Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lala Mohd. Hanif Mohd. Umar (Expired) ... vs The State Of Mah. Thr. Drugs Inspector ...
2025 Latest Caselaw 1702 Bom

Citation : 2025 Latest Caselaw 1702 Bom
Judgement Date : 21 January, 2025

Bombay High Court

Lala Mohd. Hanif Mohd. Umar (Expired) ... vs The State Of Mah. Thr. Drugs Inspector ... on 21 January, 2025

2025:BHC-NAG:612


              Judgment

                                                       343 apl397.23

                                         1

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

                   CRIMINAL APPLICATION (APL) NO.397 OF 2023

              1. Shri Lala Mohmed Hanif Mohmed
              Umar,
              (Expired)
              Ex-partner of M/s.Pulse Pharma
              Manufacturing Company
              Lala Estate Idar Highway Road,
              Savgadh Himat Nagar (Gujrat).
              and r/o Simnan Street Pologround
              Himatnagar, Subarkantha (Gujarat)
              (original accused No.1)
              through LR Abdul Gani Mohmed Umar Lala
              aged about 48 years old,
              relation : brother of applicant No.1.

              2. Smt.Doi Mehjabin Mohmed Ishak
              Manufacturing Chemist of M/s.
              Pulse Pharma Manufacturing
              Company
              SN 553 Lala Estate Idar Highway
              Road, Savgadh Himatnagar,
              Subarkantha (Gujarat),
              (original accused No.2).

              3. Smt.Lala Rubinabegam Mohmed
              Hanif,
              quality Control Chemist of M/s.
              Pulse Pharma Manufacturing
              Company
              553, Lala Estate Idar Highway Road

                                                             .....2/-
 Judgment

                                               343 apl397.23

                           2

Savgadh Himatnagar, Subarkantha
(Gujarat),
original accused No.3.

4. M/s.Pulse Pharma Manufacturing
Company
SN 553, Lala Estate Idar Highway
Road, Savgadh Himatnagar
(Gujarat)
(original accused No.4)
through its Partner Abdulgani
Mohmed Umar Lala
aged about 48 years old.          ..... Applicants.

                    :: V E R S U S ::

The State of Maharashtra,
through
Drugs Inspector
Foods and Drugs Administration
Chandrapur, district Chandrapur,
(original complainant).        ..... Non-applicants.
==============================
Shri S.S.Ghate, Counsel for Applicants.
Ms.Ritu Sharma, Additional Public Prosecutor for the Non-
applicant/State.
==============================

CORAM : URMILA JOSHI-PHALKE, J.
CLOSED ON : 10/01/2025
PRONOUNCED ON : 21/01/2025

JUDGMENT

.....3/-

Judgment

343 apl397.23

1. Heard learned counsel Shri S.S.Ghate for

applicants and learned Additional Public Prosecutor

Ms.Ritu Sharma for the non-applicant/State.

2. The criminal application under Section 482 of

the Code of Criminal Procedure is directed for quashing

and setting aside the prosecution in Special Case Drugs

Cosmetic Act No.2/2019 to hold and declare that no

prosecution would lie against applicants.

3. Learned counsel for applicants submitted that

deceased applicant No.1 was partner of firm M/s.Pulse

Pharma Manufacturing Company (the "Partnership

Firm") and applicant No.2 is Manufacturing Chemist and

applicant No.3 is Quality Control Chemist. As per

averments in the application, on 28.8.2017, the Drugs

Inspector visited premises of "M/s.Kanchan Agencies"

and drawn regular sampling and also drawn sample of

"PEL APS Tablets", Batch No.6844, manufacturing date

.....4/-

Judgment

343 apl397.23

3/2017 and expiry date 02/2020, ML No.G/1572,

manufactured by the Partnership Firm S.No.553, Lala

Estate, Savgadh, Himatnagar, Gujarat for test and

analysis. The Drugs Inspector prepared Form No.18 in

triplicate along with one sealed part of the said sample

and forwarded it to the Government Analyst, Drug

Control Laboratory, Mumbai. The complainant received

Analysis Report from the Government Analyst declaring

the sample is not of standard quality for reason:

"The contents of SEPRATIOPEPTIDASE in the sample is less (i.e. 14.44 of the labelled amount) than the permissible limits as given in the protocol"

(permissible limit: not less than 90% of the labelled amount)."

4. On receipt of the Government Analyst Report,

declaring that the drug is not of a standard quality, a

notice was issued to applicants. The complainant

personally visited the Partnership Firm and confirmed

.....5/-

Judgment

343 apl397.23

that who is the person responsible for day to day

activities of the affairs of the company and, thereafter,

filed a complaint under Section 18(a)(i) read with

Section 34 of the Drugs and Cosmetics Act. It is

submitted by learned counsel that on the basis of the

Analyst Report, the complainant has observed that the

manufactured drug is not upto the standard quality and

issued show cause notice. The applicants submitted all

documents which were demanded and, thereafter, the

complainant sought permission for prosecution. In view

of Rule 85(2) of the Drugs and Cosmetics Rules, 1945,

empowers the non-applicant to inflict punishment for

cancellation of licence or suspension of licence for a

period as he thinks fit either wholly or in respect of some

of substances. The non-applicant has elected remedy

and suspended licence of the applicants for a period of

two days. Thereafter, the prosecution has been filed in

.....6/-

Judgment

343 apl397.23

the month of 2019. It is further submitted that the

applicants cannot be punished twice for the same offence

as the applicants' licence is already suspended for two

days. In such a situation, the non-applicant cannot file

the prosecution for the same purpose and in view of

Article 20(2) of the Constitution of India, the action of

the non-applicant amounts to double jeopardy and,

therefore, requires to be quashed and set aside.

5. The another ground raised was, delay in filing

the complaint.

6. The application is strongly opposed by the

State on ground that filing of the prosecution and taking

disciplinary action are two different things and,

therefore, the action of suspending the licence and

launching the prosecution do not amount to double

jeopardy. In view of that, the application deserves to be

rejected.

.....7/-

Judgment

343 apl397.23

7. Before adverting to the submissions, it is

necessary to see relevant provisions of the Drugs and

Cosmetics Act.

8. The prosecution is launched against the

applicants under Section 18(a)(i) of the Drugs and

Cosmetics Act, which reads thus:

"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;

(ii) any cosmetic which is not of a standard quality, .....

(iii) any patent or proprietary medicine, .....

.....8/-

Judgment

343 apl397.23

(iv) any drug which by means of any statement .....

(v) any cosmetic containing any ingredient which may render .....

(vi) any drug or cosmetic in contravention of any of the provisions .....

9. The penalty for manufacture, sale, etc., of

drugs in contravention of this Chapter is given under

Section 27 of the Drugs and Cosmetics Act. Section

27(d), reads as follows:

"27(d). any drug, other than a drug referred to in clause (a) or clause (b) or clause (c), in contravention of any other provision of this Chapter or any rule made thereunder, shall be punishable with imprisonment for a term which shall not be less than one year but which may extend to two years [and with fine which shall not be less than twenty thousand rupees]:"

Thus, punishment provided is not less than

one year but which may extend to two years with fine.

.....9/-

Judgment

343 apl397.23

10. In the case in hand, the sample was obtained

on 28.8.2017 from "M/s. Kanchan Agencies" and,

thereafter, on 7.8.2017 the complainant personally

visited the premises of the Partnership Firm and the

Analyst Report was received on 2.2.2018 and the

prosecution is launched on 16.5.2019.

11. Thus, within a period of three years, Section

468 of the Code of Criminal Procedure (Section 513 of

the BNS), which deals with bar to taking cognizance

after lapse of period of limitation, which states as under:

"468. Bar to taking cognizance after lapse of the period of limitation. -

(1) Except as otherwise provided elsewhere in this Code, no Court shall take cognizance of an offence of the category specified in sub-section (2), after the expiry of the period of limitation.

(2) The period of limitation shall be -

.....10/-

Judgment

343 apl397.23

(a) six months, if the offence is punishable with fine only;

(b) one year, if the offence is punishable with imprisonment for a term not exceeding one year;

(c) three years, if the offence is punishable with imprisonment for a term exceeding one year but not exceeding three years.

[(3) For the purposes of this section, the period of limitation, in relation to offences which may be tried together, shall be determined with reference to the offence which is punishable with the more severe punishment or, as the case may be, the most severe punishment.]

12. Thus, in view of clause (c) of sub-section (2)

of Section 468 of the Code, the period of limitation shall

be three years, if the offence is punishable with

imprisonment for a term exceeding one year but not

exceeding three years. Therefore, the complaint filed is

within limitation.

.....11/-

Judgment

343 apl397.23

13. The decisions in the cases of State of

Karnataka vs. Vedavati, reported in 1978 Cri.L.J. 1375

and Arora Pharmaceuticals Pvt.Ltd. and another vs. State

of Himachal Pradesh, reported in 2018 SCC OnLine HP

2211, on which learned counsel for the applicants placed

reliance, are not helpful to the present case.

14. Another limb of submissions of learned

counsel for the applicants is that the principle of double

jeopardy is applicable as the applicants are already

punished for contravention of under Section 18(a)(i)

read with Section 34 of the Drugs and Cosmetics Act as

their licence was suspended by the Commissioner and

State Licensing Authority, Food and Drugs

Administration, Gujarat State by order dated 7.5.2018.

Thus, the action is already taken and the applicants are

already penalized for contravention of Section 18(a)(i)

read with Section 16(1)(a) punishable under Section

.....12/-

Judgment

343 apl397.23

27(d) read with Section 34 of the Drugs and Cosmetics

Act, 1940 and Rules, 1945.

15. Learned counsel for the applicants invited my

attention to Rule 85(2) of the Drugs and Cosmetics

Rules, 1945 which empowers the non-applicant to inflict

punishment for cancellation of licence or suspension of

licence for a period as he thinks fit either wholly or in

respect of some of substances to which it relates.

16. Rule 85(2) of the Drugs and Cosmetics Rules,

1945 is reproduced for reference:

"Rule 85(2). The licensing authority may, for such licenses granted or renewed by him, after giving the licensee an opportunity to show cause why such an order should not be passed, by an order in writing stating the reasons therefor, cancel a license issued under this part or suspend it for such period as he thinks fit either wholly or in respect of the substances to which it relates [or direct the licensee to stop manufacture, sale or distribution of the said drugs and [thereupon order the destruction of drugs and] the stocks thereof in the presence

.....13/-

Judgment

343 apl397.23

of an Inspector, if in his opinion, the licensee has failed to comply with any of the conditions of the license or with any provisions of the Act or rules made thereunder."

17. Learned counsel for the applicants submitted

that undisputedly the non-applicant has elected this

remedy and the applicant have been punished by

suspending the licence for a period of two days. The

prosecution has been filed in the month of May 2019

and, therefore, in view of Article 20(2) of the

Constitution of India, the action comes under the

purview of double jeopardy and, therefore, liable to be

quashed and set aside.

18. As far as factual aspects are concerned, it is

not in dispute that the deceased applicant was partner of

the Partnership firm and applicant Nos.2 and 3 are

Manufacturing Chemist and Quality Control Chemist

respectively. The prosecution was launched against them

.....14/-

Judgment

343 apl397.23

for contravention of for contravention of Section 18(a)(i)

read with Section 16(1)(a) punishable under Section

27(d) read with Section 34 of the Drugs and Cosmetics

Act, 1940 and Rules, 1945. Undisputedly, the sample in

question which was sent to the Government Analyst at

Mumbai was found to be of sub-standard quality for the

reason that the contents of SEPRATIOPEPTIDASE in the

sample is less 14.44 of the labelled amount than the

permissible limits as given in the protocol. The said

sample was collected from "M/s.Kanchan Agencies,

Chandrapur". On enquiry with the same Agency, it was

found that the same was purchased from the Partnership

Firm of the applicants and, thereafter, on 7.8.2018, the

complainant has alleged to have visited in the premises

of the applicants at manufacturing premises. During the

inspection, all documents were demanded which were

provided and, thereafter, the licence for a period of two

.....15/-

Judgment

343 apl397.23

days of the applicants was suspended in view of 85(2) of

the Drugs and Cosmetics Rules, 1945.

19. By this petition, the question raised by the

applicants is that whether the prosecution would lie

when once the punishment is inflicted and submission of

learned counsel for the applicants is that the prosecution

would not lie in view of Article 20(2) of the Constitution

of India as a person cannot be punished more than once

for the same offence. Therefore, whether the

prosecution is to be quashed in view of Article 20(2) of

the Constitution is the moot question.

20. The fundamental right guaranteed under

Article 20(2) of the Constitution states the principle of

"double jeopardy" that a where a person has been

convicted by a court of competent the conviction is a bar

to alter criminal proceeding for the same offence.

.....16/-

Judgment

343 apl397.23

21. The scope and meaning of the guarantee

implied in Article 20(2) of the Constitution, has been

indicated in the decision of the Hon'ble Apex Court in the

case of Maqbool Hussain vs. The State of Bombay,

reported in (1953)4 SCR 730 wherein it is observed that

The roots of the principle, which this clause enacts, are

to be found in the well established rule of English law

which finds expression in the maxim "nemo debet bis

vexari" that a man must not be put twice in peril for the

same offence. If a man is indicted again for the same

offence in an English court, he can plead, as a complete

defence, his former acquittal or conviction, or as it is

technically expressed, take the plea of "autrefois acquit"

or "autrefois convict". The corresponding provision in

the Federal Constitution of the U.S.A. is contained in the

Fifth Amendment, which provides inter alia: "Nor shall

any person be subjected for the same offence to be put

.....17/-

Judgment

343 apl397.23

twice in jeopardy of life and limb". This principle has

been recognised and adopted by the Indian Legislature

and is embodied in the provisions of Section 26 of the

General Clauses Act and Section 403 of the Criminal

Procedure Code.

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

S.A.Venkataraman vs. Union of India and ors, reported in

AIR 1954 SC 375 observed that although these were the

materials which formed the background of the guarantee

of the fundamental right given in Article 20(2) of the

Constitution, the ambit and contents of the guarantee, as

this court pointed out in the case referred to above, are

much narrower than those of the common law rule in

England or the doctrine of "double jeopardy" in the

American Constitution. Article 20(2) of our Constitution,

it is to be noted, does not contain the principle of

"autrefois acquit" at all. It seems that our Constitution

.....18/-

Judgment

343 apl397.23

makers did not think it necessary to raise one part of the

common law rule to the level of a fundamental right and

thus make it immune from legislative interference. This

has been left to be regulated by the general law of the

land. In order to enable a citizen to invoke the

protection of clause (2) of Article 20 of the Constitution,

there must have been both prosecution and punishment

in respect of the same offence. The words prosecuted

and punished" are to be taken not distributively so as to

mean prosecuted or punished. Both the factors must co-

exist in order that the operation of the clause may be

attracted. The position is also different under the

American Constitution. There the prohibition is not

against a second punishment but against the peril in

which a person may be placed by reason of a valid

indictment being presented against him, before a

competent court, followed by proper arrangement and

.....19/-

Judgment

343 apl397.23

plea and a lawful impanelling of the jury. It is not

necessary to have a verdict at all.

By referring the judgment of Maqbool Hussain vs.

The State of Bombay supra, it is further further observed

that the language of Article 20 and the words actually

used in it afford a clear indication that the proceedings in

connection with the prosecution and punishment of a

person must be in the nature of a criminal proceeding,

before a court of law or judicial tribunal, and not before

a tribunal which entertains a departmental or an

administrative enquiry even though set up by a statute,

but which is not required by law to try a matter judicially

and on legal evidence. In that case the proceedings were

taken under the Sea Customs Act before a Customs

authority who ordered confiscation of goods. It was held

that such proceedings were not "Prosecution", nor the

order of confiscation a "punishment" within the meaning

.....20/-

Judgment

343 apl397.23

of Article 20(2) inasmuch as the Customs authority was

not a court or a judicial tribunal and merely exercised

administrative powers vested in him for revenue

purposes.

23. Similar is the observation by the Hon'ble Apex

Court in the case of recent decision in Gopalkrishnan vs.

State of Kerala, reported in (2022)14 SCC 323 wherein

in paragraph No.26, Article 20 of the Constitution was

considered as, "under clause (2) of Article 20, no person

shall be prosecuted and punished for the same offence

more than once. Article 20(2) of the Constitution of India

incorporates within its scope, the plea of autrefois

convict, meaning, previously convicted as known to

British jurisprudence, or the plea of double jeopardy

known to the American Constitution. However, the said

concepts are circumscribed in Article 20(2) which

provides that there should be not only a prosecution but

.....21/-

Judgment

343 apl397.23

also punishment in the first instance in order to operate

as a bar to a second prosecution and punishment for the

same offence. On a plain reading the of sub clause (2) of

Article 20, it is clear that the said provision bars a second

prosecution only where the accused has been both

prosecuted and punished for the same offence previously

vide S.A.Venkataraman vs. Union of India AIR 1954 SC

375. But this clause does not bar subsequent trial if the

ingredients of the offences in the previous and

subsequent trials are distinct. In Maqbook Hussain vs.

State of Bombay AIR 1953 SC 325, this Court has held

that clause (2) is not applicable unless the person has

been both prosecuted and punished".

In paragraph No.27, it has been further observed

that There are three conditions for the application of the

clause. Firstly, there must have been previous proceeding

before a court of law or a judicial tribunal of competent

.....22/-

Judgment

343 apl397.23

jurisdiction in which the person must have been

prosecuted. The said prosecution must be valid and not

null and void or abortive. Secondly, the conviction or

acquittal in the previous proceeding must be in force at

the time of the second proceeding in relation to the same

offence and same set of facts, for which he was

prosecuted and punished in the first proceeding. Thirdly,

the subsequent proceeding must be a fresh proceeding,

where he is, for the second time, sought to be prosecuted

and punished for the same offence and same set of facts.

In other words, the clause has no application when the

subsequent proceeding is a mere continuation of the

previous proceeding, for example, where an appeal arises

out of such acquittal or conviction. In order to sustain a

plea of double jeopardy, it must be shown that all the

aforesaid conditions of this clause are satisfied, vide S.A.

Venkataraman.

.....23/-

Judgment

343 apl397.23

24. Applying the aforesaid provisions, if the facts of

the present case are considered, it would show that the

initial action of suspending the licence is by

Commissioner and State Licensing Authority, Food and

Drugs Administration, Gujarat State which is not a

judicial tribunal and suspending the licence does not

constitute judgment or order of court or judicial tribunal

necessary for the purpose of supporting a plea of double

jeopardy. It is not the action either taken before the

court of law or any judicial tribunal and, therefore, the

contention of learned counsel for the applicants that

Article 20(2) of the Constitution is attracted is not

sustainable. Though he placed reliance on the decision

in the case of Ram Nath vs. State of Uttar Pradesh and

ors, reported in 2024 SCC OnLine SC 177, the said

decision is not helpful as distinguishable on the facts. As

far as the present matter is concerned, what is prohibited

.....24/-

Judgment

343 apl397.23

under Article 20(2) of the Constitution is only conviction

or sentence. The punishment in this clause means

judicial penalty/punishment awarded by the criminal

court and would not include other penalties. Such is the

action or action taken by the concerned against the

applicants and being not judicial penalty contemplated

under Article 20(2) of the Constitution.

25. In this view of the matter, the application

deserves to be rejected and the same is rejected.

26. Interim relief, if any, stands vacated.

The Criminal Application stands disposed of.

(URMILA JOSHI-PHALKE, J.) !! BrWankhede !!

Signed by: Mr. B. R. Wankhede ...../-

Designation: PS To Honourable Judge Date: 21/01/2025 18:28:10

 
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