Citation : 2011 Latest Caselaw 2146 Del
Judgement Date : 21 April, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: April 04, 2011
Judgment delivered on: April 21, 2011
+ CRL.M.C. 3407/2009 & CRL.M.A.11557/2009
SMT. RAJVI VORA ....PETITIONER
Through: Mr.Sidharth Luthra, Sr. Advocate with Mr.
Madhav Khurana, Ms. Arundhati,
Advocates.
Versus
GOVERNMENT OF NCT OF DELHI ....RESPONDENT
Through: Ms. Fizani Husain, APP.
CORAM:
HON'BLE MR. JUSTICE AJIT BHARIHOKE
1. Whether Reporters of local papers
may be allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be
reported in Digest ?
AJIT BHARIHOKE, J.
1. Smt. Rajvi Vora vide this petition under Section 482 Cr.P.C. has
prayed for quashing of complaint case No.301/2005 titled Food
Inspector Vs. Mukesh Kumar & Others pending in the court of
Metropolitan Magistrate, New Delhi and the summoning order dated
22.12.2005 passed in that complaint qua him.
2. Briefly stated, the facts relevant for the disposal of this petition
are that respondent Food Inspector on 22.12.2005 filed criminal
complaint 301/2005 under Section 7 and 16 of Prevention of Food
Adulteration Act 1954 (hereinafter referred to as the "PFA Act") against
nine persons including the petitioner for alleged violation of Section
2(a)(j) and Section 2(ix) (j) of the PFA Act 1954 and also Rule 29 of PFA
Rules 1955.
3. It is alleged in the complaint that on 15.01.2005, respondent
Food Inspector purchased a sample of "Mango Crush" allegedly
manufactured by M/s. Mapro Foods Pvt. Ltd, for analysis from one
Mukesh Kumar of M/s. Shivam Enterprises (vendor) where the said food
article was stored for sale. The sample comprised of three original
sealed bottles of "Mango Crush" of 700 ml each which were properly
labelled and taken into possession.
4. That on 17.01.2005, one counterpart of the aforesaid sample of
food article was sent to the public analyst, Delhi for analysis. The
public analyst vide his report dated 27.01.2005 opined although there
was no standard prescribed for mango crush under Appendix B to the
PFA Act 1954, the sample contained added synthetic colour which is
not permissible under Rule 29 of PFA Rules.
5. It is alleged in the complaint that the sample was allegedly
purchased by the vendor from M/s. Shivam Enterprises who allegedly
purchased it from M/s. Manish Enterprises, Mali Wara, Chandni Chowk
and M/s. Manish Enterprises had purchased the same from the
manufacturing company i.e. M/s. Mapro Foods Pvt. Ltd.
6. That on 22.12.2005, learned Metropolitan Magistrate took
cognizance of the offence and issued summoning order against the
petitioner and others. The petitioner is aggrieved of the aforesaid
summoning order on the ground that at the relevant time there was no
prescribed standard for fruit crush and the "Mango Crush" manufacture
was regulated by Fruit Products Order 1955 (FPO) which lays down the
standards of quality and procedure for manufacture of the impugned
food article. The petitioner M/s. Mapro Foods Pvt. Ltd was holding a
valid licence for manufacture of "Mango Crush" under the FPO 1955
and there is no violation of the terms and conditions of said licence or
the provisions of FPO 1955. Thus, there was no occasion for
summoning the petitioner for offences punishable under Section 7 and
16 of PFA Act 1954.
7. Learned Shri Sidharth Luthra, Sr. Advocate appearing for the
petitioner submitted that from the report of public analyst as also
Appendix B to the PFA Rules, no quality standard for "Mango Crush"
was provided and that being the case there could be no violation of
provision of PFA Act and the rules framed thereunder. Learned counsel
further submitted that there is no allegations of violation of quality
standard in terms of "Fruit Products Order 1955", as such no offence
can be said to have committed by the petitioner. It is argued that
initiation of prosecution of the petitioner is under misconception of law
as there is no violation of Section 2(j) of the PFA Act as the sample that
allegedly used in the food sample as per the public analyst is tartrazine
which is a permissible colour under Rule 28 of PFA Rules. Further,
learned counsel for the petitioner relying upon the judgment of
Supreme Court in Hindustan Lever Ltd. Vs. Food Inspector and
Another, (2004) 13 SCC 83 submitted that since no standards were
prescribed under the PFA Act and PFA Rules for the fruit crush,
prosecution of the petitioner with regard to the impugned food article
applying the standards for other food articles would not be sustainable.
Thus, the learned counsel for the petitioner have strongly urged for
quashing of the complaint as well as the summoning order qua the
petitioner.
8. Learned APP, on the contrary, submits that there can be no
dispute that mango crush squarely falls within the definition of food
article as defined under Section 2(v) of PFA Act 1954. Learned APP has
referred to Rule 28 and 29 of PFA Rules 1955 and submitted that user
of tartrazine sunset yellow in food articles other than detailed in Rule
29 is prohibited and fruit crush does not fall within any of the food
articles enumerated in Rule 29, as such by using the prohibited colour
in the "mango crush" the manufacturing company of which the
petitioner is the director has violated the provisions of Food
Adulteration Act and the rules framed thereunder. Therefore, the
petitioner is rightly being prohibited under Section 7 and 16 of PFA Act.
Thus, learned APP has urged for dismissal of the petition.
9. I have considered the rival contentions and perused the record.
Copy of the report of public analyst is annexed to the petition. Its
correctness is not disputed by the respondent. As per this report, the
public analyst has opined that there is no standards prescribed for
mango crush under Appendix B but the food sample contains added
synthetic colour which is not permitted under Rule 29 of PFA Rules.
The public analyst has not found any other defect or flaw in the
sample. Perusal of this report indicates that the colour used in the
sample is tartrazine.
10. Rule 29 of PFA Rules 1955 reads thus:
(a) --------
(b) ---------
(c) Peas, strawberries and cherries in hermaticlly sealed container, preserved or
processed oapaya, canned tomato juice, fruit syrup, fruit squash, fruit cordial, jellies, jam, marmalade, candied crystallised or glazed fruits;
(d) Non-alcoholic carbonated and non- carbonated ready-to- serve synthetic beverages including synthetic syrups, sherbets, fruit bar, fruit beverages, fruit drinks, synthetic soft drink concentrates;
(e) ----------
(f) ----------
11. On reading of the aforesaid provision, it is clear that user of
yellow tartrazine is permissible in fruits syrup, fruit squash and fruit
cordial etc. Undisputably fruits squash and fruits syrups are the
product prepared from fruit juice/puree or concentrate clear or cloudy
obtained from any fruit or several fruits by blending it with nutritive
sweeteners, water and with or without salt. Fruit crush is also a
product made from the fruit or fruit juice/puree or concentrate of fruit
juice only difference is that it contains mere pulp. Thus, there can be
no distinction between the fruit squash, fruit syrup or fruit crush so far
as applicability of the PFA Act and the Rules prescribed thereunder is
concerned. My aforesaid view finds support from the definition of
squashes, crush, fruit syrups/fruit sarbats and barley water given in
A.16.21 of Appendix B incorporated in the Appendix B subsequently by
an amendment in the year 2005, which reads thus:
"A.16.21- SQUASHES, CRUSHES, FRUIT SYRUPS/FRUIT SHARBATS AND BARELY WATER means the product prepared from unfermented but fermentable fruit juice/puree or concentrate clear or cloudy, obtained from any suitable fruit or several fruits by blending it with nutritive sweeteners, water and with or without salt, aromatic herbs, peel oil and any other ingredients suitable to the products."
12. Taking into account that fruits squash/fruit syrup as also the fruit
crush are derived from the ripe fruit, the standard applicable to all
these products ought to be similar. Admittedly, at the relevant time,
when the sample was taken, there was no standard prescribed for fruit
crush. Therefore, under the circumstances it has to be treated at par
with fruit products detailed in Rule 29(c) of PFA Rules and the
standards applicable fruit squash/syrup/cordially ought to have been
applied in the instant case. Otherwise also, it falls within the category
of non-alcoholic fruit drink and is covered under Rule 29 of PFA Rules.
Indisputably, as per Rule 29 (c) and (d) of PFA Rules, user of tartrazine,
sunset yellow in manufacture of fruit squash, fruit syrup etc. and non-
alcoholic fruit drink etc. is permissible. Therefore, by no stretch of
imagination, it can be said that the petitioner or his company has
violated the provisions of PFA Act or the PFA Rules framed thereunder.
13. In view of the discussion above, I am of the opinion that
summoning order dated 22.12.2005 of learned Metropolitan Magistrate
is not sustainable under law. Accordingly, the summoning order and
the proceedings emanating therefrom qua the petitioner is quashed.
14. Accordingly, the petition is allowed.
(AJIT BHARIHOKE) JUDGE
APRIL 21, 2011 pst
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!