1996 INSC 0648 SUPREME COURT OF INDIA M. Sainuddin Vs. Food Inspector Crl.A.No. ... of 1996 (A.M.Ahmadii, C.J. and Sujata V.Manohar J.) 12.04.1996 ORDER The Text below is only a summarized version of the order pronounced Appellants prosecuted for selling adulterated ghee. Conviction affirmed by High Court. Evidence showed that 'dalda' was referred as 'ghee' in that locality. Supreme Court held that when two view were possible Court should take view which was in favour of accused. Appeal allowed.