Citation : 2012 Latest Caselaw 1569 Del
Judgement Date : 6 March, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL. REV. PET. No. 114/2005
Date of Decision : 06.03.2012
C.H. SATYANARAYAN ...... Petitioner
Through: Mr. D.C. Mathur, Sr. Adv.
with Mr. Mohit Mathur, Adv.
Versus
STATE ...... Respondent
Through: Ms. Jasbir Kaur, APP
CORAM:
HON'BLE MR. JUSTICE V.K. SHALI
V.K. SHALI, J. (ORAL)
1. This is a petition under Sections 397/401 Cr.P.C. read with Section
482 Cr.P.C. assailing the order dated 3.12.04 passed by the learned
Metropolitan Magistrate directing the framing of charge against the
petitioner under Sections 272/273 IPC.
2. Briefly stated, the facts of the case are that an FIR bearing
No.227/98 under Section 328 IPC was registered by Police
Station Hauz Qazi on the basis of the statement of one
Ms. Rekha wherein she had stated that she had bought one
pouch and one bottle of dhara kachi ghani mustard oil from a
shop and after consuming the same she fell ill and developed
swelling in her legs. The remnants of oil were seized and sent to
the public analyst for analysis where the remnants of the pouch
conformed to the standards laid down under PFA rules, however,
the remnants of the bottle tested positive for argemone oil which is
injurious to health. After investigation the charge sheet was filed
against the present petitioner in his capacity of being the Quality
Control Officer of the National Dairy Development Board. The
offence under Section 328 IPC being exclusively triable by the Court
of Sessions, the matter was committed to the Court of Sessions.
The Sessions Court vide order dated 19.4.2002 held that charge
sheet did not disclose any offence exclusively triable by Court of
Sessions and remanded it to Chief Metropolitan Magistrate. The
learned CMM assigned the case to the Court of Metropolitan
Magistrate. After hearing arguments, the learned MM vide order
dated 3.2.2004, framed charge under Sections 272/273 IPC against
the petitioner.
3. I have heard Mr. Dinesh Mathur, the learned senior counsel for
the petitioner as well as Ms. Jasbir Kaur, the learned APP for
the State and have also gone through the record.
4. Mr. Mathur the learned senior counsel for the petitioner has
raised three contentions. The first contention which has been
raised by the learned senior counsel is that the offence under
Section 272 IPC deals with the situation where a person
adulterates any article of food or drink, so as to make such
article noxious as food or drink, intending to sell such article as
food or drink, or knowing it to be likely that the same will be
sold as a food or drink, shall be punished with imprisonment of
either description for a term which may extend to six months,
or with fine which may extend to one thousand rupees, or with
both.
5. Similarly, it was contended that Section 273 IPC also
contemplates that whoever sells, or offers or exposes for sale,
as food or drink, any article which has been rendered or has
become noxious, or is in a state unfit for food or drink,
knowing or having reason to believe that the same is noxious
as food or drink, shall be punished with imprisonment of either
description for a term which may extend to six months, or with
fine which may extend to one thousand rupees, or with both.
6. It was contended that by reading of both these Sections it is
amply clear that the main ground for putting a person on trial
for offences under Section 272/273 IPC, is to show to the
Court, prima facie, that it is the petitioner who has adulterated
the article of food or drink while as in the instant case, there is
no evidence to show on record that it was the petitioner who
had adulterated the mustard oil on account of presence of
argemone oil. It has been contended by the learned senior
counsel for the petitioner that he has been enroped for the
offences under Sections 272/273 IPC only in the capacity of
Quality Control Officer. It has also been contended that though
for an offence of adulteration under Prevention of Food
Adulteration Act a person, who has nothing to do with the
offence but has been named as a nominee can be enroped to
trial, by way of vicarious liability but under the Indian Penal
Code, a person cannot be charged of an offence of adulteration
under Section 272 or 273 IPC unless and until a positive act or
omission is shown on his part coupled with his intention to
adulterate which would constitute mens rea and therefore, the
order passed by the learned Magistrate directing the framing
of charge against the petitioner, is unsustainable in the eyes of
law.
7. The second contention which was made by the learned senior
counsel was to the effect that an offence under Sections
272/273 IPC is a non-cognizable offence, which cannot be
investigated by the local police without complying with Section
155 (2) Cr.P.C. by virtue of which the prior permission of the
Magistrate has to be obtained before initiating the
investigation. It was contended that this embargo on the
power of police to investigate the non-cognizable offence could
not be circumvented by adding a section like 328 IPC which is
a cognizable offence, and thereby, initiating the investigation
into the matter against the present petitioner.
8. The learned senior counsel for the petitioner has relied upon a
judgment of the Apex Court in case titled Basir-Ul-Huq Vs.
State of West Bengal AIR 1953 SC 293 to contend that such
a camouflage and use of power to investigate the matter,
could not have been done and thus the entire proceedings are
ab initio void.
9. The third contention raised by the learned senior counsel for the
petitioner is that the Sessions Court had discharged the petitioner
under Section 328 IPC and the charges were framed by the learned
MM only under Sections 272/273 IPC and since these Sections entail
imprisonment for a maximum period of six months, the Magistrate
ought to have taken cognizance within a period of one year of the
incident as provided in Section 468 Cr.P.C. He further submitted
that in the instant case FIR is dated 4.9.1998 while as the charge
sheet was filed and the cognizance was taken on 28.10.1999, that
is, after the expiry of the limitation period and therefore, the
prosecution itself was barred by limitation. In order to support his
contention, the learned senior counsel has placed reliance on two
judgments of this Court:
1. Vipin Kalra & Anr vs State, 95(2002) DLT 863
2. Hema Bhalla vs State, 102 (2003) DLT 906
10. The learned APP could not refute any of the submissions made
by the learned senior counsel for the petitioner or give any
plausible answer. The learned APP has not been able to show
as to how the complaint against the petitioner under Section
272/273 IPC is sustainable when there is no prima facie
evidence against the petitioner having done any act or
commission, which resulted in adulteration of oil.
11. I have carefully considered the submissions made by the
learned senior counsel for the petitioner and have gone
through the record.
12. I find merit in the submissions made by the learned senior
counsel for the petitioner. So far as the first contention of the
learned senior counsel is concerned, no doubt, Sections
272/273 IPC makes out an offence where a person is
responsible for adulteration of any article of food or drink. It
lays that whoever has actually adulterated the article of food
or the edible oil will have to be put to trial. But a person
cannot be put to trial for an offence under Sections 272/273
IPC by invoking the provisions of the Prevention of Food
Adulteration Act. Under the Prevention of Food Adulteration
Act, the offence of adulteration is a strict liability offence and
the offence does not require proof of mens rea while as under
Sections 272/273 IPC, a person must have mens rea for being
charged. Under the Prevention of Food Adulteration Act, the
manufacturing company can declare a person as a nominee by
completing certain pre-requisite formalities. Once these
formalities are completed, this nominee would be responsible,
in case, any adulteration in the article of food or the drink is
found to be in existence but then the prosecution has to be
under the Prevention of Food Adulteration Act. Similarly, in the
event of a Director or the Managing Director being made
liable, it has to be established that the Director is in-charge
and responsible for the day to day conduct of the business of
the company before he can be charged. There is no dispute
about the fact that the authority which is competent to lodge
the prosecution for an offence of food adulteration punishable
under the Prevention of Food Adulteration Act can also resort
to Section 272/273 IPC and seek the prosecution of the
accused by joining trial for both these offences, but in the
absence of such a joint trial for both these offences, it is not
open to the prosecution while initiating a prosecution against
an accused for an offence under Sections 272/273 IPC to
resort to the provisions of Prevention of Food Adulteration Act
which has been precisely done in the instant case. Therefore,
this is totally against the provisions of law prescribed under
the Indian Penal Code.
13. The second contention of the learned senior counsel is to the
effect that Section 155(2) Cr.P.C. puts an embargo on the
powers of the prosecuting agency to investigate a non-
cognizable offence. It is not in dispute that both the offences
under Sections 272/273 IPC are non-cognizable offences, and
therefore, the said offences could not have been investigated
by the police on account of the registration of the FIR. I am
of the view that, the investigation for the aforesaid offence
under Sections 272/273 IPC was sought to be camouflaged by
the prosecution by adding Section 328 IPC, knowing well that
such a cognizable offence against the petitioner is not made
out. The Apex Court in case titled Basir-Ul-Huq Vs. State
of West Bengal AIR 1953 SC 293 has deprecated such a
practice being adopted for the purpose of investigation of a
non-cognizable offence. In the said case, it was observed as
under:-
"It has also to be borne in mind that the provisions of that section cannot be evaded by resorting to devices or camouflages. The test whether there is evasion of the section or not is whether the facts disclose primarily and essentially an offence for which a complaint of the Court or of the public servant is required. In other words, the provisions of the section
cannot be evaded by the device of charging a person with an offence to which that section does not apply and then convicting him of an offence to which it does, upon the ground that such latter offence is a minor offence of the same character, or by describing the offence as being one punishable under some other section of the Indian Penal Code."
14. As regards the third contention of the petitioner, I am in agreement
with the contention of the petitioner that the prosecution is barred
by limitation, as Section 468 CrPC creates a bar for taking
cognizance of the offence after the expiry of the prescribed period
of limitation. Section 468 (2) (b) CrPC provides the period of
limitation as one year if the offence is punishable with imprisonment
for a term not exceeding one year. The offence under Sections
272/273 IPC is punishable with imprisonment for a term not
exceeding six months, thus valid cognizance of the offence could be
taken within the period of one year from the date of commission of
the offence, while as, in the instant case the FIR was registered on
4.9.1998 and the charge sheet was filed and cognizance was taken
on 28.10.1999. I am of the considered opinion that the bar of
limitation created by Section 468 CrPC cannot be avoided by adding
section 328 IPC for which no limitation period has been prescribed.
The mere fact that in the chargesheet certain offences are such for
which no limitation period has been prescribed under section 468
CrPC does not lead to the conclusion that the court is empowered to
take cognizance of the offences which are finally made out against
the accused beyond the period of limitation.
15. In view of the aforesaid facts and circumstances of the case, I am of
the considered opinion that the order of framing of charge against
the petitioner under Sections 272/273 IPC, dated 3.12.04 is
unsustainable in the eyes of law and is accordingly set aside and
further FIR bearing no. 227/1998, under section 328 IPC registered
by PS Hauz Qazi and consequent proceedings also stand quashed.
16. Accordingly, the petition is allowed.
V.K. SHALI, J.
March 06, 2012 RN
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!