2020 INSC 0468 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.     562            OF 2020 (Arising out of S.L.P.(Crl.) No. 2942 of 2020) RAGHAV GUPTA             ...APPELLANT(S) VERSUS STATE (NCT OF DELHI) AND ANOTHER ...RESPONDENT(S) JUDGMENT NAVIN SINHA, J. Leave granted. 2. The appellant questions his prosecution  under Rule 32(e) of the   Prevention   of   Food   Adulteration   Rules,   1955   (hereinafter called   as   “the   Rules”)   framed   under   the   Prevention   of   Food Adulteration Act, 1954 (in short “the Act”). 3. We   have   heard   learned   counsel   for   the   parties   at   length. Though   several   grounds   have   been   urged   to   challenge   the prosecution,   we   are   satisfied   that   the   appeal   can   be   disposed   of on   a   single   undisputed   ground.     The   facts   shall   therefore   be 1 stated   with   brevity   only   to   the   extent   necessary   for   purposes   of the present order. 4. The   Food   Inspector   purchased   sealed   samples   of   Snapple Juice Drink on 03.05.2011 for analysis.  The report of the Public Analyst   dated   30.05.2011,   held   that   the   sample   confirmed   to standards   but   was   misbranded   being   in   violation   of   Rule   32(e), lacking   in   necessary   declaration   of   lot/batch   numbers.     The appellant   was   stated   to   be   one   of   the   Directors   of   M/s.   V   &   V Beverages   Pvt.   Ltd.   which   imported   the   drink   from   foreign manufacturer   Schweppes   International   Rye   Brook   duly   cleared by the Customs department. 5. A   complaint   case   no.   4   of   2012   was   lodged   by   the   Food Inspector   on   basis   of   the   report   dated   30.05.2011.   Notices   were issued   to   the   appellant   under   Section   251   of   the   Criminal Procedure   Code   (hereinafter   referred   to   as   ‘the   Code’).   The appellant   preferred   an   application   for   discharge   under   Section 294 of the Code read with Section 192 of the Act inter alia on the ground   that   the   product   had   the   necessary   barcode   on   it   and which contained all the relevant information as required by Rule 2 32(e)  such   as  batch  no./code  no./lot  no.  The  application  having been   rejected,   the   appellant   raised   the   same   ground   before   the High Court which also failed to consider the same.  6. Ms. Geeta Luthra, learned senior  counsel appearing for  the appellant, submitted before us and which could not be countered by Shri Jayant K. Sud, learned Addl. Solicitor General appearing for   the   respondent,   that   the   necessary   information   as   required under Rule 32(e) was available in the barcode which could all be revealed by a barcode scanner. 7. That   the   barcode   was   available   on   the   sample   is   not   in dispute.   In   view   of   the   fact   that   the   relevant   information   under Rule   32(e)   with   regard   to   the   lot/code/batch   identification   to facilitate it being traced to the manufacturer are available in the barcode and which can be decoded by a barcode scanner, we are of   the   considered   opinion   that   no   useful   purpose   is   going   to   be served by allowing the present prosecution to continue and it will be   an   abuse   of   the   process   of   law,   causing   sheer   waste   of   time, causing   unnecessary   harassment   to   the   appellant,   if   the prosecution is allowed to continue.  3 8. We therefore allow the appeal and quash the prosecution of the appellant in CC No. 04 of 2012 pending before the ACMM­2, Patiala House Court, New Delhi.  The appeal is allowed.   …………...................J. [R.F. NARIMAN] …………...................J. [NAVIN SINHA] …………...................J. [INDIRA BANERJEE] NEW DELHI SEPTEMBER 04, 2020 4