Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dasa Shekar, vs The State Of A.P.
2021 Latest Caselaw 3642 AP

Citation : 2021 Latest Caselaw 3642 AP
Judgement Date : 21 September, 2021

Andhra Pradesh High Court - Amravati
Dasa Shekar, vs The State Of A.P. on 21 September, 2021
              HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO


 W.P.No.7336, 8635, 8638, 8717, 10161, 10320, 10500, 11405,
   11440, 11480, 11502, 11531, 11543, 11834, 11903, 12059,
   12061, 12062, 12087, 12094, 12179, 12277, 12291, 12344,
              12793, 12915, 14416, 14445, 19010 of 2021


COMMON ORDER:


         The various petitioners, who approached this Court in the present

batch of writ petitions, are aggrieved by the action of the police

authorities, and in some cases the authorities under the Food Safety and

Standards Act, 2006 (for short ‗the Food Safety Act'), seizing tobacco

products, either at the stage of transportation or at the stage of storage

or sale of these products. Even though, there are slight variations in the

reliefs sought by the petitioners, the essential relief sought by all the

petitioners is for a direction to the police authorities and the food safety

officers not to harass the petitioners in their daily business, dealing with

tobacco products, by filing criminal cases against them or seizing their

goods.


         2.    The authorities in the State of Andhra Pradesh, for some

time, have been cracking down on the transportation, storage and sale of

tobacco products in the State of Andhra Pradesh. The coercive process of

the State is being applied to any person, who is found to be transporting,

storing or selling tobacco products in the State of Andhra Pradesh, by

applying three statutes. Cases are being filed against the persons involved

in the trade, either under Sections 188, 269, 270, 272, 273 and 328 of the

Indian Penal Code, or Sections 26, 30, 49(iv), 57, 58, 59 and 63 of the

Food Safety and Standards Act, 2006 or Sections 5(1), 7(1)(2)(3) and (5),
                                             2                               RRR,J
                                                      W.P.No.7336 of 2021 & batch




Sections 22, 24(1) and 26 of the Cigarettes and Other Tobacco Products

(Prohibition of Advertisement and Regulation of Trade and Commerce,

Production, Supply and Distribution) Act, 2003 (for short ‗the COTP Act').


           3.         The applicability of these provisions of law and the powers

of the police authorities as well as the food safety officers under the

above three Acts has been the subject matter of the litigation before

various Courts of this country and some parts of this litigation has reached

the Hon'ble Supreme Court of India also.


           4.         These issues had come up, earlier, before a learned Single

Judge of this Court in Criminal Petition No.3731 of 2018 and batch, which

had been disposed of by a judgment dated 27.08.2018. The learned

Single Judge, after an elaborate analysis and discussion of the provisions

of law and after an extensive review of the judgments rendered by

various High Courts, and the Judgement of the Hon'ble Supreme Court in

Godawat Pan Masala Products I.P. Limited & Anr., v. Union of

India & Ors.,1 had come to the following conclusions:-


      1) Chewing Tobacco, Pan Masala and khaini cannot be treated, under

           the Food Safety Act, as food, and as such, the provisions of the

           Food Safety Act would not apply to these tobacco products.

      2) Even assuming that the provisions of the Food Safety Act apply to

           tobacco and tobacco products, the provisions of the said Act can be

           applied and prosecutions can be launched only by the food Safety

           officer designated under the Food Safety Act, after he complies

           with the requirements of Section 42(2) and (4) of the Food Safety




1
    (2004) 7 SCC 68
                                         3                               RRR,J
                                                  W.P.No.7336 of 2021 & batch




        Act. A police officer cannot initiate or launch any prosecution

        against any person for offences under the Food Safety Act.

   3) Transportation of Pan Masala, Khaini, Chewing tobacco and other

        tobacco products would not attract Sections 188, 269, 270, 272,

        273 and 328 of IPC as they are not food and as such these

        provisions would not apply.

   4) Plain Pan Masala is not a tobacco product and the provisions of

        COTP Act cannot be applied to plain Pan Masala.


        5.       The learned Single Judge on the aforesaid findings had

quashed the prosecutions, which were at variance with the above

observations and findings.


        6.       Despite the above judgment, the authorities continued to

initiate criminal cases and seize tobacco products applying the very same

provisions of law. This resulted in another batch of cases being filed

before this Court. Another learned Single Judge had considered these

issues in Criminal Petition No.5421 of 2019 and batch, which was disposed

of on 18.12.2019. The learned Single Judge followed the earlier judgment

of this Court shown above. It may also be stated that the learned Single

Judge while following the earlier judgment, had considered the issues

raised, afresh, and essentially came to the same conclusions.


        7.       Despite the declaration of law by the learned Single Judge in

the first round of litigation, and affirmation by another learned Single

Judge in the second round of litigation, cases continue to be filed on the

basis of the same provisions of law. This has resulted in the present round

of litigation.
                                      4                                RRR,J
                                                W.P.No.7336 of 2021 & batch




       8.     There have been extensive arguments on behalf of the

petitioners by Sri Raja Reddy Koneti, which were adopted by all the other

learned counsel. The learned Government Pleader for Medical and Health,

the learned Government Pleader for Home and Sri Aditya Singla,

appearing for the Food Safety authority, had also addressed extensive

arguments before this Court.


       9.     The petitioners, essentially, reiterated the findings of this

Court in the earlier two rounds of litigation. Sri Raja Reddy Koneti, while

reiterating the contentions, raised before this Court in the earlier two

rounds of litigation, would also raise additional grounds which require to

be recorded. It is the contention of Sri Raja Reddy Koneti that the

provisions of the Indian Penal Code cannot be made applicable to cases

relating to transport, storage and sale of tobacco products.


       10.    The contentions relating to the applicability of the Indian

Penal Code, the Food Safety Act and the COTP Act, to tobacco products,

are as follows:


       A) The Food Safety Act and the COTP Act fall in separate and

distinct legislative fields. It is recorded in the preamble to the COTP Act

that it came to be enacted on account of the resolutions passed in the

39th World Health Assembly and 43rd World Health Assembly meetings.

The COTP Act would have to be treated as an enactment made on

account of Entry 13 of the Union List, which reads as follows:


              ―Participation   in    international    conferences,
              associations and other bodies and implementing of
              decisions made thereat.‖
                                                 5                                RRR,J
                                                           W.P.No.7336 of 2021 & batch




           B) Section 2 of the COTP Act, records the declaration of parliament

that it is expedient in the public interest that the Union should take, under

its control, the tobacco industry. He submits that this would bring the

enactment under Entry 52 of the Union List also. The said Entry reads as

follows:-


                      ―Industries, the control of which by the Union is
                      declared by the Parliament by law to be expedient in
                      the public interest.‖

           C) The Food Safety Act was enacted under Entry 33 of List III of

the 7th Schedule to the Constitution, which reads as follows:


                      ―33. Trade and Commerce in and the production, supply
                      and distribution of, -
                      a) ....................
                      b) Foodstuffs including edible oil seeds and oils;
                      c) .......................‖


           D) The enactment of COTP Act as well as the Food Safety Act fall

under different and distinct legislative heads and do not cover the same

field of legislation. He submits that to the extent of any overlap, the

provisions of the Food safety Act would have to give way to the COTP Act.

He relies upon the judgment of the Hon'ble Supreme Court in Godawat

Pan Masala Products I.P. Limited & Anr., v. Union of India &

Ors.,2 wherein the provisions of COTP Act and the provisions of the

Prevention of Food Adulteration Act, 1954 (which was the predecessor of

the Food Safety Act) were considered and the Hon'ble Supreme Court had

held that the COTP Act is a special Act, intended to deal with tobacco

products, while the prevention of Food Adulteration Act is a general Act,




2
    (2004) 7 SCC 68
                                        6                               RRR,J
                                                 W.P.No.7336 of 2021 & batch




and therefore, the COTP Act being a special Act would override the

provisions of the Prevention of Food Adulteration Act.


       E) The COTP Act is a comprehensive self contained code, which

does not place an absolute prohibition on the storage, transportation or

sale of tobacco products. The COTP Act itself set out the commodities,

which shall be treated as tobacco or tobacco products. The said products

enumerated in the Schedule to the COTP Act can be regulated only under

the provisions of the COTP Act and none of the other general Acts can be

made applicable to tobacco products.


       F)      The COTP Act only places certain restrictions/guidelines for

dealing with tobacco or tobacco products. Section 5 of the Act prohibits

advertising, in any nature, of cigarettes and other tobacco products.

Section 6 places an absolute prohibition on the sale of cigarettes or other

tobacco products to persons below the age of 18 years and to everybody

else in an area within a radius of 100 yards of any educational institution.

Section 6 restricts trade and commerce in cigarettes and other tobacco

products which do not contain specific warnings on the package of such

cigarettes or tobacco products. Section 7 (5) also prohibits trade or

commerce in relation to cigarettes or tobacco products where nicotine and

tar contents of these tobacco products are not set out on the labels of the

containers. Section 8 to 10 set out the details of the manner in which the

warnings on the packages are to be given, in which such warning should

be expressed, and the size of the letters and figures. Apart from these

restrictions/regulations, the COTP Act does not provide for any other

restriction.
                                         7                               RRR,J
                                                  W.P.No.7336 of 2021 & batch




           G) The Indian Penal Code is the general law of offences. Section 5

of the Indian Penal Code provides that nothing in the Indian Penal Code

shall affect the provisions of any special or local law. Section 41 IPC

defines a special law as ―a law applicable to a particular subject‖. The

COTP Act is a law restricted to cigarettes and other tobacco products and

falls within meaning of Special law under section 5 of the Indian Penal

Code. As such the provisions of the Indian Penal Code cannot affect the

provisions of COTP Act.


           11.     Sri Raja Reddy, relying upon the Judgement of the Hon'ble

Supreme Court in ITC v. Agricultural Market Committee3, submits

that Tobacco does not answer the description of ‗Food' under section 3 (j)

of the Food Safety Act. As such the provisions of the Food Safety Act

would not apply at all. He further submits that the provisions of the Indian

Penal Code would also not be applicable in view of the decisions of this

Court in the cases mentioned above. As far as the COTP Act is concerned,

it is the submission of Sri Raja Reddy that, the Act does not ban or place

an absolute prohibition on the transportation, storage and sale of Tobacco

products. It only regulates these activities by placing certain safeguards,

whose violation would lead to penal consequences. He submits that these

provisions are blindly and indiscriminately used to file cases against

persons who are dealing with Tobacco products.


           12.     The learned Government Pleader for Medical and Health

would submit that the foundation for the case of the petitioners is that

tobacco and tobacco products do not fall within the definition of ‗food'

under the Food Safety Act and that the provisions of the Indian Penal


3
    (2002) 9 SCC 232
                                         8                                 RRR,J
                                                    W.P.No.7336 of 2021 & batch




Code and the Food Safety Act would not apply as a special Act, viz., COTP

Act, covers the field.


       13.    Learned Government Pleader for Medical and Health also

submits that both these foundations are non-existent . He submits that

the two earlier judgments of this Court in this regard have not noticed

para-67 of the judgement in the case of Godawat Pan Masala

Products I.P. Limited & Anr., v. Union of India & Ors, which

specifically rejected the contention that tobacco is not a food product. In

view of this finding of the Hon'ble Supreme Court, the earlier two

judgments of this Court would have to give way to the judgment of the

Hon'ble Supreme Court.


