Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Food Inspector, Rep., By The Public ... vs Rambahal Sharma And Another
2025 Latest Caselaw 3630 Tel

Citation : 2025 Latest Caselaw 3630 Tel
Judgement Date : 21 August, 2025

Telangana High Court

The Food Inspector, Rep., By The Public ... vs Rambahal Sharma And Another on 21 August, 2025

     HON'BLE SRI JUSTICE J. SREENIVAS RAO

          CRIMINAL APPEAL No. 1248 of 2014

ORDER:

This criminal appeal has been filed aggrieved by

the judgment passed by the learned Special Judicial

Magistrate of First Class (Excise), Adilabad in C.C.

No.338 of 2010 (Old C.C. No.353 of 2010), dated

28.06.2011, whereunder respondent Nos.1 and 2,

who are accused Nos.1 and 2, were acquitted for the

offences punishable under Sections 16(1-A)(i) r/w 7(i)

and 2(ia)(f) of the Prevention of Food Adulteration Act,

1954 (hereinafter referred to as 'the Act').

2. Heard Sri M.Vivekananda Reddy, learned

Assistant Public Prosecutor and Sri K.Uday Kumar,

learned counsel, representing Sri S.Surender Reddy,

learned counsel appearing on behalf of respondent

Nos.1 and 2.

3. The case of prosecution in brief is that on

24.09.2009 at about 4.00 P.M., the Food Inspector of

Division-I (LW-1), Adilabad District along with his

office subordinate visited the premises of M/s. Super

Quality, Door No. 1-511/59/A/18, Satnala Road,

Adilabad, for inspection. At that time A-1 transacting

the business and claimed himself as vendor and sales

man of the said shop. Lw-1 disclosed his identity to

A-1, on enquiry A-1 stated that A-2 is the proprietor

of said shop and at that time the proprietor was out

of station that's why A-1 transacting the business.

Lw-1 informed A-1 the purpose of his visit and then

secured the presence of Lw-2 by name Tarbaz Ahmed

for which he accepted. Lw-1 inspected the above

premises in their presence and found a stock of

Maida along with other items Vanaspathi etc.,

approximately of 30 Kgs in a plastic drum. On

enquiry A-1 stated that it is Maida, kept to prepare

bakery items and sale for human consumption and

stated that he do not have the purchase bill. The

Food Inspector suspected the said Maida (infested)

and with an intention to lift sample of the same for

analysis purpose, purchased 1500 grams from the

said stock by paying Rs. 45/- and obtained cash

receipt from A-1 and then immediately issued and

served Form-VI notice on A-1 informing that the said

purchased sample of Maida will be sent to the Public

Analyst, Hyderabad for analysis and obtained

acknowledgement. Further Lw-1 divided the said

purchased Maida into three equal parts, each sample

was poured in three dry clean and empty plastic

containers separately, fixed caps to each sample

container and sealed properly. A label bearing No.

ZV/ADB/3184/2009 was pasted to each container.

The each sample container was separately warped in

a fairly thick brown paper, ends are neatly folded

inside and pasted with gum. A paper slip signed and

issued by the Local (health) authority, Zone-V,

Warangal, bearing code No. and Sl.No.

ZV/ADB/3184/2009 was pasted to each sample

container around from bottom to top and obtained

the signature of A-1 on each sample container in

such a manner that the paper slip and the brown

paper wrapper both carry a part of signature. Lw-1

further secured each sample container with strong

twine both above and across and affixed four seals to

each sample container on distinct places covering the

knots of twin i.e. 1 on top, 1 at the bottom and 2 on

either side of the body of each sample container by

using specimen impression seal. LW-1 drafted

panchanama, read over the contents to A-1 and LW-2

in Hindi and English and obtained their signatures,

sent the samples for Public Analyst and the Public

Analyst opined that the sample is insect infested and

it is therefore, adulterated. Thus, the accused Nos.1

and 2 have committed an offence punishable under

Section 16(1-A)(i) of the Prevention of Food

Adulteration Act, 1954 for violation of Section 7(i),

2(ia)(f) of the Prevention of Food Adulteration Act,

1954.

4. On behalf of prosecution before the Court below,

PWs.1 to 3 were examined and Ex.P1 to P21 were

marked. On behalf of defence, no witnesses were

examined and no documents were marked. The trial

Court after taking into consideration of the oral and

documentary evidence on record and after hearing the

parties, acquitted respondent Nos.1 and 2 for the

offence punishable under Section 16(1-A)(i) r/w 7(i)

and 2(ia)(f) of the Act.

5. Aggrieved by the above said judgment the State

filed the present Appeal.

6. Learned Assistant Public Prosecutor submitted

that the Court below without properly appreciating

the oral and documentary evidence on record

acquitted respondent Nos.1 and 2, though the

prosecution proved the case beyond reasonable

doubt. The Court below ought to have considered the

evidence of PWs.1 to 3 coupled with Ex.P1 to P.21.

7. Per contra, learned counsel appearing on behalf

of respondent Nos.1 and 2 submitted that respondent

Nos.1 and 2 have not committed any offence and the

ingredients of Section 16(1-A)(i) r/w 7(i) and 2(ia)(f) of

the Act are not applicable and the Court below after

considering the oral and documentary evidence on

record and after hearing both the parties, passed the

impugned judgment and acquitted the respondent

Nos.1 and 2 by giving cogent findings. He further

submitted that PW-1 filed the complaint after lapse of

more than nine months from the date of alleged

inspection. The prosecution has not proved Ex.P14

Public Analyst Report by examining the concerned

Analyst and PW-2 also not supported the prosecution

case. There are no grounds to interfere with the

impugned judgment passed by the Court below.

8. Having considered the rival submissions made by the

respective parties and after perusal of the material

available on record, it reveals that basing upon the

complaint lodged by PW-1, the present case was taken

cognizance against the respondent Nos.1 and 2 for the

offence under Sections 16(1-A)(i) r/w 7(i) and 2(ia)(f) of

the Act by the learned Judicial First Class Magistrate,

Adilabad and numbered it as C.C. No.353 of 2010

and transferred to the Court of Special Judicial

Magistrate of First Class (Excise), Adilabad, where it

was re-numbered as C.C. No.338 of 2010.

9. The record further reveals that even according

to the prosecution, the alleged inspection was

conducted by the Food Inspector, Division-I, Adilabad

District on 24.09.2009. However, the complaint was

lodged after lapse of more than nine months,

especially relying upon Ex.P.14 Public Analyst Report,

dated 30.10.2009. In the cross-examination, PW-2

admitted that white worms and black beetles can be

separated from Mida powder at the time of putting the

Mida powder for preparing food articles. The specific

case of respondents is that they are not adulterated

Mida and they are using the same for preparation of

bakery items and they are not selling Mida in the

bakery. The Court below after evaluating the oral and

documentary evidence on record, specifically held

that the prosecution has failed to prove the

adulteration of food article/Mida flour kept in the

shop of accused No.2. The record further reveals that

PW-3, who is a panch witness, also turned hostile to

the case of prosecution and the prosecution has not

proved Ex.P14 Public Analyst Report by examining

the concerned Analyst. Thus, the Court below has

rightly acquitted the accused Nos.1 and 2 by giving

cogent findings. Hence, this Court does not find any

ground to interfere with the findings given by the

Court below.

10. Accordingly, the criminal appeal is dismissed.

Pending miscellaneous applications, if any, shall

stand closed.

_______________________ J.SREENIVAS RAO, J

Date: 21.08.2025

pgp

 
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