2020 INSC 0398 IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL No. 2255 OF 2010 PREM CHAND                     …APPELLANT Versus STATE OF HARYANA           …RESPONDENT JUDGMENT N. V. RAMANA, J. 1. The   present   appeal   arises   out   of   the   impugned   judgment   dated 09.12.2009   passed   by   the   High   Court   of   Punjab   and   Haryana   at Chandigarh in Criminal Appeal no.492­DBA of 1996, whereby the High Court set aside the judgment of the trial court acquitting the appellant herein and convicted him for the offences under Section 2 (1a) (f) of the Prevention of Food Adulteration Act, 1954 (in short, ‘the  Act’)   punishable   under   Section   16(1A)   and   Section   16(1)(a)(ii) 1 NON­REPORTABLE of   the   Act   for   selling   adulterated   Haldi   Powder   and   selling   it without licence. 2. The   case   of   the   prosecution   is   that,   on   18.8.1982,   at   about   11 A.M., the Food Inspector, along with Medical Officer, inspected the shop   of   the   accused­appellant   in   the   presence   of   the   witnesses and found 10 kgs of Haldi Powder in his shop. The Food Inspector purchased 600 grams Haldi Powder out of which one sample was made and then that sealed sample was sent to the Public Analyst. The   report   of   the   public   analyst   dated   07.09.1982,   revealed   that the  sample was found to  contain  four  living  meal worms and  two live weevils. The trial court vide order dated 31.08.1995 acquitted the   appellant.   However,   upon   appeal,   the   High   Court   vide impugned   judgment   dated   09.12.2009,   convicted   the   appellant under   Section   2   (la)   (f)   of   the   Act   for   selling   adulterated   Haldi Powder   and   sentenced   to   undergo   imprisonment   for   six   months and   to   pay   fine   of   Rs.   2,000/­   in   default   whereof   to   undergo further   imprisonment   for   one   month   under   Section   16   (lA)   of   the Act.   The   High   Court   further   convicted   the   appellant   for   offence under   Section   16   (1)   (a)   (ii)   of   the   Act   for   selling   Haldi   Powder 2 without   licence   and   sentenced   to   undergo   imprisonment   for   one month and to pay fine of Rs. 500/­ in default whereof to undergo further imprisonment for fifteen days. 3. The counsel for  the appellant submitted that High Court upturns Trial   Court   judgment   of   acquittal   into   one   of   conviction     after   27 years from the date of incident and 14 years after the date of trial court judgment. The counsel vehemently put forth that, the report of   the   public   analyst   no   where   mentions   that   the   sample   was either ‘ insect infested ’ or was ‘ unfit for human consumption ’. It was lastly   contended   that,   the   appellant   went   unrepresented   in   the High   Court   as   the   advocate   representing   the   appellant   did   not appear in Court. 4. On   the   contrary   the   advocate   appearing   for   the   State   fully supported   the   impugned   order   passed   by   the   High   Court   and submitted   that   sample   was   taken   from   the   shop   of   the   accused­ appellant   which   was   meant   for   public   sales   and   the   same   was found   to   be   adulterated   as   per   the   report   of   the   public   analyst. 3 Therefore,   the  appellant   is   liable   for   the   offences   under   Section   2 of the Act. 5. Having   heard   the   learned   counsel   appearing   for   the   parties   and carefully   perusing   the   material   available   on   record,   we   note   that the cross­examination of the medical officer (P.W­2) reveals that he did   not   find   any   weevils/worms   in   the   sample   on   seeing   it   with naked   eyes.   Although,   the   food   inspector   (P.W­1)   stated   that   the sample   was   dispatched   to   the   public   analyst   on   the   next   date, however, no parcel receipt was produced to that extent. Although, the   sample   was   received   in   the   office   of   the   public   analyst   on 20.08.1982   and   the   report   was   finalized   on   07.09.1982   after   the delay  of  18  days. There is no evidence that the  samples  were not tampered within the intervening period, therefore benefit of doubt accrues in favor of the accused. Moreover, the report of the public analyst   does   not   mention   that   the   sample   was   either   “insect infested” or was “unfit for human consumption”, in the absence of such   an   opinion,   the   prosecution   has   failed   to   establish   the requirements   of   Section   2   (1a)(f)   of   the   Act   (See   Delhi Administration.   v.   Sat   Sarup   Sharma ,   1994   Supp   (3)   SCC 4 324 ). Moreover, no evidence has been adduced by the prosecution to   prove   the   offence   under   Section   16   (1)   of   the   Act   either   before the trial court or the High Court. 6. Therefore,   the   impugned   order   of   conviction   passed   by   the   High Court   is   not   sustainable   for   the   aforementioned   reasons.   We   set aside   the   same   and   uphold   the   order   of   acquittal   passed   by   the trial court. Accordingly, the appeal stands allowed.     …..……................J.        (N. V. RAMANA)     …...…….................J.    (SURYA KANT)     ……..………............J.          (KRISHNA MURARI) NEW DELHI;                                                                           JULY 30, 2020.  5