Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashwani Singla W/O Desh Raj Aggrawal vs Government Of India Thr Its Drug ...
2025 Latest Caselaw 3621 Bom

Citation : 2025 Latest Caselaw 3621 Bom
Judgement Date : 19 August, 2025

Bombay High Court

Ashwani Singla W/O Desh Raj Aggrawal vs Government Of India Thr Its Drug ... on 19 August, 2025

2025:BHC-NAG:8277




              Judgment

                                                             452 apl319.25



                                          1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                         NAGPUR BENCH, NAGPUR.

                    CRIMINAL APPLICATION (APL) NO.319 OF 2025

              Mr.Ashwani Singla, s/o Desh Raj Aggrawal,
              r/o 14, Aman Colony, near 22 No. Phatak,
              Patiala (Service), Punjab 147 001. ..... Applicant.

                                  :: V E R S U S ::

              Government of India, through its Drugs Inspector,
              Pushparaj Kumar Singh, aged 35 years, M.No.8224090507,
              office of the Deputy Drugs Controller (India), Central
              Drugs Standard Control Organization (CDSCO), West
              Zone, 4th Floor, GMSD Compound, Bellasis Road, Mumbai
              Central, Mumbai - 400008 (MS). ..... Non-applicant.

              Shri Akshay Naik, Senior Counsel assisted by Shri Rohan
              Deo, Advocate for the Applicant.
              Mrs.Mugdha Chandurkar, Counsel for the Non-applicant.

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 14/07/2025
              PRONOUNCED ON : 19/08/2025

              JUDGMENT

1. Heard learned Senior Counsel Shri Akshay Naik

for the applicant and learned counsel Mrs.Mugdha

.....2/-

Judgment

452 apl319.25

Chandurkar for the non-applicant. Rule. Heard finally

by consent.

2. The non-applicant is the original complainant

appointed as Inspector under Section 21 of the Drugs

and Cosmetics Act, 1940 and, therefore is authorized to

initiate prosecution under the said Act.

3. The applicant is arraigned as accused No.2 in

Complaint Case No.2450/2020 filed before learned

Chief Judicial Magistrate at Nagpur. The applicant

approached this court by way of this application under

Section 482 of the CrPC by making following prayers:

"(A) quash and set aside the criminal complaint

and all proceedings being Regular Criminal Case

No.2450/2020 pending before the learned

Additional Chief Judicial Magistrate, Nagpur,

.....3/-

Judgment

452 apl319.25

(B) Quash and set aside the order issuing process

dated 21.10.2020 passed by the learned

Additional Chief Judicial Magistrate, Nagpur

against the applicant in Regular Criminal Case

No.2450/2020,

(C) Quash, cancel and set aside the Non-Bailable

Warrant purportedly issued by the learned

Additional Chief Judicial Magistrate, Nagpur on

14th June 2024, and reissued on 21st August, 2024

(D) Stay the effect, operation and

implementation of the order issuing process

against the applicant dated 21st October 2020 as

well as the non-bailable warrant issued in Regular

Criminal Case No.2450 of 2020 by the learned

Additional Chief Judicial Magistrate, Nagpur

.....4/-

Judgment

452 apl319.25

during the pendency and final disposal of this

application, and

(E) Stay all further proceedings in Regular

Criminal Case No.2450/2020 pending before the

learned Additional Chief Judicial Magistrate,

Nagpur during the pendency and final disposal of

this application."

4. Brief facts of the case are as under:

The non-applicant filed a complaint registered

as Complaint Case No.2450/2020 filed before learned

Chief Judicial Magistrate at Nagpur drug sample Enteric

Coated Rabeprazole and Domperidone (sustained

released) Capsules (Rabetroy-DSR) B.No.TPC16007 has

been drawn by Dr.Kamal Halder on 23.9.2016 for testing

and analysis under the provisions of Section 23 of the

Drugs and Cosmetics Act, 1940 (the said Act). It is

.....5/-

Judgment

452 apl319.25

claimed that the drug was manufactured by M/s.IBN

Herbals which is a unit of Curetech Formulations Private

Limited, and the sample thereof was drawn from a retail

firm namely Ms/. Sidhivinayak Medical Agencies in

presence of the said firm's proprietor Shri Harish Vaidya

in Forms 17 and 17A. Out of that, one part of the

sample was sent to the Government Analyst, the Central

Drugs Testing Laboratory, Mumbai in Form No.18 along

with covering letter. The sampled drug was

manufactured in May 2016 and its expiry date was April

2018. It is further contended that the sample was

forwarded to the Central Drug Testing Laboratory on

26.9.2016 which was received by the said centre on

29.9.2016. On 17.7.2017, the Government Analyst, the

Central Drugs Testing Laboratory prepared its analytical

report in Form No.13 and forwarded to the Drug

Inspector in triplicate on the same day. As per the

.....6/-

Judgment

452 apl319.25

analyst report, the sample in question "was not of

standard quality" since it did not confirm with the claim

regarding the testing of Assay of Rabeprazole.

5. After receipt of the analytical report, the non-

applicant issued letter to Ms/. Sidhivinayak Medical

Agencies seeking disclosure of the details of the firm

from which sample drug was procured. By letter dated

26.7.2017 M/s.Sidhivinayak Medical Agencies disclosed

by way of letter that the said drug was purchased from a

supplier namely Triokaa Pharmaceuticals Limited.

Accordingly, communication was issued to the said

Triokaa Pharmaceuticals Limited on 9.11.2017 stating

that it had purchased the sampled drug from

manufacturer M/s. IBN Herbals on 13.8.2016.

6. Since the sample drug was not of a standard

quality, a joint investigation was carried out by the

.....7/-

Judgment

452 apl319.25

Drugs Inspector from Sub Zoje, Baddi, Himachal

Pradesh at the premises of IBN Herbals. On 7.3.2015,

the Drug Inspector issued communication to the Drugs

Controller General of India seeking sanction for lodging

prosecution against the manufacturing firm.

Accordingly, the sanction was granted on 25.9.2018 and

thereafter the complaint was lodged on 8.10.2020.

7. M/s.IBN Herbals rigorously tested drug and

upon its analysis, it was found that the concerned drug

confirms with the claim with respect to the Test Assay

of Rabeprazole. Therefore, the applicant did not agree

with the issuance of findings of the analyst report. But,

since proceeding was not instituted by the complainant

before learned Magistrate during the shelf life of the

medicine, he was deprived of the invaluable right to

challenge the analysis report. Therefore, the present

.....8/-

Judgment

452 apl319.25

application is filed challenging the institution of the

proceedings as well as issuance of process against the

present applicant.

8. It is contended by the applicant that he has

been arraigned as accused on the premise that he is

Director of manufacturing unit of M/s. IBN Herbals.

However, as per the joint investigation report one

Mr.Sumit Singla was alleged to be proprietor of the

manufacturing firm. The applicant was not incharge

and looking after the day to day activities of the said

firm. Moreover, IBN Herbals which is a unit of Curetech

Formulations Private Limited, which is not made party

to the criminal complaint. It is further contended that

the IBN Herbals is not body corporate and therefore not

the company as defined under Section 4 of the said Act

and he is not Director of said IBN Herbals. The

.....9/-

Judgment

452 apl319.25

applicant is only Director of Curetech Formulations

Private Limited which has not been arraigned as

accused. Therefore, the application is filed on the

following grounds:

"(i) in view of sub-sections 3 and 4 of Section

25 of the said Act, the accused has valuable

right of challenging findings of the analysis

report prepared by the government analyst or

getting the same sampled drug analyzed.

During delayed registration of the compliant,

the applicant was deprived of his valuable right

conferred under Section 25 of the said Act,

(ii) The government analyst though received

sample on 29.9.2016, he prepared report on

17.7.2017 nearly ten months after receipt of the

sample which is complete violation of Rule 45

.....10/-

Judgment

452 apl319.25

of the said Act. In view of the said Rule 45, the

government analyst is under obligation to

analyze the sample in any case within 60 days

of receipt of the sample,

(iii) The complaint ought to have been filed

within a period of 3 years from the date of the

analysis report. Therefore barred by the law of

limitation, and

(iv) The vicarious liability cannot be fastened on

applicant as he was not the person incharge and

responsible of the day to day conduct of the

business of the company. Merely because she is

director of the company does not ipso facto

establish that he was in fact responsible of the

day to day business of the company. Except the

statement of the complainant, there is nothing

.....11/-

Judgment

452 apl319.25

on record to show that the applicant was

incharge and was responsible for the day to day

activities of the company and, therefore, the

prosecution against him is unwarranted and

prays for the quashing of the proceeding".

9. Per contra, learned counsel for the non-

applicant by filing reply denied all the contentions and

submitted that after the chain established and as

disclosed under Section 18A of the said Act, one copy of

test report with one sealed portion of the sample was

sent to the Distributor and Marketer. By letter dated

2.11.2017, a copy of the letter was addressed to the

manufacturer. A joint investigation has been carried out

wherein firm provided memorandum and articles of

Curetech Formulations Private Limited shows name of

the applicant as one of Directors of the same company.

.....12/-

Judgment

452 apl319.25

The notice under Section 25(3) was duly sent to the

manufacturer with test report in Form No.31 to provide

explanation within 28 days, however no response was

received. The manufacturer never informed the Drugs

Inspector that they wanted to challenge the findings of

the test report issued in Form No.13 by the Government

Analyst not intended to send remaining one sealed

portion of the sample.

10. On analysis, the sample was not found

complying with the manufacturers specifications. The

sample was tested and reported after 9 months before

the date of expiry. Thus, sample was tested well before

the date of expiry. After complying all requirements, the

complaint was filed and considering involvement of the

applicant, process was issued against the applicant.

.....13/-

Judgment

452 apl319.25

11. Learned Senior Counsel for the applicant has

taken me through various provisions of the said Act

namely Sections 23 and 25 and Rule 45 of the Rules of

1945. To point out the right of the applicant to lead

evidence against analytical report and further time line

fixed for providing such analytical report to show non-

compliance of the said provisions, he submitted that

such non-compliance vitiates the proceedings. He also

submitted that the sample was not analyzed within 60

days. The applicant was deprived from challenging the

finding of the analyst as complaint was filed after 3

years i.e. beyond limitation after the expiry of shelf life

of the said drugs. Moreover, in view of Section 34 of the

said Act, it deals with aspect of offences by companies.

M/s.HBN Herbals is a unit of Curetech Formulations

Private Limited and it is not made as a necessary party

to the complaint. There is nothing on record to show

.....14/-

Judgment

452 apl319.25

that the applicant was Director of said HBN Herbals.

But, she was Director of Curetech Formulations Private

Limited. Similarly, there is no material on record to

show that the applicant incharge and responsible for day

to day activities of the said company and, therefore, she

is responsible for the day to day activities of the said

company. For all above these grounds, the proceeding

initiated against the applicant deserves to be quashed

and set aside.

12. In support of his contentions, learned Senior

Counsel for the applicant placed reliance on following

decisions:

1. P.R.Naik and anr vs. State of Maharashtra, reported in 2024 SCC OnLine Bom 3856;

2. Medicamen Biotech Limited and anr vs. Rubina Bose, Drug Inspector, reported in (2008)7 SCC 196;

.....15/-

Judgment

452 apl319.25

3. Prabhu Chawla vs. State of Rajasthan and anr, reported in (2016)16 SCC 30,

4. Criminal Application (APL) No.1623/2022 (Mahadeo s/o Shankar Jadhav and ors vs. The State of Maharashtra) decided by this on 19.3.2025,

5. Lalankumar Singh and ors vs. State of Maharashtra, reported in 2022 SCC OnLine SC 1383,

6. Cognizance for Extension of Limitation, reported in (2022) 3 SCC 117,

7. Himanshu vs. B.Shivamurthy and anr, reported in (2019)3 SCC 797,

8. Laborate Pharmaceuticals India Limited and ors vs. State of Tamil Nadu, reported in (2018)15 SCC 93, and

9. GHCL Employees Stock Option Trust vs. India Infoline Limited, reported in (2013)4 SCC 505.

13. In the matter in hand, it is evident that there is

no averment or statement in the complaint that the

applicant working as Director of the company was

.....16/-

Judgment

452 apl319.25

responsible or incharge of the conduct of the business of

the company in respect of which the offence in question

alleged to have been committed so as to determine the

vicarious liability for the offence committed by the

company. Moreover, there is no satisfaction recorded by

learned Magistrate about prima facie case against the

applicant and role played by him in the capacity of the

Director. On the contrary, the joint investigation report

shows details of M/s.IBN Herbals and also shows that

one Mr.Sumit Singla is the proprietor of the firm. It

further reveals that during course of the investigation,

the documents are verified relevant to the

manufacturing and quality control of the impugned

batch. Thus, the documents on record shows that

Mr.Sumit Singla is the Proprietor of M/s.IBN Herbals.

Thus, this document shows that the applicant is not

Director of said IBN Herbals, but he is the Director of

.....17/-

Judgment

452 apl319.25

Curetech Formulations Private Limited which is not

made an accused to the present complaint.

14. Learned Senior Counsel vehemently submitted

that in absence of impleading the company as a party of

which the applicant is Director, no responsibility can be

casted on the present applicant. He invited my attention

towards Section 34 of the said Act which deals with

offences by companies. The said Section is reproduced

for reference:

"34. Offences by companies. -- (1) Where an

offence under this Act has been committed by a

company, every person who at the time the

offence was committed, was in charge of, and

was responsible to the company for the conduct

of the business of the company, as well as the

company shall be deemed to be guilty of the

.....18/-

Judgment

452 apl319.25

offence and shall be liable to be proceeded

against and punished accordingly:Provided that

nothing contained in this sub-section shall

render any such person liable to any

punishment provided in this Act if he proves

that the offence was committed without his

knowledge or that he exercised all due

diligence to prevent the commission of such

offence.

(2) Notwithstanding anything contained in sub-

section (1), where an offence under this Act has

been committed by a company and it is proved

that the offence has been committed with the

consent or connivance of, or is attributable to

any neglect on the part of, any director,

manager, secretary or other officer of the

.....19/-

Judgment

452 apl319.25

company, such director, manager, secretary or

other officer shall also be deemed to be guilty

of that offence and shall be liable to be

proceeded against and punished accordingly.

Explanation.--For the purposes of this section-

(a) "company" means a body corporate, and

includes a firm or other association of

individuals; and

(b) "director" in relation to a firm means a

partner in the firm.

15. In the present case, except the statement that

the applicant was Director of the M/s.IBN Herbals, there

is no other statement that he was at the relevant time

incharge and responsible to the firm for the conduct of

its business.

.....20/-

Judgment

452 apl319.25

16. While considering pari materia provisions

under Section 141 of the Negotiable Instruments Act,

the Hon'ble Apex Court by referring Three Judge Bench

Judgment, in the case of Aneeta Hada vs. M/s.Godfather

Travels and Tours Pvt.Ltd., reported in (2012)5 SCC 661

observed that applying the doctrine of strict

construction, we are of the considered opinion that

commission of offence by the company is an express

condition precedent to attract the vicarious liability of

others. Thus, the words "as well as the company"

appearing in the Section make it absolutely

unmistakably clear that when the company can be

prosecuted, then only the persons mentioned in the

other categories could be vicariously liable for the

offence subject to the averments in the petition and

proof thereof. One cannot be oblivious of the fact that

.....21/-

Judgment

452 apl319.25

the company is a juristic person and it has its own

respectability.

It is further held that in view of our aforesaid

analysis, we arrive at the irresistible conclusion that for

maintaining the prosecution under Section 141 of the

Act, arraigning of a company as an accused is

imperative. The other categories of offenders can only

be brought in the dragnet on the touchstone of vicarious

liability as the same has been stipulated in the provision

itself.

17. Thus, liability depends on the role one plays in

the affairs of a company and not on designation or

status. If being a director or manager or secretary was

enough to cast criminal liability, the section would have

said so. If being director/manger, secretary are not

liable by their designations. They are liable if they are

.....22/-

Judgment

452 apl319.25

by holding responsibility in day to day affair of the

company and only persons who can be said to be

connected with the commission of a crime who are

incharge of the said company.

18. Perusal of Section 34 of the said Act, shows that

every person connected with the company will not fall

within the ambit of the provision. It is only those

persons who were in charge of and responsible for the

conduct of business of the company at the time of

commission of an offence, who will be liable for criminal

action. It follows from this that if a director of a

company who was not in charge of and was not

responsible for the conduct of the business of the

company at the relevant time, will not be liable under

the provision. The liability arises from being in charge of

and responsible for the conduct of business of the

.....23/-

Judgment

452 apl319.25

company at the relevant time when the offence was

committed and not on the basis of merely holding a

designation or office in a company. Conversely, a person

not holding any office or designation in a company may

be liable if he satisfies the main requirement of being in

charge of and responsible for the conduct of business of

a company at the relevant time.

19. In the light of the above legal provisions, there

is no dispute that M/s.IBN Herbals which is a unit of

Curetech Formulations Private Limited is not made an

accused of which the applicant was Director. The

documents on record no where show that the applicant

was Director of M/s.IBN Herbals which is a unit of

Curetech Formulations Private Limited.

20. Thus, in absence of the satisfaction recorded by

the Magistrate about prima facie against the applicant

.....24/-

Judgment

452 apl319.25

and role played by him in capacity of the Director which

is sine qua non for initiating criminal action against him.

Therefore, I have no hesitation to hold that learned

Magistrate has committed error in issuing the process

against the applicant.

21. Before adverting to merits of the case, it is

necessary to refer relevant provisions of the said Act.

22. Section 16 of the said Act deals with the

standards of quality for drugs and cosmetics. The said

Section is reproduced for reference:

"16. Standards of quality.--

(1) For the purposes of this Chapter, the

expression "standard quality" means--

.....25/-

Judgment

452 apl319.25

(a) in relation to a drug, that the drug

complies with the standard set out in the

Second Schedule, and

(b) in relation to a cosmetic, that the

cosmetic complies with such standard as

may be prescribed.

(2) The Central Government, after consultation

with the Board and after giving by notification

in the Official Gazette not less than three

months' notice of its intention so to do, may by

a like notification add to or otherwise amend

the Second Schedule for the purposes of this

Chapter, and thereupon the Second Schedule

shall be deemed to be amended accordingly.

23. Section 18 of the said Act prohibits the

manufacture, sale, or distribution of certain drugs and

.....26/-

Judgment

452 apl319.25

cosmetics. Whereas, Section 18(a) deals with disclosure

of the name of the manufacturer. Said Section 18 is

reproduced for reference:

"18. Prohibition of manufacture and sale of

certain drugs and cosmetics.--

From such date as may be fixed by the State

Government by notification in the Official

Gazette in this behalf, no person shall himself or

by any other person on his behalf--

(a) manufacture for sale or for distribution, or

sell, or stock or exhibit or offer for sale, or

distribute--

(i) any drug which is not of a standard quality,

or is misbranded, adulterated or spurious;

.....27/-

Judgment

452 apl319.25

(ii) any cosmetic which is not of a standard

quality, or is misbranded, adulterated or

spurious;

(iii) any patent or proprietary medicine, unless

there is displayed in the prescribed manner on

the label or container thereof the true formula

or list of active ingredients contained in it

together with the quantities, thereof;

(iv) any drug which by means of any statement

design or device accompanying it or by any

other means, purports or claims to prevent, cure

or mitigate any such disease or ailment, or to

have any such other effect as may be prescribed;

(v)any cosmetic containing any ingredient

which may render it unsafe or harmful for use

under the directions indicated or recommended;

.....28/-

Judgment

452 apl319.25

(vi) any drug or cosmetic in contravention of

any of the provisions of this Chapter or any rule

made thereunder."

24. Section 25 of the said Act deals with Reports of

Government Analysts, which is reproduced as under:

"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 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 .....29/-

Judgment

452 apl319.25

and other particulars have been disclosed under

section 18A, 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 18A 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.

.....30/-

Judgment

452 apl319.25

(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

controversion 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.

.....31/-

Judgment

452 apl319.25

(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.

25. Rule 45 of the Drugs and Cosmetics Rules is

reproduced as under:

"45. Duties of Government Analysts.−(1) The

Government Analyst shall cause to be

analyzed or tested such samples or drugs 1[and

cosmetics] as may be sent to him by Inspectors

or other persons under the provisions of

Chapter IV of the Act and shall furnish reports

of the results of test or analysis in accordance

with these Rules.

(2) A Government Analyst shall from time to

time forward to the Government reports giving

.....32/-

Judgment

452 apl319.25

the result of analytical work and research with

a view to their publication at the discretion of

Government."

26. As far as present matter is concerned, Section

18(a)(i) of the said Act is relevant which says that no

person shall himself or by any other person on his behalf

manufacture for sale or for distribution, or sell, or stock

or exhibit or offer for sale, or distribute any drug which

is not of a standard quality, or is misbranded,

adulterated or spurious.

27. Section 18(a) mandates ever person, not being

the manufacturer of a drug or cosmetic or his agent for

the distribution thereof, shall, if so required, disclose to

the Inspector the name, address and other particulars of

the person from whom he acquired the drug or

cosmetic.

.....33/-

Judgment

452 apl319.25

28. Section 20 of the said Act, empowers the State

Government or the Central Government to appoint the

Government Analyst in respect of such drugs areas in

the State and in respect of such drugs or classes of drugs

or such cosmetics or classes of cosmetics as may be

specified in the notification issued for such appointment.

29. Section 22 of the said Act deals with powers of

inspector. Section 24 says that every person for the time

being in charge of any premises whereon any drug or

cosmetic is being manufactured or is kept for sale or

distribution shall, on being required by any Inspector so

to do, be legally bound to disclose to the Inspector the

place where the drug or cosmetic is being manufactured

or is kept, as the case may be. Section 25(1) relates to

report of Government Analyst. Section 25(2) mandates

Inspector on receipt thereof shall deliver one copy of the

.....34/-

Judgment

452 apl319.25

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 18A, and shall retain the third copy for use in

any prosecution in respect of the sample. Section 25(3)

provides that 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 18A 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 contravention of the report. Section 25(4)

lays down that unless the sample has already been

.....35/-

Judgment

452 apl319.25

tested or analysed in the Central Drugs Laboratory,

where a person has under sub-section (3) notified his

intention of adducing evidence incontroversion 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.

30. Similarly, Rule 45 is relevant which lays down

that Government Analyst shall cause to be analyzed or

tested such samples of drugs and cosmetics as may be

.....36/-

Judgment

452 apl319.25

sent to him by Inspectors or other persons under the

provisions of Chapter IV of the Act and shall furnish

reports of the results of test or analysis in accordance

with these rules within a period of sixty days of the

receipt of the sample. Provided that where it is not

possible to test or analyse the sample within the

specified period, the Government Analyst shall seek

extension of time from the Government giving specific

reasons for delay in such testing or analysis.

31. In the light of the above said referred

provisions, the facts of the present matter are to be

appreciated and, therefore, the dates are relevant:

1. on 23.9.2016 drug sample Enteric Coated

Rabeprazole and Domperidone (sustained released)

Capsules has been drawn by Dr.Kamal Halder for testing

.....37/-

Judgment

452 apl319.25

and analysis under the provisions of Section 23 of the

said Act;

2. The sampled drug was manufactured in May

2016 and its expiry date was April 2018;

3. the sample was forwarded to the Central

Drug Testing Laboratory on 26.9.2016 which was

received by the said centre on 29.9.2016; and

4. on 17.7.2017, the Government Analyst, the

Central Drugs Testing Laboratory prepared its analytical

report in Form No.13 and forwarded to the Drug

Inspector i.e. approximately after 9 months.

32. To see whether there is compliance or not,

again reference is to be made to some of provisions.

33. Section 23(4) of the said Act states that the

Inspector shall restore one portion of a sample so

.....38/-

Judgment

452 apl319.25

divided or one container, as the case may be, to the

person from whom he takes it, and shall retain the

remainder and dispose of the same as follows:--

(i) one portion or container he shall forthwith

send to the Government Analyst for test or

analysis;

(ii) the second he shall produce to the Court

before which proceedings, if any, are instituted

in respect of the drug or cosmetic; and

(iii) the third, where taken, he shall send to the

person, if any, whose name, address and other

particulars have been disclosed under section

18A.

