1980 INSC 0228 SUPREME COURT OF INDIA Municipal Corporation of Delhi Vs. Baboo Ram Shyam Sunder and ors (A. D. Koshal and S. Murtaza Fazal Ali JJ.) 07.03.1980 ORDER The Text below is only a summarized version of the order pronounced The order of acquittal passed by the magistrate was set aside by the SC as it was found wrong in law and convicted Respondent no. 1 and 2 under Section 7 read with Section 16 of the Prevention of Food Adulteration Act, 1954. However, in the peculiar circumstances of the case and considering the fact that the law was changed by the Supreme Court long after the acquittal of the respondent, court released respondent 2 on probation for a period of two years on execution of a bond of Rs. 5000 with two sureties each in the like amount, to the satisfaction of the Chief Metropolitan Magistrate, Delhi and also imposed a fine of Rs. 3000 on respondent 1 and of Rs. 2000 on respondent 2. Court also directed the Respondents to give an undertaking to the Chief Metropolitan Magistrate that they would not indulge in any kind of adulteration in future.