with
reference to  any of  the vices specified in sub-clause (f),
mere proof  of the  fact that  the impurity was in excess of
that countenanced  by  the  prescribed	standard,  would  be
conclusive to  show that  the article  was unfit  for  human
consumption. There  is	no  statutory  minimum	standard  of
purity with  reference to  the vice of insect-infestation or
other  adtives	used  in  this	sub-clause  as	far  as	 the
cashewnuts are	concerned. It  will, therefore,	 be for	 the
Judge of  fact to  decide upon	the evidence  in  the  case,
whether the  insect infestation	 found was  of such a nature
and extent  as to  make	 it  unfit  for	 human	consumption.
Dhanraj's case	over-ruled in so far as it lays down that if
for any	 article of  food no  standard quality or Purity has
been prescribed	 or no	limits have  been prescribed for the
variability of	its  constituents,  then  subclause  (f)  of
clause (i)  of 6.  2 will not apply The governing ingredient
of sub-clause  (f) is the quality of the article being unfit
for human consumption. In the instant case the report of the
Public Analyst	is silent  as to  whether on  account of the
insect infestation found in the sample the article was unfit
for human  consumption. Therefore,  it became  necessary  to
call the  Public Analysts,  as witnesses,  to enable them to
elucidate their	 opinion and amplify the report and to allow
the parties  to test  it by cross-examination. The court was
inclined to  remand the case to the High Court but the court
was informed  that the Public Analyst who gave the report is
no longer in the appellant's service, and is not residing at
Delhi and that his attendance in court could not be procured
without undue  delay and inconvenience. The Court considered
it unreasonable	 in the	 circumstances of the case to remand
the case  particularly because it would cause undue hardship
to the	respondent who has had more than his normal share of
the mental suffering. harassment and expenses which go with
3
protracted criminal  proceedings extending  in	the  present
case over  81 months. No useful purpose, therefore, would be
served by remanding the case. The  Court did not disturb the
acquittal of the respondent. [6D-E &, 7 C-E, & H, 8 B. 9G H,
l0A-D].



JUDGMENT:

CRIMINAL APPELLATE JURISDSCTION: Civil Appeal No. 174 of 1971.

Appeal by Special Leave from the Judgment and order dated the 24th December, 1970 of Delhi High Court in Crl. Revsn No. 120 of h l 970.

S. N. Andley, F. S. Nariman, B. P. Maheshwari, N. K. Jain and Suresh Sethi for the Appellant.

D. Mukherjee and U. P. Singh for the Respondent. The Judgment of the Court was delivered by SARKARIA, J. This appeal by special leave is directed against a judgment of a learned single Judge of the High Court of Delhi. It arises out of these circumstances:

On January 8, 1969, B.. R. Kochhar, Food Inspector, purchases 600 grams of Kaju-Tukra (cashewnut pieces)-as sample for analysis from the grocery shop of Kacheroo Mal, Respondent in Khari Baoli, Delhi. The sample was divided into three equal parts and sealed into three bottles. An inventory was prepared which was read over and explained to the respondent, who thereafter signed it. One of these bottles was given to the respondent, one was retained by the Inspector, while the third was handed over to the Public Analyst on the following day for examination. The Public Analyst has reported:
"Date of Analysis: 10-1-1969. Insect-infested pieces of Kajus: 21.9% and I am of the opinion that the same is adulterated due to insect infested pieces of Kajus to the extent of 21.9%."

On the preceding facts, the Food Inspector filed a complaint for prosecution of the respondent in respect of an offence under s. 7 read with s. 16 of the Prevention of Food Adulteration Act, 1954 (herein after called the Act). The trial Magistrate convicted and sentenced him for six months rigorous imprisonment with a fine of Rs; 1000/-. Kacheroomal's appeal before the Additional District and Sessions Judge, failed. Against the order of the Additional Sessions Judge, he preferred a revision to the High Court. The revision was heard by a learned Judge who held that since no living insect was found in the sample pieces examined by the analyst, the same could not be called "insect-infested" within the contemplation of s. 2(i) (f) of the Act. The learned Judge was of the opinion "that the presence of living insects is necessary before an article could be called 'insect infested". According to him, "the intention of the legislature by using this word in s. 2(i)(f) in the sentence 'if the article is insect infested' clearly is that at the time of analysis infestation by insects . should be present". It was further observed that if only dead insects 4 were-present, the sample could be called 'insect-damaged' and not in sect-infested'. Since the report of the Public Analyst did not show r the presence of living insects in the Kaju sample pieces, it was concluded that the same could not be said to be 'adulterated'. On this reasoning, the revision-petition was allowed and the conviction of Kacheroo Mal was set aside. Hence this appeal, by the Municipal Corporation of Delhi.

Having heard the learned Counsel on both sides, we are of opinion that the construction put by the learned Judge of the High Court is manifestly erroneous.. It has been disapproved by a-Division Bench of the same High Court in Dhanraj v. Municipal Corporation of Delhi.(1) Indeed, Mr. D. Mukherji, the learned Counsel for Kacheroo Mal has not tried to support it.

The Act has been enacted to curb and remedy the widespread evil of food-adulteration, and to ensure the sale af wholesome food to the people. It is well-settled that wherever possible, without unreasonable stretching or straining the language of such a statute, should be construed in a manner which would suppress the mischief, advance the remedy, promote its object, prevent its subtle evasion and foil its artful circumvention. The construction adopted by the learned Judge is repugnant to this cardinal rule of interpretation. With respect, it is less rational, but too literal narrow and pedantic. It would be straining one's commonsense to say that an article of food which is infested with f living insects and is consequently unwholesome for human consumption, ceases to be so and becomes wholesome, when these insects die out and the 'infestation' turns into an infestation by dead insects. The expression 'insect-infested' is to be construed in the context of an article of food meant for human consumption. It takes its hue from the phrase 'unfit for human consumption' occurring at the end of the subclause. Thus construed, it means that the article so abounds in insects, dead or living, that it is rendered unfit for human consumption. We need not labour the point further. It has been lucidly brought out by Jagjit Singh J. who spoke for the Bench of the High Court in Dhanraj's case (supra) at page 688 of the report. We fully approve that reasoning and would extract it here:

"The expression 'insect-infested' was not defined in the Prevention of Food Adulteration Act and has, therefore, to be given its ordinary meaning. The word 'infest' appears to have been derived from the latin word 'infestate' which meant to assail or molest. According to the oxford English Dictionary (Volume V- at page 259) the word 'infest' means 'To attack, assail, annoy, or trouble (a person or thing) in a persistent manner," "to visit persistently or in large number for purposes of destruction or plunder", "to , swarm in or about, so as to be troublesome". In the same Dictionary the word 'infestation' is stated to mean: "The action of infesting, assailing, harassing, or persistently mol resting". It is also mentioned that the word is now used (1) I. L. R. [1970] II Delhi 681.
5

especially for-"insects which attack plants, grain, etc. in large swarms". Thus-an article of food would be "insectinfested", if it has been attacked by insects in swarms or numbers. It however seems to us that there is no justification for the view that insect-infestation would only continue so long as the insects continue to be alive. If an article of food is attacked by insects in large swarms or numbers and for some reason those insects die, the mere fact that the article of-food has; no longer living insects but has dead insects will not change its character of being insect-infested." In view of the construction that the expression 'insect-infested', includes infestation even by dead insects, the further point to be considered is, whether mere insect-infestation, without`more, would - be sufficient to hold the articIe to be 'adulterated' within the meaning of sub-clause (f) of clause (i) of sec. 2 of the Act.

Mr. D. Mukherji, learned Counsel for the Respondent submits that mere proof of the fact that a certain number of pieces of the sample sent to the Public Analyst were found to be insect-infested, could not make the article "adulterated" in terms of the aforesaid sub-clause (f) r unless it was proved further. that the article was unfit for human con sumption. It is stressed there is no proof of that essential fact on the record. It is pointed out, that in his report, the Public Analyst has not said that the insect- infestation found by him had rendered the article unfit for human consumption. In this connection, Counsel has invited our attention to an application which was made by Kacheroo mal in the first appellate Court, praying that the Public Analyst be summoned and examined as a witness He` has further drawn our attention to an order, dated 17-12-70 of the High Court which shows that on the request of Mr. Bashamber Dayal, Counsel for the Municipal Corporation, the court summoned Mr. Sudama Roy and Mr. P. P. Bhatnagar, Public Analysts for 21-12-1970. The point sought to be made out is that in this case, the prosecution, the defence and - the High Court all felt that the report of the Public Analyst was vague, inadequate and deficient, and in the absence of clear proof of the sample, being unit for human consumption, it could not constitute basis for holding the article to be adulterated within the in of sec. 2(i) (f).

As against the above, Mr. F. S. Nariman, the learned Counsel for the appellant Corporation submits that in the case of food articles for which no minimum standard of purity is prescribed, the moment it is proved that a proportion on percentage of the article-not being a proportion or percentage as would be covered by the rule, de minimis non curat lex-is putrid, filthy, disgusting, decomposed or insect infested, it would be deemed to be unfit for human consumption and therefore adulterated within the contemplation of s. 2(i)(f) . In any ` case, proceeds the argument, it is implicit in the report of the Public t Analyst that the article in question was found unfit for human consumption. This implication`according to the Iearned Counsel, flows from the Analyst's conclusion that the article was "adulterated".

6

Counsel has criticised the view taken by the Bench in Dhanraj's case that if for an article of food, no standard of quality or purity has been prescribed or no limits have been prescribed for the validity of its constituents, then sub-clause (1) of clause (f) of sec. 2 will not apply, and that the Public Analyst is not competent to say as to what extent of insect-infestation would make the article "adulterated".

The relevant part of Section 2 reads as under:

"(i) "adulterated"-an article of food shall be deemed to . be adulterated-
(a) to (e) .. .. .. ..
(f) if the article consists wholly ar in part of any filthy, putrid, disgusting, rotten, decomposed or diseased animal or vegetable substance of is insect infested or is otherwise unfit for human consumption".

The phrase "or is otherwise unfit for human consumption" can be read conjunctively as well as disjunctively. If it is read conjunctively, that is, in association with what precedes it, sub-clause (f) with slight consequent rearrangement and parenthesis would read like this: 'If the article is unfit for human consumption on account of (a) its consisting wholly or in part of any filthy, putrid, disgusting, rotten, decomposed or diseased animal or vegetable substance or being insectinfested, (b) or on account of any other cause". In this view of the sub- clause, proof of 'unfitness of the article for human consumption', is a must for bringing the case within its purview.

If the phrase is to be read disjunctively, the mere proof of the whole or any part of the article being-"fifthy, putrid, disgusting, rotten ....or insect-infested" would be conclusive to bring the case within the mischief of this sub-clause, and it would not be necessary in such a case to prove further that the article was unfit for human consumption.

We would prefer the first construction as it comports best with reason,, commonsense, realities, the tenor of this provision and the main purpose and scheme of the Act. The adjectives "filthy", "put- . rid", "disgusting", "decomposed" "rotten" .. "insect-infested" refer to the quality of the article and furnish the indicia for presuming the article to be unfit for human consumption. But the presumption may not be conclusive in all cases, irrespective-of the character. of the article, and the nature and extent of the vice afflicting it. This is particularly so, were an article is found to be 'insect- infested'. There are some articles of food in respect of which the Rules framed under l the Act, lay down the minimum proportion of insect-infestation or in sect-damage which is not deemed to make the article unfit for human consumption. For instance, in the case of Nutmag (Jaiphal) the pro-r portion of extraneous matter and infestation shall not exceed 3.0 per cent by weight (Item A.05.16 of the Prevention of Food Adulteration Rules, 1955). In the case of Coriander (Dhania) the proportion of extraneous matter including dirt and insect-damaged seeds shall not 7 exceed 8.0 per cent-by weight (Item A.05.08). Similarly in the case of foodgrains, the proportion of 2() miligrams of insect-damaged grain per 100 miligrams sample of the grain, and 5 per cent by weight of fungus-damaged grain is not considered enough, to treat it as - 'adulterated' either under sub-clause (f ), or any of the other sub clauses of sec. 2(i). These illustrations unmistakably show that the mere fact that any part of an article was insect-infested may not be conclusion proof of its being 'adulterated' under sub-clause (f). In k other words, all the adjectives used in the subclause are a presumptive and not an absolute test of the quality of the article being unfit for human consumption. To be more particular, in the case of an article in respect of which the Rules do not prescribe any minimum r standard of purity or any minimum proportion of insect-infestation , that would exclude it from. the definition of 'adulterated article', it r will be a mixed question of law and fact, whether the insect-infestation is of such a nature, degree and extent as renders the article unfit for human consumption. The opinion of the Public Analyst who examines and analyses the sample, as to the fitness or otherwise of the sample for human consumption, would constitute legal evidence. A Public Analyst is supposed to be specially skilled in the science of dietetics. . As an expert in the science, he is competent to opine and testify about this fact.

The report of the Public Analyst, including his opinion on this point, is per se evidence by virtue of sec. 13 of the Act. But this does not mean that his ipse dexit would be conclusive and binding on the court. To treat it so would be to leave the determination of the guilt of the accused to the whims and fancies of the Public Analyst. The Act would not countenance such abdication of its judicial function by the court, leaving the case-as it were-to be tried by the Analyst. It is for the court to weigh his opinion and reach its own finding.

In Dhanraj's case (supra) the High Court construed this sub clause thus:

"The word 'otherwise' in sub-clause (f) of cl. (i) of sec. 2 does suggest that all the adjectives used earlier refer to the quality of the article being unfit for human consumption. To fall under that subclause an article of food must be unfit for human consumption because it consists wholly or in part of any fifthy putrid, disgusting, rotten, decomposed or diseased animal or vegetable substance or because it is in- sect-infested or on account of any other cause."

If we may say so with respect, this is a correct exposition of the law embodied in s. 2(i) (f). We need only add for the sake of elucidation, but these adjectives indicate presumptive but not absolute criteria as to the quality of the article. In each case it must be proved that the article was unfit for human consumption. In the case of articles for which the Rules lay down any minimum standard of purity with reference to any of the vices specified in this subclause; mere 2-Ll276SCI/75 8 proof of the fact that the impurity was in excess of that countenanced by the prescribed standard, would be conclusive to show that the article was unfit for human consumption.

In regard to cashewnuts there is no statutory provision prescribing any minimum standard of purity with reference to the vice of in sect-infestation or other adjectives used in this sub-clause. It will therefore, be for the Judge of fact to decide upon the evidence in the case, whether the insect- infestation found was of such a nature and extent as to make it unfit for human consumption. We have already pointed out that the Report of the Public Analyst, is admissible in proof of this fact.

In Dhanraj's case (supra), the High Court after holding that in order to bring a case within the purview of the said sub-clause (c), it must be proved that the article is unfit for human consumption, proceeded to say something-which in our opinion is not correct-as to the proof this issue, as under:

"By referring to Appendix to the Prevention of Food Adulteration Rules, 1955 the learned counsel for the petitioners also urged that as for purposes of sub- clause (1) of clause (i) of section 2 no standard of quality had been prescribed for Kaju the Public Analysts were not justified i treating the samples found insect-infested above 5% lo be adulterated. There can hardly be any doubt that if for an article of food no standard of quality or purity has been prescribed or no limits have been prescribed for the variability of its constituents then sub-clause (f) of clause (i) of section 2 will not apply and for considering whether or not the article is adulterated it will have to be seen if any other portion of the definition of "adu1terated"

is applicable. Of course as no standard of quality or purity was prescribed for Kaju it was not competent for any Public Analyst to him self fix any such standard and to say that he will not treat Kaju which is insect- infested to the extent of 5% as nat adulterated but will regard any higher percentage of insect infestation to make the article adulterated. In the case of Jagdish Prasad alias Jagdish Prasad Gupta v. State of West Bengal (1972-1, SCC 326), it was held by their Lordships of the Supreme Court that the standards of quality and limits of variability fixed by Government are not even subject to alteration or variation by Courts."

We are unable to agree with the proposition propounded by the High Court that if for any article of food no standard of quality or purity has been prescribed or no limits have been prescribed for the variability of its constituents, then sub-clause (f) af clause (i) of sec. 2 will not apply.

As already discussed, the governing ingredient of sub- ciause (f) is the quality of the article being unfit for human consumption. If the 9 quality of the article suffers from any of the vices, i.e. filthiness, put- A refection insect-infestation etc. this sub-clause would be inexorably attracted and on proof of the article being unfit for human consumption, the requirements of the clause would be completely satisfied. Such proof may consist of the report of the Public Analyst. The value of his report however would depend on its being selfcontained, rand comprising the necessary data and reasons for his opinion. It is desirable that the Public Analyst should express his opinion on all the relevant points with reference to the particular sub-clause or sub-clauses of sec. 2(i) of the Act. This will not only enhance the value of his report but also facilitate the task of the Court. If it is merely dogmatic, that would be a circumstance detracting from its evidential value, though it may not render it inadmissible. Ultimately the decision rests with the court which would take into account all the circumstances of the case including the character of the article, the nature and the extent of the insect-infestation and other relevant factors. If the Public Analyst says 'that since the insect-infestation in the Kaju pieces is less than 5 per cent, the sample, in his opinion, is adulterated' then all that can be said about it is that the opinion is dogmatic. He should say with particularity as to how and why the percentage of insect-infestation found by him lenders to sample unfit for human consumption. The additional reasons which he might give, in addition to the certain proportion of the sample being insect-infested, would enhance the value of his report, still further. It is not possible for us to speculate the reasons which the Public Analyst as an expert in the science might advance in support of his opinion. By giving the opinion that if the insect-infestation is above 5 per cent, the sample of Kaju pieces would be unfit for human consumption, the expert would not be laying down any standard of quality or Limits of variability which the Legislature in its wisdom has not prescribed. His opinion would be just a piece of evidence which has to be` evaluated by the Court in the circumstances of a particular case to reach a finding as to the unfitness or otherwise of the sample for human consumption. The question of varying. any standard of quality or limits of variability in the case of Kaju pieces does not arise because no such standard has been fixed either in the Act or in the rules framed there-under. Reference to what this Court said in Jagdish Prasad Gupta's case (ibid), made by the High Court was thus not in point.

In the instant case the report of the Public Analyst is silent as to whether on account of the insect-infestation found by him in the sample of Kaju pieces, the article was unfit for-human consumption. The respondent, as already noticed, had made an application to the Additional Sessions Judge, in appeal, for summoning the Public Analysts. His request was however declined. When the case was in the High Court, Counsel for the Municipal Corporation, also, felt that the report was vague, incomplete and deficient, and, on his request the High Court actually summoned the Public Analysts, M/s. Sudama Roy and P. P. Bhatnagar, as witnesses, for 21-12-1970, for evidence. Despite the adjournment granted by us, the learned Counsel for the parties have not been able to throw light as to what had happened in the High Court on 21-12-1970.

10

The Public Analysts, as is apparent from the judgment of the learned single Judge of the High Court have been expressing different opinions on different occasions as to when an article can be said to be 'insect-infested'. In the circumstances of this case therefore, it had become necessary to call the Public Analysts as witnesses to unable them to elucidate their opinion and amplify their report and to allow the parties to test it by cross-examination. For this purpose, on our first reaction, we were inclined to remit the case to the High Court for redecision. But the learned Counsel for the Municipal Corporation has brought to our notice that the Public Analyst, Mr. Sudama Roy whose report is in question-is no longer in the service of the Cor poration and is not residing at Delhi. It is obvious that it will not be possible to procure Mr. Roy's attendance in court without an amount of delay and inconvenience which will be unreasonable in the circumstances of the case and will cause undue hardship to the respondent who has had more than his normal share of the mental suffering. harassment and expense which go together with protracted criminal proceedings, extending in the present case over 81 months. No useful purpose will therefore be served by remanding the case for a fresh decision. Taking into consideration all the circumstances of the case, we do not think it proper to disturb the acquittal of the respondent.

Subject to the clarification of the points of law and the reversal of the view taken by the High Court as to the meaning and scope of s. 2(i)(f), the appeal is dismissed.

P.H.P.					   Appeal dismissed.
11