       14.    The Learned Government Pleader would also submit that the

Hon'ble Supreme Court in Godawat Pan Masala Products I.P. Limited

& Anr., v. Union of India & Ors, while considering the applicability of

the COTP Act as opposed to the Prevention of Food Adulteration Act had

held that COTP Act would have precedence as it is a later Act and is a

special Act as opposed to the Prevention of Food Adulteration Act, which

is a general Act. However, the Food Safety Act, which replaced the

Prevention of Food Adulteration Act, is a later Act and contains a non-

obstante clause in Section 89, which reads as follows:


              ―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.‖


       15.    It is submitted that in view of the non-obstante clause, the

provisions of the Food Safety Act would override the provisions of the
                                         9                               RRR,J
                                                  W.P.No.7336 of 2021 & batch




COTP Act, and consequently, both the Food Safety Act as well as the

provisions of the Indian Penal Code would be applicable to transportation,

storage and sale of tobacco and tobacco products. The learned

Government pleader would also submit that the judgment of the High

Court of Bombay in Dhariwal Industries Ltd., and Anr., v. State of

Maharashtra and Ors.4 Would apply squarely to the present case and

the provisions of the Food Safety Act would definitely be applicable to the

activities of the petitioners.


           16.     The learned Government Pleader relies upon Regulation

No.2.3.4 of the Food Safety Regulations 2011 to submit that there is a

specific bar in this regulation prohibiting the mixing of tobacco or tobacco

products into any foodstuffs, in the circumstances, the petitioners cannot

claim immunity from the process under the Food Safety Act.


           17.     The learned Government Pleader, on facts, would submit

that apart from police officers, the food safety inspectors designated

under the Food Safety Act have been involved in the seizure of tobacco

products after complying with the procedural requirements of the Food

Safety Act made thereunder. He submits that the prosecutions launched

by the food safety officers be allowed to continue.


         18.       Sri Aditya Singla appearing for the Food Safety Authority

took this Court through the Judgments of various High Courts on the

questions of whether tobacco and tobacco products can be treated as

―Food‖ and whether the provisions of the Food Safety Act would prevail

upon the provisions of the COTP Act. He further submits that in view of

the directions of the Hon'ble Supreme Court in Central Arecanut

4
    (2012) Law Suit (Bom.) 1219
                                      10                              RRR,J
                                               W.P.No.7336 of 2021 & batch




Marketing Corporation and others Vs Union of India Transfer case

(Civil) Nos.1/2010, dated 23.09.2016, there is a binding direction to the

respondent authorities to ensure that there is no sale of Gutka at all. He

contends that in view of the aforesaid direction of the Hon'ble Supreme

Court, the respondent authorities are bound to take action to stop sale of

Gutka and any failure to do so would invite contempt proceedings.

Consideration of the Court:

19. The above submissions would give rise to the following

issues that need to be determined.

1) Do any of the Tobacco products, enumerated in the Schedule to

the COTP Act, answer, the description of Food, as defined under

Section 3 (1) (j) of the Food Safety Act and consequently amenable

to the jurisdiction of the said Act;

2) In the event, any of Tobacco Products, enumerated in the

Schedule to the COTP Act, are held to fall within the meaning of

Food , as defined under Section 3 (1) (j) of the Food Safety Act, is

there a conflict between the COTP Act and the Food safety Act.

3) In the event of such conflict, which Act would prevail? To what

effect?

4) Whether the manufacture sale and distribution of tobacco products

would amount to offences to under Sections 188, 269, 270, 272,

273 and 328 of the Indian Penal Code and whether the provisions

of the COTP Act would preclude these provisions from being

invoked?

5) Do the directions of the Hon'ble Supreme Court in Central

Arecanut Marketing Corporation and others Vs Union of 11 RRR,J W.P.No.7336 of 2021 & batch

India Transfer case (Civil) Nos.1/2010, dated 23.09.2016,

amount to a ratio that the Respondents are bound to prosecute all

traders in Gutka ?

Issue No.1

―Do any of the Tobacco products, enumerated in the Schedule to

the COTP Act, answering the description of Food, as defined under

Section 3 (1) (j) of the Food Safety Act and consequently amenable to the

jurisdiction of the said Act‖

20. This issue had been raised before this Court and answered

by two learned single judges at different points of time. The first

judgement was the order dated 27.08.2018 in Criminal Petitions 3731 of

2018 and batch, in which quash petitions had been filed to quash various

prosecutions launched under the provisions of the Food safety Act , the

COTP Act and the Indian Penal code against persons who were dealing

with Chewing tobacco, Pan Masala and Gutka. The learned single judge,

after considering the judgements of various high courts, relied upon

certain observations of the Hon'ble Supreme Court of India, in Godawat

Pan Masala Products I.P. Limited & Anr., v. Union of India & Ors,

and held that Chewing Tobacco and Khaini cannot be treated as food.

21. Another learned single judge of this court had an occasion to

consider this issue again, in the judgement dated 18.12.2019, in Criminal

Petition Nos. 5421 of 2019 and batch. In this judgement, the learned

single judge, after referring to the judgements of various High Courts and

the earlier judgement of the learned single judge of this court, had held

that Tobacco products cannot be treated as food, under the provisions of

the Food Safety Act. As the learned single judge referred to the earlier 12 RRR,J W.P.No.7336 of 2021 & batch

judgement, of this Court, in Criminal Petitions 3731 of 2018 and batch, it

must be taken that the judgement of the Hon'ble Supreme Court, in

Godawat Pan Masala Products I.P. Limited & Anr., v. Union of

India & Ors, was also taken into account in the later judgement.

22. I am afraid that I must express my inability to accept the

said findings, for the following reasons.

23. The COTP Act was enacted for the purposes of prohibiting

advertisement in and for regulating the Trade, Commerce, Production,

Supply and Distribution of Cigarettes and other Tobacco products. Section

3 (b) defined Cigarettes. The term ―Tobacco products‖ was defined, in

section 3 (p) of the COTP Act as those products which are specified in the

schedule to the COTP Act. The Schedule enumerates the following 10

products:

THE SCHEDULE [See section 3(p)]

1. Cigarettes

2. Cigars

3. Cheroots

4. Beedis

5. Cigarette tobacco, pipe tobacco and hookah tobacco

6. Chewing tobacco

7. Snuff

8. Pan masala or any chewing material having tobacco as one of its ingredients (by whatever name called).

9. Gutka

10. Tooth powder containing tobacco.

24. The Prevention of Food Adulteration Act, 1954 defined food

in Section 2(v) of the Act as under:

―2. (v) ‗food' means any article used as food or drink for human consumption other than drugs and water and includes--

13 RRR,J W.P.No.7336 of 2021 & batch

(a) any article which ordinarily enters into, or is used in the composition or preparation of, human food;

(b) any flavouring matter or condiments;

and

(c) any other article which the Central Government may, having regard to its use, nature, substance or quality, declare, by notification in the Official Gazette, as food for the purposes of this Act;‖

25. A Constitution bench of the Hon'ble Supreme Court in

Pyarali K. Tejani v. Mahadeo Ramchandra Dange5, while

considering the question whether ―Supari' should be treated as Food,

under the Prevention of Food Adulteration Act, 1954, had observed as

follows:

14. We now proceed to consider the bold bid made by the appellant to convince the Court that supari is not an article of food and, as such, the admixture of any sweetener cannot attract the penal provisions at all. He who runs and reads the definition in Section 2(v) of the Act will answer back that supari is food. The lexicographic learning, pharmacopic erudition, the ancient medical literature and extracts of encyclopaedias pressed before us with great industry are worthy of a more substantial submission. Indeed, learned Counsel treated us to an extensive study to make out that supari was not a food but a drug. He explained the botany of betel nut, drew our attention to Dr Nandkarni's Indian Materia Medica, invited us to great Susruta's reference to this aromatic stimulant, in a valiant endeavour to persuade us to hold that supari was more medicinal than edible. We are here concerned with a law regulating adulteration of food which affects the common people in their millions and their health. We are dealing with a commodity which is consumed by the ordinary man in houses, hotels, marriage parties and even

(1974) 1 SCC 167 : 1974 SCC (Cri) 87 at page 175 14 RRR,J W.P.No.7336 of 2021 & batch

routinely. In the field of legal interpretation, dictionary scholarship and precedent-based connotations cannot become a universal guide or semantic tyrant, oblivious of the social context subject of legislation and object of the law. The meaning of common words relating to common articles consumed by the common people, available commonly and contained in a statute intended to protect the community generally, must be gathered from the common sense understanding of the word. The Act defines ―food‖ very widely as covering any article used as food and every component which enters into it, and even flavouring matter and condiments. It is commonplace knowledge that the word ―food‖ is a very general term and applies to all that is eaten by men for nourishment and takes in subsidiaries. Is supari eaten with relish by men for taste and nourishment? It is. And so it is food. Without tarrying further on this unusual argument we hold that supari is food within the meaning of Section 2(v) of the Act.

26. The Prevention of Food Adulteration Act, 1954 has now been

replaced by the Food Safety Act, 2006. The term Food has been defined,

under Section 3 (1) (j) of the Food Safety Act, in the following manner:

―Section 3(1)(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.‖

27. A reading of this provision would show that the definition of

Food has been expanded beyond the definition given under the earlier 15 RRR,J W.P.No.7336 of 2021 & batch

Act. However, this definition read along with the interpretation given to

the definition of Food, under the earlier Prevention of Food Adulteration

Act, 1954, by the Constitution Bench of the Hon'ble Supreme Court, would

bring all those substances which are eaten and ingested or consumed

within the Human Body for taste and nourishment within the ambit of

―Food‖. Applying this principle, the products enumerated at serial Number

1 to 5 and serial number 7, namely 1) Cigarettes; 2) Cigars; 3) Cheroots;

4) Beedies; 5) Cigarette tobacco, 6) Pipe tobacco and Hookah tobacco;

and 7) Snuff, in the schedule, to the COTP Act, would not fall within the

definition of Food, as they are not eaten or ingested as such into the

human body. The dispute and controversy is whether the products

enumerated at serial Number 6) Chewing tobacco, 8) Pan Masala or any

chewing material having tobacco as one of its ingredients (by whatever

name called), 9) Gutka and 10) Tooth Powder containing tobacco would

fall within the ambit of Food.

28. In Godawat Pan Masala Products I.P. Limited & Anr.,

v. Union of India & Ors, the Hon'ble Supreme Court was considering

the validity of notifications issued by the Food (Health) Authority under

section 7 (iv) of the Prevention of Food Adulteration Ac, 1954 by which

the manufacture, sale, storage and distribution of Pan Masala and Gutka

(Pan Masala containing tobacco) were banned for different periods. One

of the main grounds raised in the case was that:

―The COTP Act occupies the whole field with regard to the prohibition of advertisement and regulation of Trade, Commerce, Production, Supply and Distribution of Tobacco products. Thus there is a conflict between the Prevention of Food Adulteration Act and the COTP Act, wherein the COTP Act has to prevail.‖ 16 RRR,J W.P.No.7336 of 2021 & batch

29. In the course of considering the challenge to the impugned

notifications. The Hon'ble Supreme Court went into the question of

whether Pan Masala and Gutka would amount to Food. This issue was

considered, in paragraphs 64 to 67 of the said judgement, in the following

manner:

Is it food?

64. Mr Nagaraja, learned counsel appearing for the petitioners in Writ Petition No. 173 of 2003, raised a further contention that pan masala or gutka which is the subject-matter of the impugned notification does not amount to food within the meaning of its definition in Section 2(v) of the Act. Section 2(v) of the Act reads as under:

―2. (v) ‗food' means any article used as food or drink for human consumption other than drugs and water and includes--

(a) any article which ordinarily enters into, or is used in the composition or preparation of, human food;

(b) any flavouring matter or condiments; and

(c) any other article which the Central Government may, having regard to its use, nature, substance or quality, declare, by notification in the Official Gazette, as food for the purposes of this Act;‖

65. In his submission, the expression ―food‖ as defined in the Lexicon could only be ―a substance taken into the body to maintain life and growth‖. No one in his right mind would consider that pan masala or gutka would be consumed for maintenance and development of health of human being. In Pyarali K.

Tejani v. Mahadeo Ramchandra Dange [(1974) 1 SCC 167 : 1974 SCC (Cri) 87 : AIR 1974 SC 228, a case arising under the Prevention of Food Adulteration Act, 17 RRR,J W.P.No.7336 of 2021 & batch

1954.] this Court held that the word ―food‖ is a very general term and applies to all that is eaten by men for nourishment and takes in also subsidiaries. Since pan masala, gutka or supari are eaten for taste and nourishment, they are all food within the meaning of Section 2(v) of the Act.

66. The learned counsel relied on a judgment of a Division Bench of this Court in CAs Nos. 12746-47 of 1996 (decided on 6-11-2003) [S. Samuel, M.D., Harrisons Malayalam v. Union of India, (2004) 1 SCC 256] . In our view, this judgment is of no aid to us. In the first place, this judgment arises under the provisions of the Essential Commodities Act, 1955 read with the Tamil Nadu Scheduled Articles (Prescription of Standards) Order, 1977 and the notification dated 9-6-1978 issued by the Central Government which laid down certain specifications ―in relation to foodstuffs‖. The question that arose before the Court was whether tea is ―foodstuff‖ within the meaning of the said legislation. The Division Bench of this Court came to the conclusion that ―tea‖ is not food as it is not understood as ―food‖ or ―foodstuff‖ either in common parlance or by the opinion of lexicographers. We are unable to derive much help from this judgment for the reason that we are not concerned with tea. It is not possible to extrapolate the reasoning of this judgment pertaining to tea into the realm of pan masala and gutka. In any event, the judgment in Tejani [(1974) 1 SCC 167 : 1974 SCC (Cri) 87 : AIR 1974 SC 228, a case arising under the Prevention of Food Adulteration Act, 1954.] was a judgment of the Constitutional Bench which does not seem to have been noticed.

67. We are, therefore, unable to agree with the contention that pan masala or gutka does not amount to ―food‖ within the meaning of the definition in 18 RRR,J W.P.No.7336 of 2021 & batch

Section 2(v) of the Act. However, we do not rest our decision solely on this issue.‖

30. The Petitioners contend that the definition of Food

interpreted by the Hon'ble Supreme Court in both the above judgements

is on the basis of the definition in the Prevention of Food Adulteration Act,

1954 and the same cannot be extended to the definition of Food under

the Food Safety Act, 2006. I am afraid that this Court cannot accede to

this contention. A comparison of the definition of Food under these two

Acts would make it obvious that the definition of Food under the Food

Safety Act is more expansive and would definitely bring within it's fold the

definition of food under the prevention of food Adulteration Act, 1954 and

consequently, the interpretation of the definition of food under the 1954

Act would, at the very least, apply to the definition of food under the Food

Safety Act, 2006.

31. Another ground raised by the Petitioners is that a

Constitution Bench of the Hon'ble Supreme Court in ITC v. Agricultural

Market Committee, had held that Tobacco was not food and as such

the judgment of the Hon'ble Supreme Court in Godawat Pan Masala

Products I.P. Limited & Anr., v. Union of India & Ors., has to give

way to the judgement in ITC Ltd. v. Agricultural Produce Market

Committee (at page 267)

32. The issue before the Hon'ble Supreme Court in this case was

the validity of the Bihar and Karnataka agricultural market committees

Act, insofar as they regulate the sale of Tobacco in their areas and their

levy of market fees on such sales even after the enactment of a central

Act, namely the Tobacco Board Act, 1975. The Constitution Bench while 19 RRR,J W.P.No.7336 of 2021 & batch

considering the question whether the central legislature, under Entry 52 of

the first list of the seventh Schedule, could regulate activities relating to

Raw tobacco, had held that this entry would be available only when it

relates to an Industry and not for regulating the raw material required for

such an industry. In the course of such discussion, the Constitution Bench

had held as follows:

63. The subject-matter of the issue here is about the interpretation of Entry 52 in List I of the Seventh Schedule. It requires Parliament to make a declaration by law identifying an industry, the control of which by the Union is expedient in the public interest. Under the said entry only an ―industry‖ can be declared as an industry, the control whereof by the Union is regarded as expedient in public interest. It is, therefore, implicit that if an activity cannot be regarded as industry, Entry 52 will have no applicability to that activity. The question is about the concept of ―industry‖ in Entry 52 of List I. As already stated, the entries in the legislative list have to be construed in the widest sense cannot be disputed but it has also to be borne in mind that such construction should not make other entries totally redundant. The meaning of the word ―industry‖ in various dictionaries, reliance on which was placed by Mr Shanti Bhushan, is not of any assistance while considering the constitutional meaning of the said term. There may not be any embargo or limitation on the power of Parliament to enact the law in respect of activities other than manufacturing activities but that power is non-existent in Entry 52 of List I. It may be elsewhere. Reference in this regard can be made to Entry 33 of List III including in its ambit foodstuff and certain raw materials. Tobacco, however, is admittedly not a foodstuff.

20 RRR,J W.P.No.7336 of 2021 & batch

33. As can be seen, the reference to Tobacco was a reference to

raw tobacco and not tobacco products, which is the subject matter of the

present Lis.

34. In view of the above judgements of the Hon'ble supreme

Court in Pyarali K. Tejani v. Mahadeo Ramchandra Dange and

Godawat Pan Masala Products I.P. Limited & Anr., v. Union of

India & Ors. The tobacco products, viz., Chewing Tobacco, Pan Masala

or any chewing material having tobacco as one of its ingredients (by

whatever name called), Gutka and Tooth Powder containing tobacco

would have to be construed as food.

35. However, the earlier decisions of this Court on the basis of

Godawat Pan Masala Products I.P. Limited & Anr., v. Union of

India & Ors., have been to the effect that, the above tobacco products

are not Food. There are now two contradictory views being expressed by

this court, on the basis of the very same judgements. In such

circumstances, the following observations of the Hon'ble Supreme Court,

in U.P. Power Corporation. Ltd. v. Rajesh Kumar6, are apt:

16. We have reproduced the paragraphs from both the decisions in extenso to highlight that the Allahabad Bench was apprised about the number of matters at Lucknow filed earlier in point of time which were part- heard and the hearing was in continuum. It would have been advisable to wait for the verdict at Lucknow Bench or to bring it to the notice of the learned Chief Justice about the similar matters being instituted at both the places. The judicial courtesy and decorum warranted such discipline which was expected from the learned

(2012) 7 SCC 1 : (2012) 2 SCC (L&S) 289 : 2012 SCC OnLine SC 385 21 RRR,J W.P.No.7336 of 2021 & batch

Judges but for unfathomable reasons, neither of the courses, were taken recourse to.

17. Similarly, the Division Bench at Lucknow erroneously treated the verdict of the Allahabad Bench not to be a binding precedent on the foundation that the principles laid down by the Constitution Bench in M. Nagaraj [(2006) 8 SCC 212 : (2007) 1 SCC (L&S) 1013 : AIR 2007 SC 71] are not being appositely appreciated and correctly applied by the Bench when there was reference to the said decision and a number of passages were quoted and appreciated albeit incorrectly, the same could not have been a ground to treat the decision as per incuriam or not a binding precedent. Judicial discipline commands in such a situation when there is disagreement, to refer the matter to a larger Bench. Instead of doing that, the Division Bench at Lucknow took the burden on themselves to decide the case.

36. In the circumstances, the issue as to whether Chewing

Tobacco, Pan Masala or any chewing material having tobacco as one of

its ingredients (by whatever name called), Gutka and Tooth Powder

containing tobacco would have to be construed as food or not is referred

for the consideration of a Division Bench of this Court.

37. Registry to place all these matters before the Hon'ble Chief

Justice for appropriate directions.

__________________________ R. RAGHUNANDAN RAO, J.

21st September, 2021.

Js.

22 RRR,J W.P.No.7336 of 2021 & batch

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

W.P.No.7336, 8635, 8638, 8717, 10161, 10320, 10500, 11405, 11440, 11480, 11502, 11531, 11543, 11834, 11903, 12059, 12061, 12062, 12087, 12094, 12179, 12277, 12291, 12344, 12793, 12915, 14416, 14445, 19010 of 2021

21st September, 2021 Js.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter