Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Dharmaraj vs The Food Safety Officer
2022 Latest Caselaw 760 Mad

Citation : 2022 Latest Caselaw 760 Mad
Judgement Date : 12 January, 2022

Madras High Court
P.Dharmaraj vs The Food Safety Officer on 12 January, 2022
                                                          1       CRL.O.P.(MD)NO.5695 OF 2021

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED : 12.01.2022

                                                       CORAM

                        THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                           Crl.O.P.(MD)No.5695 of 2021 and
                                           CRL.M.P.(MD)No.11878 of 2021

                     1. P.Dharmaraj,
                        S/o.Paulraj,
                        Manager,
                        PTR Tiffin Sweets @ Coffee,
                        Singaram Complex,
                        Opp. Of Mattuthavani Bus Stand,
                        Madurai – 625 007.

                     2. P.Daniel Thangaraj,
                        S/o.Paulraj,
                        Owner,
                        PTR Tiffin Sweets @ Coffee,
                        Singaram Complex,
                        Opp. Of Mattuthavani Bus Stand,
                        Madurai – 625 007.    ... Petitioners/ Accused Nos.1 & 2
                                                Vs.
                     The Food Safety Officer,
                     Madurai Corporation (Code No.573),
                     O/o.The Designated Officer,
                     Food Safety and Drug
                       Administration Department (Food Wing),
                     Viswanathapuram,
                     Madurai – 625 014.       ... Respondent / Complainant

                                  Prayer: Criminal Original petition is filed under Section
                     482 of Cr.P.C, to call for the records and quash the
                     proceedings in S.T.C.No.1368 of 2021 on the file of the Judicial
                     Magistrate No.VI, Madurai.


https://www.mhc.tn.gov.in/judis
                     1/5
                                                          2        CRL.O.P.(MD)NO.5695 OF 2021

                                  For Petitioners   : Mr.M.Rajaraman
                                  For Respondent : Mr.E.Antony Sahaya Prabahar,
                                                   Additional Public Prosecutor.

                                                          ***


                                                       ORDER

Heard the learned counsel appearing for the petitioners

and the learned Additional Public Prosecutor appearing for

the respondent.

2. The core argument of the petitioners' counsel appears

to be that it is open to them to add Tartrazine in the food

products in question. However, the learned Additional Public

Prosecutor has been able to produce a copy of the amendment

notification indicating that adding Tartrazine was not

permitted with effect from 01.07.2017.

3. In this case, the inspection had taken place on

06.08.2019. Therefore, the petitioners will be covered by the

aforesaid amendment notification.

https://www.mhc.tn.gov.in/judis

3 CRL.O.P.(MD)NO.5695 OF 2021

4. Therefore, leaving open all the contentions and the

defences of the petitioners, this criminal original petition is

dismissed.

5. The personal appearance of the petitioners before the

Court below is dispensed with. However, the petitioners have

to appear before the Court below on the following three

occasions:-

i) To answer the charges,

ii) at the time of examination under Section 313 of Cr.P.C.

and

iii) at the time of pronouncement of Judgment.

The petitioners also will have to appear when their presence is

insisted upon by the trial Court and on all other occasions, the

petitioners can be represented by their counsel. If the

petitioners' counsel also fails to appear, the benefit of this

order will stand vacated automatically. Consequently,

connected miscellaneous petition is closed.

                                                                                12.01.2022

                     Index              : Yes / No
                     Internet           : Yes/ No
                     PMU



https://www.mhc.tn.gov.in/judis

4 CRL.O.P.(MD)NO.5695 OF 2021

Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To:

1. The Food Safety Officer, Madurai Corporation (Code No.573), O/o.The Designated Officer, Food Safety and Drug Administration Department (Food Wing), Viswanathapuram, Madurai – 625 014.

2. The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis

5 CRL.O.P.(MD)NO.5695 OF 2021

G.R.SWAMINATHAN,J.

PMU

Crl.O.P.(MD)No.5695 of 2021

12.01.2022

https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter