Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Theon Pharmaceuticals Ltd vs The State Of Andhra Pradesh
2022 Latest Caselaw 6251 AP

Citation : 2022 Latest Caselaw 6251 AP
Judgement Date : 6 September, 2022

Andhra Pradesh High Court - Amravati
M/S.Theon Pharmaceuticals Ltd vs The State Of Andhra Pradesh on 6 September, 2022
           HIGH COURT OF ANDHRA PRADESH :: AMARAVATI

MAIN CASE No: Crl.P.No.6980 of 2022

                             PROCEEDING SHEET

SL.    DATE                                 ORDER                                OFFICE
NO.                                                                               NOTE
 2.   06.09.2022 NJS, J


                                     I.A. No.1 of 2022


                          Heard the learned counsel for the petitioners and
                 learned Assistant Public Prosecutor appearing for the
                 respondents.

Learned counsel for the petitioners, inter alia, contends that the respondents have not adhered to the procedure contemplated under Section 23(4)(iii) of the Drugs and Cosmetics Act, 1940, and therefore, the proceedings initiated against the petitioners are liable to be quashed. In support of his submission, the learned counsel places reliance on the judgment of the Hon'ble Supreme Court reported in Laborate Pharmaceuticals India Ltd., vs. State of Tamil Nadu, (2018) 15 SCC 93.

Learned Assistant Public Prosecutor, on the other hand, states that the Authorities have complied with the requirements of law and issued notices to the Agency, which was supplied the drug, as also to the 1st petitioner. It is also his submission that despite issuance of notice, the petitioners had not availed the opportunity and not sought for the sample for analysis.

 SL.   DATE                               ORDER                            OFFICE
NO.                                                                        NOTE

This Court has considered the submissions and prima facie this Court is of the opinion that in view of the decision of the Hon'ble Supreme Court referred to supra, the duty is cast on the Authorities/Department to send a portion of the sample to the manufacturer, which appears to have not been done in the present case. However, the matter needs to be further examined, after filing the counter.

List the matter after four weeks for filing counter in the main case.

In the meanwhile, there shall be interim stay of all further proceedings in C.C. No.671of 2019 on the file of the Court of the learned Additional Junior Civil Judge at Chirala, Prakasam District, in so far as the petitioners/A.1 and A.2 are concerned.

_____ NJS,J

IS

 
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 : MAIMS

 
 
Latestlaws Newsletter