Citation : 2016 Latest Caselaw 6392 Bom
Judgement Date : 27 October, 2016
crwp28.03-
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 28 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 29 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
::: Uploaded on - 27/10/2016 ::: Downloaded on - 28/10/2016 01:09:16 :::
crwp28.03-
-2-
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 30 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 31 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
::: Uploaded on - 27/10/2016 ::: Downloaded on - 28/10/2016 01:09:16 :::
crwp28.03-
-3-
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 32 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 33 OF 2003
1. Anandkumar s/o Satyanarayan Loya,
Age 53 years, Occ Business,
R/o. Chintamani Colony,
Urogenital
2. Shankarlal s/o Ratanlal Jhawar,
Age 53 years, Occ. Business
R/o. M/s. Amrit Pharmaceuticals,
G-5, Industrial Area,
Chikalthana, Aurangabad ...Petitioners
versus
1. The State of Maharashtra
(Through the Public Prosecutor
High Court, Bench at Aurangabad)
2. Drug Inspector,
::: Uploaded on - 27/10/2016 ::: Downloaded on - 28/10/2016 01:09:16 :::
crwp28.03-
-4-
Food and Drugs Administration,
(M.S.), Aurangabad ...Respondents
.....
Mr. S.G. Ladda h/f Mr. Joydeep Chatterji, advocate for the petitioners
Mr. P.G. Borade, A.P.P. for respondents
.....
CORAM : V. K. JADHAV, J.
Date of Reserving the Judgment : 06.10.2016
Date of pronouncing the Judgment : 27.10.2016
JUDGMENT:-
1. The petitioners assail the common judgment and order dated
17.10.2002 passed by the learned Additional Sessions Judge,
Aurangabad in Criminal Revision Nos. 203 of 2001, 204 of 2001, 205
of 2001, 206 of 2001, 207 of 2001 and 211 of 2001 (Anandkumar
and another vs. State of Maharashtra and another), thereby
dismissing the said revisions and confirming the common order
passed by learned Chief Judicial Magistrate, Aurangabad, rejecting
thereby the petitioners' application for discharge/dropping of
proceedings.
2. Brief facts, giving rise to the present criminal writ petitions are
as follows:-
crwp28.03-
a) The respondent Drug Inspector had filed six separate
complaints in the court of Chief Judicial Magistrate, Aurangabad
against the present petitioners for having committed offence under
Sections 18 (1) (a) of the Drugs and Cosmetics Act 1940 (hereinafter
referred to as the "Act of 1940") punishable under Sections 27 and
34 of the Act of 1940. In all the cases, the petitioners are the same.
The petitioners accused appeared in those cases and filed their
applications at Exh.43, 39, 42, 43, 23 and 39 respectively, praying
therein to drop the proceedings or close the cases.
b) The respondent Drug Inspector on various dates, drew the
samples of sodium chloride injection from General Hospital
Bhandara, Sangli and Grant Medical College, J.J. Mumbai. After
obtaining the samples, the respondent Drug Inspector had sent the
said samples of sodium chloride injection referred to in the
proceedings to the Government Analyst, Maharashtra. According to
the respondent Drug Inspector, he received the report from the
Government analyst in respect of the said samples to the effect that it
was not of standard quality, as defined under the provisions of Act of
1940 and the Rules framed thereunder, because the samples
contained suspended matter visible to the unaided eyes. Thus, the
respondent Drug Inspector had delivered a copy of the said report to
crwp28.03-
the Pharmacists of the Hospital as referred above and informed the
Hospital authorities, not to use the said stock and return the same to
the manufacturer. The said samples were drawn from the lot 3907 L-
1. The hospital authorities intimated the Drug Inspector that said
bottles were directly purchased from Amrit Pharmaceuticals,
Aurangabad. It is alleged that thereafter another Drug Inspector
delivered the copies of the report of the Government analyst to the
petitioner Shankarlal. The respondent Drug Inspector had thereafter
filed six separate complaints in the Court on 21.6.1988 against the
petitioners.
3. Learned counsel for the petitioners submits that in terms of
provisions of sub-section (3) of section 25 of the Act of 1940, both
the petitioners had notified to the Drug Inspector in writing within a
period of 28 days under certificate of posting that the report of the
Government analyst was absolutely incorrect and unreliable. The
petitioners intended to adduce evidence in contravention to the said
report at the appropriate time. Furthermore, the petitioners on the
date on which they appeared before the court, in response to the
summons, filed applications in all the complaints in terms of
provisions of sub-section (4) of Section 25 of the Act of 1940 pointing
out to the Court that samples are not produced before the court
alongwith the complaints and that the petitioners want to adduce
crwp28.03-
evidence contrary to the report of the Government analyst. The
petitioners in the said applications requested the Court that the
application be kept on record and their right to adduce evidence
contrary to the report of the Government analyst be reserved and
that the petitioners would make necessary application under Section
25(4) of the Act of 1940 at appropriate stage. Learned counsel
submits that the respondent Drug Inspector has failed to produce the
samples in the Court in time and produced it after expiry of the shelf
life of the said Drugs. Thus, the same will amount to denial of
valuable right to the petitioners to get the samples tested from the
Central Laboratory. Learned counsel submits that, as per the chart
which is reproduced herein below, due to delay in launching the
prosecution and further by not producing the samples before the
court though mandatory under the provisions of Sub section (4) of
Section 23 of the Act of 1940, the report of the Government Analyst
cannot be said to be conclusive and since the petitioners have lost
their valuable right, serious prejudice has been caused to their
defence. The continuation of the prosecution against the petitioners
would be abuse of Court process.
CRI. NAME OF SAMPLE DATE OF DATE OF DATE OF DATE OF
W.P. DRUG DRAWN ANALYSIS INTIMATION SUMMON APPLICATION NO. FROM REPORT TO DRUG S TO U/S 25(4) DTO INSPECTOR APPEAR COURT U/S. 25(3)
CRI. SODIUM GENERAL REPORT IS 04/04/1988 16/12/1988 16/12/1988 WP. CHLORID HOSPITAL, DT. through Post NO. E BHANDARA 27/10/1987 28/20 INJECTIO "The 03 N, sample
contains MFG DT. suspended APRIL matter 1987, visible to EXPIRY unaided DT. SEPT. Eye" 1988 (Copy
delivered on 24/03/1988)
CRI. SODIUM WP. CHLORID
GENERAL HOSPITAL, REPORT IS 24/12/1987 16/12/1988 DT. through Post 16/12/1988
NO. E AND SANGLI 13/07/1987
29/20 DEXTROS "The 03 E sample INJECTIO contains N, suspended matter MFG DT. visible to JAN. 1987, unaided
EXPIRY Eye" DT. JUNE (Copy
1988 delivered on 23/12/1987) CRI. SODIUM GRANT REPORT IS 03/02/1988 21/11/1992 21/11/1992 WP. CHLORID MEDICAL DT. through Post NO. E COLLEGE, 15/09/1987
30/20 INJECTIO J.J. MUMBAI "The 03 N, sample contains MFG DT. suspended JUNE matter 1987, visible to EXPIRY unaided DT. NOV. Eye"
1988 (Copy delivered to 19/01/1988) CRI. COMPOU GENERAL REPORT IS 22/12/1987 16/12/1988 16/12/1988 WP. ND HOSPITAL, DT. through Post NO. SODIUM SANGLI 18/03/1987 31/20 LACTATE, "The 03 sample MFG DT. contains JAN. 1987, suspended EXPIRY matter DT. JUNE visible to 1988 unaided Eye" (Copy delivered to
crwp28.03-
21/12/1987)
CRI. SODIUM GENERAL REPORT IS 24/12/1987 16/12/1988 16/12/1988 WP. CHLORID HOSPITAL, DT. through Post
NO. E SANGLI 17/03/1987 32/20 INJECTIO "The 03 N, sample MFG DT. contains FEB. 1987, suspended EXPIRY matter
DT. JULY visible to 1988 unaided Eye" (Copy delivered to account on 23/12/1987)
CRI. SODIUM GENERAL REPORT IS 04/04/1988 16/12/1988 16/12/1988 WP. CHLORID HOSPITAL, ig DT. through Post NO. E BHANDARA 27/10/1987 33/20 INJECTIO "The 03 N, sample MFG DT. contains
MAY 1987, suspended EXPIRY matter DT. SEPT. visible to 1988 unaided Eye" (Copy delivered to
24/03/1988)
Learned counsel for the petitioners submits that as per the
standard mentioned in the Indian Pharmacopoeia, pertaining to
sodium chloride intravenous infusion, the requirements of storage is
in a single dose containers of glass or plastic, in a cool place. The
substances and preparations of the pharmacopoeia are to be stored
under conditions that prevent contamination and, as far as possible,
deterioration. Specific directions have been given with respect to
temperature at which sodium chloride injection should be stored. In
a "cool" place means any temperature between 8° and 25°. It is
further mentioned in respect of sodium chloride injection that on
crwp28.03-
keeping, small solid particles may separate from glass container. It
has further directed that label shall state (i) The strength as the
percentage w/v of sodium chloride; and (ii) that a solution containing
visible particles must not be used. So far as the samples drawn by
the respondent Drug Inspector in the present matters are concerned,
it has specifically mentioned on the label that the solution containing
visible particles must not be used. Learned counsel submits that the
development of visible solid particles is a natural phenomena during
storage, if there is variation in temperature, for which the
manufacturer cannot be held responsible. The Government analyst
report does not indicate that there are foreign materials in the Drugs.
Learned counsel submits that the said Drug cannot be said to be of
substandard quality, due to visibility of the suspended matters, as the
said particles are likely to develop, if the drug is not stored in a cool
place. It is a part of record that the said samples were not collected
from the manufacturer and after considerable gap from the date of
manufacture, the said samples were drawn from the stores of
respective hospitals.
Learned counsel for the petitioners submits that the report of
the Government analyst does not state the protocols of the test
applied. In absence of that, the petitioners accused may not get the
full information of the test applied and consequently, it is not possible
crwp28.03-
for them to controvert the result by adducing the evidence. The
complaints in all the cases are filed just before expiry of the shelf life
of the product. It deprives the petitioners to exercise their valuable
right, as provided under the provisions of Section 25(3) and 25(4) of
the Act of 1940.
Learned counsel for the petitioners submits that there are no
averments in the complaints that the present petitioners are in charge
and responsible to the conduct of business of the firm. It has simply
alleged in the complaints that on the basis of power of attorney, the
petitioners herein are looking after the day-to-day affairs of the firm. It
is nowhere alleged in the complaints, that the petitioners herein are
looking after the production side and they are responsible for the
business of the company with regard to the same. Learned counsel
submits that there is no compliance of Section 34 of the Act of 1940.
Learned counsel for the petitioners, in order to substantiate
his submissions, placed reliance on the judgments in the following
matters:-
i) Narendrakumar vs. State of Maharashtra, reported in 2002 Bom.C.R. (Cri.) 93
ii) Shyam Madanmohan Ruia and others vs. M.R. Mahakalkar and
crwp28.03-
another reported in 1997 BCI 103
iii) Drugs Inspector, Central Drugs Standard Control Organisation
(South) Zone, Madras-6 vs. M/s. Modern Drugs and another reported in 1982 Cri. L.J. 2285
iv) M/s. Prem Pharmaceuticals and others vs. State of M.P.
Reported in 1989 Cri. L.J. 2028
v) Municipal Corporation of Delhi vs. Ghisa Ram reported in AIR 1967 S.C. 970
vi) State of Maharashtra vs. Vasudeo Shivlingappa Takawade and
another reported in 1988(3) Bom. C.R. 207
vii) Plethico Pharmaceuticals and others vs. State of Maharashtra
reported in 2002 Bom. C.R. (Cri.) 402
viii) Umesh Sharma and another vs. S.G. Bhakta and others reported in 2003 Bom. C.R. (Cri.) 1522
ix) Venkaiah Chowdary Nannapaneni and others vs. State of Maharashtra reported in 2003 All MR (Cri) 758
x) Municipal Corporation of Delhi vs. Ram Kishan Rohtagi reported
in 1982 DGLS(SC) 203
xi) Raj Kishan vs. State reported in 1976 Drugs Cases 52
xii) M/s. Medicamen Biotech Limited and another vs. High Court of Delhi, Vineeta Goyal vs. Rubina Bose, Drug Inspector reported in AIR 2008 SC 1939
crwp28.03-
4. Learned A.P.P. for the respondent submits that the
respondent Drug Inspector has followed all procedure while drawing
the samples. The petitioners never approached the respondent Drug
Inspector in terms with the provision of sub section (3) of Section 25
of the Act of 1940, notifying in writing thereby that they intend to
adduce evidence in contravention of the report of Government
analyst. Even the petitioners have not annexed the copy of the said
application purportedly filed under Section 25(3) of the Act of 1940
alongwith the writ petitions. Even the petitioners accused have not
filed any application before the learned Magistrate in terms of the
provisions of sub-section (4) of Section 25 of the Act of 1940. The
petitioners have only reserved their right to file application under the
said provisions. In absence of any application before the court under
the provisions of sub-section (4) of Section 25 of the Act of 1940, no
prejudice is caused to the defence of the accused, nor the petitioners
have been deprived to exercise their valuable right in terms of
provisions of sub-section (4) of Section 25 of the Act of 1940. The
Government analyst report is self-explanatory and by unaided eyes,
suspended material in the sample were visible. Further, in terms of
power of attorney issued in favour of the petitioners by other
partners, the petitioners are looking after the business of the firm and
crwp28.03-
respondent Drug Inspector has made the averments in the
complaints to that effect. In terms of the standard prescribed by the
Indian Pharmacopoeia, it is clear that the said sample was
substandard. Prima facie case is made out against the petitioners
and, therefore, learned Chief Judicial magistrate has rightly rejected
their application for dropping out the proceeding and further, the
learned Additional Sessions Judge in revision confirmed the said
order passed by the learned Chief Judicial Magistrate.
ig No
interference is required and all writ petitions are liable to be
dismissed.
Learned A.P.P. in order to substantiate his submissions,
places reliance on the judgment of the Supreme court delivered in
Appeal (Cri.) 300 of 2001 decided on 16.3.2001 in the case of
Amery Pharmaceuticals and Anr. vs. State of Rajasthan.
5. It appears from the contents of the complaints that the
respondents Drug Inspector had collected the samples from various
Government Hospitals for the purpose of test/analysis. Admittedly,
accused Nos. 1 and 2 are partners of accused No.3 M/s. Amrit
Pharmaceuticals, having their manufacturing unit at G-5, M.I.D.C.
Chikalthana, Aurangabad. Respondent No.2 Drug Inspector drew
samples of sodium chloride injection I.P. Batch 3907 L-1. The
crwp28.03-
manufacturing and expiry dates are given in detail in the above
mentioned chart. Respondent No.2 Drug Inspector has sent the
samples to the Government Analyst and on receiving the report in
respect of each of the sample on various dates, as mentioned in the
chart, found that the said sample is not of standard quality for the
reason that the sample contained suspended matter visible to
unaided eyes. Initially, the test report received from the Government
Analyst was sent to the medical store in charge of the concerned
Hospitals and on communication from the said hospitals about the
manufacturer of the said Drug, the respondent Drug Inspector
delivered a copy of the test report of the Government Analyst
alongwith one intact sealed portion of the said sample of the batch,
as stated above to original accused No.3 Amrit Pharmaceuticals,
Aurangabad, by registered post A.D.
6. It is alleged in the complaint that in terms of Section 25 of the
the Act of 1940, the respondent Drug Inspector has followed the
procedure. It would be appropriate to refer to Section 25 of the Act of
1940, which is reproduced herein below:-
"25. Reports of Government analysts.- (1) The Government Analyst to whom a sample of any drug [or cosmetic] has been submitted for test or analysis under sub-section (4) of section 23, shall deliver to the Inspector submitting it a signed report in triplicate
crwp28.03-
in the prescribed form.
(2) The Inspector on receipt thereof shall deliver one copy of the
report to the person from whom the sample was taken [and another copy to the person, if any, whose name, address and other particulars have been disclosed under section 18-A], and shall retain
the third copy for use in any prosecution in respect of the sample.
(3) Any document purporting to be a report signed by a Government
analyst under this Chapter shall be evidence of the facts stated therein, and such evidence shall be conclusive unless the person
from whom the sample was taken [or the person whose name, address and other particulars have been disclosed under section
18-A] has, within twenty-eight days of the receipt of a copy of the report, notified in writing the Inspector or the Court before which any proceedings in respect of the sample are pending that he intends to
adduce evidence in controversion of the report.
(4) Unless the sample has already been tested or analysed in the Central Drugs Laboratory, where a person has under sub-section (3) notified his intention of adducing evidence in controverson of a
Government Analyst's report, the Court may, of its own motion or in its discretion at the request either of the complainant or the accused, cause the sample of the drug [or cosmetic] produced before the Magistrate under sub-section (4) of section 23 to be sent for test or
analysis to the said Laboratory, which shall make the test or analysis and report in writing signed by, or under the authority of, the Director of the Central Drugs Laboratory the result thereof, and such report shall be conclusive evidence of the facts stated therein.
(5) The cost of a test or analysis made by the Central Drugs Laboratory under sub-section (4) shall be paid by the complainant or accused as the Court shall direct."
crwp28.03-
7. In terms of sub-Section (3) of Section 25 of the Act of 1940, if
any of the person, who receives copy of the report of the
Government analyst fails to notify his intention to adduce evidence in
contravention of facts stated in the report within a period of 28 days
of the receipt of the report, then such report of the Government
analyst become conclusive evidence regarding the facts stated
thereunder as against the such person. So far as the accused like
manufacturer in the present case is concerned, he can also avail
remedy indicated in sub-section (4) of section 25 of the Act of 1940,
by requesting the Court to send the other portion of the sample
remained in the court, to be tested by Central laboratory. In terms of
provisions of sub-section (4) of Section 23 of the Act of 1940 the
Inspector shall produce the sample to the Court before which the
proceedings, if any, are instituted in respect of the said drugs.
8. In all the cases, on appearance before the trial court, the
petitioners herein submitted applications, contending therein that
after receipt of copy of the report of Government analyst from the
Drug Inspector, the petitioners have notified the Drug Inspector in
writing within a period of 28 days under certificate of posting that the
report of the Government Analyst was absolutely incorrect and
unreliable. The petitioners intended to adduce evidence in
crwp28.03-
contravention of the said report at appropriate stage of the trial. Such
intimation within 28 days given to the respondent Drug Inspector, is
detailed in the above chart. Further, the petitioners also brought to
the notice of the Court that they intended to adduce evidence in
contravention of the said report and since respondent Drug Inspector
has not produced the samples before the Court, though mandatory in
terms of provisions of sub-section (4) of Section 23 of the Act of
1940, they reserved their right to file an application under sub-section
(4) of Section 25 of the Act of 1940 at the appropriate stage of trial.
The petitioners accordingly prayed in the said applications that their
right to adduce evidence in contravention of the report of
Government analyst, be reserved. Learned Magistrate, on such
application in each of the complaints, called upon the other side to
file their say. However, on careful perusal of the record and
proceedings of each and every case, I do not find that the
respondent Drug Inspector has filed his say to the applications filed
immediately on appearance before the Court in each and every
complaint.
9. Further, the petitioners in each and every complaints filed
applications for discharge, mainly on the ground that the respondent
Drug Inspector has committed serious breach of mandatory
provisions of the Act of 1940. It has also brought to the notice of the
crwp28.03-
Court that Inspite of the requirements of law, the sample bottles have
not been produced before the Court. The petitioners also be
discharged on the ground that even though they reserved their right
to file application under the provisions of sub-section (4) of Section
25 of the Act of 1940, the respondent Drug Inspector has not
submitted any of the sample bottles before the court. It was also
brought to the notice of the Court that Inspite of the date of expiry
referred to above, the respondent Drug Inspector has deliberately
avoided to submit the sample bottles in the Court. The petitioners
further contended in the said application that their right to lead
contrary evidence was taken away fraudulently.
10. Respondent Drug Inspector has filed his say to the said
application separately in each and every complaint and contended
that no such notification in writing was sent to him by the petitioners
herein and further contended that the respondent Drug Inspector is
ready to produce the sample, if directed by the court. The
respondent Drug Inspector has also contended in the say that the
petitioners have not filed any application before the Court in terms of
provisions of Section 25(4) of the Act of 1940. It further appears from
the record of each and every complaint that afterwards realizing the
mistake of not producing the sample before the court, the respondent
Drug Inspector has produced the sample almost in the year 1992, in
crwp28.03-
each and every case.
11. It is a part of record that on appearance before the court, in all
the complaints, the petitioners have immediately submitted
applications requesting thereby to the court to reserve their right to
adduce evidence in contravention of the report of the Government
analyst. Even though the learned Magistrate called upon the
respondent Drug Inspector to file his say, however, no say was filed
to such applications. The petitioners have specifically contended in
the said applications the date on which they had notified the Drug
Inspector in writing, within a period of 28 days by post that the
Government analyst's report was incorrect and unreliable and that
they intended to adduce the evidence in contravention to said report
at the appropriate time. In the information submitted by the
petitioners in the above chart, specific dates are mentioned on which
the petitioners gave intimation to the Drug Inspector in terms of sub-
section (3) of Section 25 of the Act 1940. In the year 1992, in all the
cases, the petitioners when filed applications for discharge on
various counts, as discussed above, the respondent Drug Inspector
has denied about the receipt of such intimation and to my surprise,
also denied the applications filed by the petitioners before the Court
in terms of provisions of sub-section (4) of Section 25 of the Act of
1940. It is a part of the record that till the year 1992, the respondent
crwp28.03-
Drug Inspector has not produced before the court the samples,
though it is mandatory on his part to produce the same before the
court in terms of sub-section (4) of Section 23 of the Act of 1940. In
view of above, the petitioners lost their valuable right to adduce
evidence in contravention of Government analyst report.
12. Furthermore, the prosecution came to be launched in each and
every case after much delay and just before expiry of the shelf life of
the sample. In all the cases, the report of the Government analyst
came to be received in the year 1987 itself i.e. during the period from
17.3.1987 to 27.10.1987. However, the prosecution came to be
launched from May 1988 onwards in each and every case. On
careful perusal of each and every complaint, I find that just before
expiry of shelf life of the sample, the complaints came to be filed
before the Magistrate. In that way also, there was no propriety as
such, to send the sample to the Central Laboratory, when its shelf life
was already expired. Furthermore, in order to comply with the
provisions of sub-section (4) of Section 25 of the Act of 1940, the
samples need to be produced before the Court and the court may, in
its discretion, send such samples to the Central laboratory suo moto
or on the application submitted by the accused.
13. In the case of Venkaiah Chowdary Nannapaneni and
crwp28.03-
others (supra) relied upon by learned counsel for the petitioners,
this Court has made the following observations:-
"In cases falling under the Act prompt action at every stage is a must though it is not expressly made clear in the Act. The samples
drawn must be sent for analysis forthwith. Portions thereof must be given to the concerned parties without loss of time. Report must be prepared expeditiously. It must be sent to the Inspector with
expedition. Copies of the report must be served on the concerned parties as soon as possible and complaint must be lodged without
wasting time. Reason for this expedition at every stage is the shelf- life of a drug and the need to get it analysed within a particular time
frame. While sub-section (1) of Section 24 of the Insecticides Act 1968, the Insecticide Analyst has to submit his report within a period of 60 days, surprisingly there is no such provision in the Act
providing for an outer limit for submission of the report. It is elementary that no complaint could be filed till such time as the
report of the analyst is received. If the report is delayed consequently the complaint would be delayed. Delayed complaint may result in denying the accused or the complainant the right to
get the samples tested from the Central Drugs Laboratory before the shelf-life of the drug is over. That would frustrate the prosecution. Prompt lodging of the complaint therefore is of prima importance."
14. In the case of M/s. Medicamen Biotech Limited and another
vs. High Court of Delhi, Vineeta Goyal vs. Rubina Bose,, relied
upon by learned counsel for the petitioners, the Supreme Court when
found that the accused disputed the report and requested for test by
crwp28.03-
the Central Laboratory and no action was taken thereon and further
the complaint filed just few days before expiry of sample drug,
petitioners lost the valuable right to get the sample re-tested. The
Supreme court in para 10 of the said judgment, made the following
observations:-
"10. We find that this Judgment helps the case of the appellant
rather than that of the respondent because in spite of two
communications from the appellant that it intended to adduce evidence to controvert the facts given in the report of the Government Analyst, the fourth sample with the Magistrate had not
been sent for re-analysis. The observations in Amery Pharmaceuticals's case (supra) are also to the same effect. We find that the aforesaid interpretation supports the case of the appellants
inasmuch they had been deprived of the right to have the fourth
sample tested from the Central Drugs Laboratory. It is also clear that the complaint had been filed on the 2 nd July 2002 which is about a month short of the expiry date of the drug and as such had the
accused-appellant appeared before the Magistrate even on 2 nd July 2002 it would have been well nigh impossible to get the sample tested before its expiry. In the affidavit filed to the petition by Dr. D. Rao, Deputy Drugs Controller, and in arguments before us, it has
been repeatedly stressed that the delay in sending of the sample to the Central Drugs Laboratory had occurred as the appellant had avoided service of summons on it till 9 th May 2005. This is begging the question. We find that there is no explanation as to why the complaint itself had been filed about a month before the expiry of the shelf-life of the drug and concededly the filing of the complaint had nothing to do with the appearance of the accused in response to the; notices which were to be issued by the Court after the complaint had been filed. Likewise, we observe that the requests for
crwp28.03-
re-testing of the drug had been made by the appellant in
August/September 2001 as would be clear from the facts already given above and there is absolutely no reason as to why the
complaint could not have been filed earlier and the fourth sample sent for re-testing well within time. We are, therefore, of the opinion that the facts of the case suggest that the appellants have been
deprived of a valuable right under Sections 25(3) and 25(4) of the Act which must necessitate the quashing of the proceedings against them."
15.
In the case of Municipal Corporation of Delhi vs. Ghisa
Ram (supra) and State of Maharashtra vs. Vasudeo Shivlingappa
Takawade (supra), relied upon by learned counsel for the
petitioners, though the cases falling under the provisions of
Prevention of Food Adulteration Act, in the similar set of facts and
identical provisions of the Act, the Supreme Court and the Division
Bench of this Court, have taken a similar view and held that the
valuable right available to the accused, to get the sample analyzed
by the Central laboratory, has been lost due to delay in launching the
prosecution.
16. In the instant case, the petitioners original accused have lost
their valuable right available under Section 25(3) and 25(4) of the Act
of 1940. Further, the complaint came to be filed just before expiry of
the shelf life of the drug, virtually making it impossible for the
crwp28.03-
petitioners to exercise their right in terms of provision of Section
25(3) and 25(4) of the Act of 1940. The petitioners are entitled for
discharge on this ground alone.
17. In view of Volume No.1 of Indian Pharmacopoeia 1985, as
referred in case of Narendrakumar vs. State of Maharashtra,
(supra) relied upon by learned counsel for the petitioners, so far as
the drug or injection called "Sodium Chloride and Dextrose" is
concerned, it is laid down under the heading "storage" as follows:-
"Storage" Store in single-dose containers in a cool place. On keeping, small solid particles may separate from glass containers."
Further under the head of labellings it is laid down as follows:- .
"Labelling.- (I) The label states the strength as the percentages w/v
of Sodium Chloride and of Dextrose and (ii) that a solution containing visible particles must not be used."
18. It is thus clear that the said drug is required to be stored in a
cool place and as stated in the Indian Pharmacopoeia, the "cool"
place means any temperature between 8° and 25°. This position of
storage conditions and labelling remained as it is, at least till the year
2014 since the Indian Pharmacopoeia of 2014 is placed before this
Court during the course of arguments. It has further made clear that
crwp28.03-
if solution containing visible solid particles, the same must not be
used. There is no dispute that the labelling conditions have been
followed by the petitioners, including displaying instructions that
solution containing visible particles must not be used. In the instant
case, much after manufacturing date, the samples of sodium chloride
injection I.P. came to be seized from storage of various hospitals. On
careful perusal of the report, I do not find that any foreign material
was found in the sample. Thus, development of such particles due to
non observance of storage of such drug in a cool place, cannot be
ruled out altogether.
19. In the case of Narendrakumar vs. State of Maharashtra, (supra)
relied upon by learned counsel for the petitioners, this Court in identical
situation in para 7 of the judgment, made following observations:-
"7. Thus the two essential standards or the conditions laid down are that the injection should be stored in a cool place and secondly the injection should not be used if it contains visible solid particles. It
therefore, appears that according to the Pharmacopoeia of India the development of visible solid particles is a natural phenomenon during storage if there is variation in temperature, hence label is required to be put on such drugs with the instructions that the injection should not be used if it contains visible solid particles. If the drug in question contained visible solid particles the hospitals ought not to use those injections on the patients. It is not the case of the prosecution that the drug or injection in question contained any foreign material and the ingredients thereof were not in the
crwp28.03-
prescribed standard proportion. No samples were taken from the
manufacturers directly and as per the complaint which is the subject matter of Criminal Writ Petition No. 975/89 the injections in question
were purchased by the St. George Hospital in September 1986 from the distributors M/s. Delpha Drugs and Pharmaceuticals (India) and the samples in question were taken in the month of November, 1986
from St. George Hospital. The development of particles may be due to non-observance of the standard of storage in a cool place. As stated earlier, it is not the case of the prosecution that these
particles were foreign material and not of Sodium Chloride or of Dextrose. In the above circumstances, it cannot be said that there
was any contravention of the provisions of Drugs and Cosmetics Act by the petitioner-company."
20. The ratio laid down in the above cited case, squarely applies to
the facts and circumstances of the present case. In absence of any
other finding, the possibility of development of particles in the instant
case on account of non following the standard of storage in a cool
place by the respective Government hospitals, cannot be ruled out.
In the circumstances, it cannot be said that the petitioners have
contravened the provisions of the Act of 1940, even accepting the
Government Analyst report as it is.
21. The respondent Drug Inspector has alleged in the complaint
that the present petitioners are partners of accused No.3 i.e. M/s.
Amrit Pharmaceuticals and by virtue of power of attorney, they are
crwp28.03-
liable to be prosecuted under Section 34 of the Act of 1940. On
careful perusal of the copy of deed of partnership and general power
of attorney, which is a part of record of the complaints filed by the
respondent Drug Inspector, it appears that the other partners
executed general power of attorney in favour of the present
petitioners, authorizing them to look after the day to day
administration of the firm, such as appointment of agents,
employees, workers and other persons and to remove them as and
when necessary, pay remuneration, wages, bonus, to file suit or
application or commence other proceedings, civil or criminal in
respect of or arising out of the said business to swear affidavits on
behalf of the firm etc. to purchase any property, to borrow loans etc.
However, it is nowhere stated in the general power of attorney that
the petitioners herein are responsible for the conduct of the business
of the firm so far as the production side is concerned.
22. In the case of Umesh Sharma and another vs. S.G. Bhakta
and others, reported in 2003 Bom.C.R. (Cri.) 1522, this Court had
an occasion to deal with similar question and accordingly, this Court
has considered the definition of "Managing Director" as provided
under Section 2(26) of the Companies Act, 1956. This Court has
also referred the definition of "Manager" as provided under Section
2(24) of the Companies Act, 1956. By referring those two definitions,
crwp28.03-
this Court has observed that Manager, by virtue of his office, has the
management of whole or substantially whole of the affairs of the
company, and the Managing Director has to be entrusted with such
powers of the management and powers of management are required
to be delegated upon the Managing Director either, by an agreement
with the company or by resolution passed by the Board of Director in
its general meeting or by virtue of its memorandum or article of
association. It is not the name by which the person is called, but the
position he occupies and the functions and duties which he
discharges that determines whether in fact, he is in charge of and
responsible to the company or not as defined in Section 2(26) of the
Companies Act. Even this Court has distinguished the case in U.P.
Pollution Control Board Vs. Mohan Meakins Limited and Others,
reported in (2000) 3 SCC 745. In the said case, there are specific
allegations in the complaint by which the Manager or Director of the
company can also proceed against when the company, which is
alleged to be guilty of the offence. Thus, By referring the two cases of
the Supreme Court i.e. Municipal Corporation of Delhi Vs. Ram
Kishan Rohatagi (supra) and State of Haryana Vs. Brij Lal Mittal
and Others, reported in AIR 1998 SC 2327, this Court held that in
absence of any averment in the complaint that the accused, who is
named in the complaint as Managing Director, is responsible and in
charge of the entire affairs of company, the process issued against
crwp28.03-
such an accused is required to be recalled. A similar view is taken by
this Court in the cases of Narendrakumar Mangilal Dani and
Others Vs. State of Maharashtra and another and Venkaiah
Chowdary Nannapaneni and Others Vs. State of Maharashtra
(supra).
23. Though section 34 of the Act of 1940 creates presumption of
liability, however, it does not say that the person being merely a
partner and in charge of administration of the firm is criminally liable.
It is nowhere averred in the complaints that the petitioners are
responsible for the objectionable drug and same was manufactured
with their consent or in their connivance or production of the said
drug is attributed to any neglect on their part.
24. In view of the above discussion and the ratio laid down in the
various cases by the Supreme Court and also by the High Courts, I
am of the view that the continuation of prosecution in the present
case would be a mere formality. Learned Additional Sessions Judge,
Aurangabad almost accepted all grounds raised by the petitioners, as
discussed above, however, declined to interfere in the order passed
by the Magistrate on the ground that these grounds were not at all
raised in the applications for discharge before the Magistrate and that
the proceedings are pending since more than 14 years. The learned
crwp28.03-
Additional Sessions Judge has declined to interfere in the order
passed by the Magistrate on the ground that all these scientific
aspects can be looked into during the course of trial. Thus, the
approach of the Courts below is not proper, correct and legal. The
petitioners are therefore, entitled for discharge. Hence, I proceed to
pass the following order:-
ORDER
I. All criminal writ petitions are hereby allowed.
II. The common order dated 13.8.2001 passed below Exh.43 in R.C.C. No 1144 of 1997, Exh.39 in R.C.C. No
1145 of 1997, Exh.42 in R.C.C. No 1146 of 1997,
Exh.43 in R.C.C. No 1147 of 1997, Exh.23 in R.C.C. No 1148 of 1997, Exh.39 in R.C.C. No 1149 of 1997 (State (Drug Inspector vs. Shankarlal and others) by the learned
Chief Judicial Magistrate, Aurangabad and the common judgment and order passed by the Additional Sessions Judge, Aurangabad dated 17.10.2002, in Criminal
Revision Nos. 203 of 2001, 204 of 2001, 205 of 2001, 206 of 2001, 207 of 2001 and 211 of 2001, confirming thereby the order passed by the Chief Judicial Magistrate, are hereby quashed and set aside.
III. The application Exh.43 in R.C.C. No. 1144 of 1997, application Exh.39 in R.C.C. No. 1145 of 1997,
crwp28.03-
application Exh.42 in R.C.C. No. 1146 of 1997,
application Exh.43 in R.C.C. No. 1147 of 1997, application Exh.23 in R.C.C. No. 1148 of 1997 and
application Exh.39 in R.C.C. No. 1149 of 1997, are hereby allowed and the petitioners herein are discharged for the offences committed under Sections 18 (1) (a)
punishable under Sections Sections 27 and 34 of the Drugs and Cosmetics Act 1940.
IV. Rule is made absolute in the above terms
V. Writ petitions are disposed of accordingly.
( V. K. JADHAV, J.) rlj/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!