34. Sub-sections 3 and 4 of Section 25 of the said

Act confers an accused valuable right of challenging

findings of the analysis report prepared by the .....39/-

Judgment

452 apl319.25

government analyst or getting the same sampled drug

analyzed. It expressly provides for right to challenge

the said report by adducing evidence before the

Magistrate, only when the proceeding in respect of

sample drug has already been instituted.

35. Admittedly, sample drug in April 2018 and

impugned complaint was filed on 21.10.2020. Thus, by

that time the shelf life of the said drug had expired and

therefore it was unfit for re-analyzing. In view of the

delayed registration the complaint, the applicant lost his

valuable right conferred under sub-sections 3 and 4 of

Section 25 of the said Act. This aspect is sufficient to

vitiate the prosecution against the accused.

36. In the case of Medicamen Biotech Limited and

anr supra the Hon'ble Apex Court held that there is

no explanation as to why the complaint itself had been

.....40/-

Judgment

452 apl319.25

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 retesting 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 retesting well within time.

It is further held that unless requirement of

sub-section (3) is complied with by the person

concerned he cannot avail of his right under sub-section

(4). From a bare perusal of sub-section(3) it is manifest

that the report of the Government Analyst shall be

.....41/-

Judgment

452 apl319.25

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 or

other particulars have been disclosed under Section 18-a

(in this case the manufacturers) has within 28 days of

the receipt 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 incontroversion of the report. Sub- section (4)

also makes it abundantly clear that the right to get the

sample tested by the Central Government Laboratory (so

as to make its report override the report of the Analyst)

through the court accrues to a person accused in the

case only if he had earlier notified in accordance with

sub-section (3) his intention of adducing evidence

incontroversion of the report of the Government Analyst.

To put it differently, unless requirement of sub-section

.....42/-

Judgment

452 apl319.25

(3) is complied with by the person concerned he cannot

avail of his right under sub-section (4).

37. One part of the sample drug was forwarded the

Government Analyst on 26.9.2016 which was received

in the lab on 29.9.2016. The government analyst

analyzed the sample drug and prepared report on

17.7.2017 nearly 10 months after receipt of the sample

in violation of Rule 45. Thus, when the compliance

under Rule 45 if taken into consideration, the date of

the receipt of the sample and date of report are

considered, it is evident that beyond the stipulated

period of 60 days.

38. In the present case, the report was submitted

approximately after 9 months.

39. The co-ordinate bench of this court, while

dealing with importance of time frame given under the

.....43/-

Judgment

452 apl319.25

said Act and Rules thereof, observed that fastest course

of action as it relates to drugs which are consumed by

the consumer and public at large. It relates to the life of

the consumer who consumed these drugs across the

counter as they are prescription drugs. Therefore any

action taken by the Drugs Inspector in accordance with

the provisions of the said Act and more specifically the

provisions delineated hereinabove have to be in strict

compliance of the said Act and timelines have to be

scrupulously followed for taking and initiating any

action.

40. In present case, it took about 9 months to

furnish report against timeline of 60 days fixed for such

report.

41. Thus, considering the date of expiry of the drug

in April 2018, it can be said that the analytical report is

.....44/-

Judgment

452 apl319.25

prejudicial to the rights of the accused. It is so because

28 days time frame is provided under Section 25(3) of

the said Act from the date of receipt of the reply of the

report to notice to adduce evidence in contravention of

the report.

42. The chronology of the events shows that on

receipt of the analytical report, a letter was issued to

M/s.Sidhivinayak Medical Agencies on 26.7.2017 and,

thereafter, M/s.Sidhivinayak Medical Agencies issued

letter to the complainant disclosing that said drug was

purchased from a supplier namely Triokaa

Pharmaceuticals Limited. Thereafter, a communication

was issued on 9.12.2017 to Triokaa Pharmaceuticals

Limited and said Triokaa Pharmaceuticals Limited

disclosed that the drug was purchased from M/s.IBN

Herbals.

.....45/-

Judgment

452 apl319.25

43. It is to be noted that under Section 18 of the

said Act, the memorandum was issued to the

Government Analyst wherein the name of M/s.IBN

Herbals was mentioned. However, no communication

was issued to M/s.IBN Herbals on the date of collection

of sample drug.

44. It is indeed common knowledge and a

regulatory requirement that drug labels include essential

information. This includes the manufacturer's name,

generic name, active ingredients, storage conditions,

expiry date, and distributor information. Despite this, it

is the contention of the complainant that first time by

way of communication from Triokaa Pharmaceuticals

Limited on 9.11.2017 i.e. approximate after 1 year they

received information as to the name of the manufacturer

and the complainant got knowledge of the name of the

.....46/-

Judgment

452 apl319.25

manufacturer. Thus, the above said thing that about

more than 12 months to find out name of manufacturer

cannot be ignored and discarded while considering the

timeline framed under the said Act and Rules thereof

and also the right of the applicant to lead evidence in

such matters incontroversion of the Government Analyst

Report.

45. The further action on the part of the

complainant shows that he issued communication to the

drugs controller general on 7.3.2015 and the drug

controller granted sanction on 25.9.2018 and copies of

the communication as well as the order of granting

sanction received is of dated 25.9.2018 and the

complaint was filed on 8.10.2020 i.e. approximately

after one and half year.

.....47/-

Judgment

452 apl319.25

46. In the entire complaint, there is no averment

made to the effect that copy of the Government Analysis

Report was supplied to the applicant or to the company.

The supply of such report is significant to notify the

intention to lead evidence incontroversion of the report.

47. Thus, in this case, the applicant is deprived

from exercising his right to adduce the evidence against

analytical report within a period of 28 days as stipulated

under Section 25(3) of the said Act. There is no

compliance of Rue 45.

48. As observed earlier, there is no averment in the

complaint that the applicant was Director and was

incharge and looking after day to day affairs of the said

company.

49. The Hon'ble Apex Court in the case of

Lalankumar Singh and ors supra observed that simply

.....48/-

Judgment

452 apl319.25

because a person is a director of the company it does not

necessarily mean that he fulfills both the above

requirements so as to make him liable. Conversely,

without being a director a person can be in charge of

and responsible to the company for the conduct of its

business. From the complaint in question we, however,

find that except a bald statement that the respondents

were directors of the manufacturers, there is no other

allegation to indicate, even prima facie, that they were

in charge of the company and also responsible to the

company for the conduct of its business. merely because

a person is a director of a company, it is not necessary

that he is aware about the day to day functioning of the

company. There is no universal rule that a director of a

company is in charge of its everyday affairs. It was,

therefore, necessary, to aver as to how the director of the

.....49/-

Judgment

452 apl319.25

company was in charge of day to day affairs of the

company or responsible to the affairs of the company.

50. Thus, the delay in giving report by the

Government Analyst denying right to the applicant to

lead evidence incontroversion of the report is

prejudicial to the applicant in absence of the averments

as to the fact that the applicant is responsible for the day

to day affairs of the company. These facts are ignored by

the trial court while issuing the process and, therefore, it

would be abuse of process of court if the prosecution is

allowed to continue against the applicant.

51. The words used in Section 204 of the CrPC

"sufficient grounds for proceeding" are to be taken into

consideration which are the most important. If a prima

facie case has been made out, the Magistrate ought to

have issued process. At the same time, summoning a

.....50/-

Judgment

452 apl319.25

person is a serious act and, therefore, a person ought

not to be dragged in the court merely because a

complaint has been filed and, therefore, an opinion is to

be formed only after due application of mind that there

is sufficient basis for proceeding against the said accused

and formation of such an opinion is to be stated in the

order itself, as observed by the Hon'ble Apex Court in

Lalankumar Singh and ors supra.

52. In the light of the above discussion and

circumstances, it will be abuse of process of court if the

prosecution is allowed to be continued against the

applicant. It is apparent on the face of the record that

the Magistrate has not applied his own mind to satisfy

himself whether prima facie case has been made out. In

this view of the matter, I proceed to pass following

order:

.....51/-

Judgment

452 apl319.25

ORDER

(1) The Criminal Application is allowed.

(2) Complaint Case No.2450/2020 against the present

applicant pending before learned Chief Judicial

Magistrate at Nagpur is quashed and set aside

(3) The order of issuance of process dated 21.10.2020 is

also quashed and set aside.

Rule is made absolute in the above said terms.

(URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 22/08/2025 11:24:40

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter