Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Kiplest India Limited vs State Of Maha & Anr
2016 Latest Caselaw 7192 Bom

Citation : 2016 Latest Caselaw 7192 Bom
Judgement Date : 14 December, 2016

Bombay High Court
M/S Kiplest India Limited vs State Of Maha & Anr on 14 December, 2016
Bench: Z.A. Haq
                                                                                         1                           Cr.Apln. 971.2004 - [J] 


                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD




                                                                                                                            
                                  CRIMINAL APPLICATION NO. 971 OF 2004




                                                                                            
                          M/s Kilpest India Limited




                                                                                           
                          7-C, Industrial Area,                                                      ....        APPLICANT/
                          Govindpura, Bhopal.                                             [ORI.ACCUSED NO. 2]




                                                                       
                                              ig             VERSUS


                          1.          The State of Maharashtra                                     ....        RESPONDENT
                                            
                          2.          Malikarjun Vyankatrao Karadkhelkar
                                      Insecticide Inspector and
        


                                      Agricultural                Officer,
     



                                      Office of the Block
                                      Development Officer,
                                      Panhayat Samiti, Nilanga,                                     ....        RESP.NO. 2 /





                                      Dist. Latur.                         [ORIGINAL COMPLAINANT]


                                                             .............................





                                      None for Applicant.
                                      Mr. K.S.Hoke Patil, A.P.P. for R - 1.
                                      Mr. V.D.Hon, Senior Advocate for R - 2.
                                                            ..............................
                                                              CORAM : Z.A.HAQ, J.

DATE OF JUDGMENT : 14th DECEMBER, 2016 .............................

                                                                                          2                           Cr.Apln. 971.2004 - [J] 


                          ORAL JUDGMENT :




                                                                                                                            
                          01.                    None for the Applicant.




                                                                                            
                          02.                    Heard                  Mr.        V.D.Hon,                learned              Senior




                                                                                           

Advocate assisted by Mr. Ajinkya Deshmukh, learned

Advocate for the non-applicant No. 2 and Mr.

K.S.Hoke Patil, learned A.P.P. for the non-applicant

No. 1 - State.

03. The Applicant - Company has approached

this Court with the prayer that the proceedings of STC

No. 5829/2002 initiated on the complaint of non-

applicant No. 2 for the offences punishable u/ss 3 (k)

(i), 17 (i) (a), 18 (1) (c) read with 29 (i) (a) and 29

(3) (i) of the Insecticides Act, 1968 be quashed. The

contention on behalf of the applicant is that the

mandatory provisions of Section 24 of the Insecticides

Act are not complied with and, therefore, the

prosecution can not be continued. Section 24 of the

Insecticides Act reads as under :

3 Cr.Apln. 971.2004 - [J]

" Report of Insecticide Analyst -

(1) The Insecticide Analyst to whom

a sample of any insecticide has been

submitted for test or analysis under

sub-section (6) of section 22, shall,

within a period of [thirty] days, deliver

to the Insecticide Inspector submitting

ig it a signed report in duplicate in the

prescribed form.

(2) The Insecticide Inspector on

receipt thereof shall deliver one copy

of the report to the person from whom

the sample was taken and shall retain

the other copy for use in any

prosecution in respect of the sample.

(3) Any document purporting to be a

report signed by an Insecticide Analyst

shall be evidence of the facts stated

therein, and such evidence shall be

conclusive unless the person from

4 Cr.Apln. 971.2004 - [J]

whom the sample was taken has

within twenty-eight days of the receipt

of a copy of the report notified in

writing the Insecticide Inspector or the

Court before which any proceedings in

respect of the sample are pending that

he intends to adduce evidence in

ig controversion of the report.

(4) Unless the sample has already

been tested or analysed in the Central

Insecticides Laboratory, where a

person has under sub-section (3)

notified his intention of adducing

evidence in controversion of the

Insecticide Analyst's report, the Court

may, of its own motion or in its

discretion at the request either of the

complainant or of the accused, cause

the sample of the insecticide produced

before the Magistrate under sub-

section (6) of section 22 to be sent for

5 Cr.Apln. 971.2004 - [J]

test or analysis to the said laboratory,

[which shall, within a period of thirty

days, which shall make the test or

analysis] and report in writing signed

by, or under the authority of, the

Director of the Central Insecticides

Laboratory the result thereof, and such

ig report shall be conclusive evidence of

the facts stated therein.

                                                 (5)         The cost of a test or analysis
        

                                                 made             by        the        Central              Insecticides
     



Laboratory under sub-section (4) shall

be paid by the complainant or the

accused, as the Court shall direct. "

04. According to the complainant, the

Insecticide Inspector conferred with the powers u/s

21 of the Insecticides Act visited the insecticide selling

point of M/s Shriram Fertilizers, Aurad [Shahjani],

Taluka Nilanga, District Latur on 29/09/1998 and

during the course of inspection of the stock of

6 Cr.Apln. 971.2004 - [J]

insecticides, 'ENDOSULPHAN 35% EC' manufactured

by the applicant - Company was found in stock for

sale. As per the procedure prescribed u/s 22 (5) and

(6) of the Insecticides Act, necessary intimation was

given to accused No. 3 - Proprietor of M/s Shriram

Fertilizers and sample was sent to Testing Laboratory,

Pune as per the procedure under Rule 34 of the

Insecticides ig Rules, 1971. According to the

complainant, the Insecticide Testing Laboratory, Pune

reported the result of sample of the above referred

insecticide by the report dated 19/12/1998 and it was

found that the sample was mis-branded and

contained only 11.88% 'ENDOSULPHAN 35% EC'.

With these accusations, the complaint is filed seeking

prosecution and conviction of the accused.

05. The applicant - Company has raised a

ground that notice dated 19/02/1999 was issued in

compliance with the requirements of sub-section (3)

of Section 24 of the Insecticides Act, however, the

copy of report of Insecticide Testing Laboratory was

not supplied. The applicant has placed on record

7 Cr.Apln. 971.2004 - [J]

[Exh. D at page No. 22] copy of communication sent

by it to the Insecticide Inspector on 15/03/1999

stating that test result declared by the Testing

Laboratory was not given, name of the Testing

Laboratory was not mentioned and the Test Report

was not enclosed with the show cause notice. In the

above-mentioned communication, the applicant

requested that the Test report and other information

be supplied as the applicant intended to adduce

evidence in controversion of the report u/s 24 (4) of

the Insecticides Act. The non-applicant No. 2 has not

denied the fact alleged by the applicant that it gave

the reply dated 15/03/1999. The case of the

applicant is that as the non-applicant No. 2 failed to

comply with the request made in the communication

dated 15/03/1999, the prosecution initiated against it

in 2002 is unsustainable for non compliance of

mandate of provisions of Section 24 of the

Insecticides Act.

06. It is well settled that the provisions of

Section 24 of the said Act are mandatory and confer a

8 Cr.Apln. 971.2004 - [J]

valuable right on the accused to defend himself by

getting sample tested by the Central Insecticide

Laboratory and if the accused is deprived of this

valuable defence statutorily available to him, the

complaint is liable to be quashed. In support of the

above proposition, the Judgment given in the case of

Northern Minerals Limited Vs. Rajasthan

Government & Anr. reported in 2016 (5) Scale

617 and the Judgment given in the case of State of

Punjab Vs. National Organic Chemical

Industries Ltd. 1996 (11) SCC 613 can be relied

upon.

07. Though the learned Senior Advocate for

the non-applicant No. 2 argued that the complaint can

not be quashed at the thresh-hold, he has not been

able to controvert the settled legal position laid down

in the above referred Judgments.

08. In view of the above, the Criminal

Application has to be allowed.

                                                                                          9                           Cr.Apln. 971.2004 - [J] 


                                                 Hence, the following order :




                                                                                                                            
                                                 The         proceedings                   of       STC No. 5829/2002




                                                                                            

initiated in the complaint filed by the non-

applicant No. 2 and pending before the

Chief Judicial Magistrate, Latur are

quashed.

ig After going through the matter, I found

that the non-applicant No. 2 has failed to discharge

the statutory obligation to comply with the

mandate of Section 24 of the Insecticides Act. The

crime for which the prosecution was initiated

against the applicant affects large number of

people and most of them from lower income

group. As the complaint is filed without complying

with the mandate of Section 24 of the Insecticides Act

and there is no explanation on the record for this

lapse, I feel it appropriate to impose costs of

` 50,000/- [Rupees Fifty Thousand] on the non-

                          applicant No. 2. Out of                                    the          amount                of         costs

                          that          will be deposited by the non-applicant No. 2,




                                                                                          10                           Cr.Apln. 971.2004 - [J] 


                          ` 25,000/- [Rupees Twenty Five Thousand] shall                                                                be




                                                                                                                            
                          paid to the applicant - Company and                                                         ` 25,000/-




                                                                                            
                          [ Rupees                Twenty Five Thousand] shall be deposited

with the non-applicant No. 1 - State of Maharashtra.

The facts on record create an impression

that the non-applicant No. 2, who is impleaded by

name, has ig acted in a calculated manner and in

collusion with the accused to frustrate the

prosecution. I had put the learned Senior Advocate

appearing for the non-applicant No. 2 on notice

that I intend to direct the departmental enquiry

against the non-applicant No. 2. The learned Senior

Advocate submitted that the non-applicant No. 2 is

presently not in touch with him and requested for

some time.

10. List the Criminal Application for further

orders on this point on 20/12/2016.

[Z.A.HAQ, J.] KNP/Cr.Apln. 971.2004 - [J]

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter