Citation : 2011 Latest Caselaw 3300 Del
Judgement Date : 13 July, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.REV.P. 494/2007
% Decided on: 13th July, 2011
DIRECTORATE OF REVENUE INTELLIGENCE ..... Petitioner
Through Mr. S.C. Aggarwala, Advocate
versus
RAJ KUMAR ARORA AND ANR ..... Respondents
Through Mr. K.K. Sud, Sr. Advocate with Mr.
Dinesh Monga, Advocate for R-2.
Mr. Neeraj Jain, Advocate for R-3.
Coram:
HON'BLE MS. JUSTICE MUKTA GUPTA
1. Whether the Reporters of local papers may Yes
be allowed to see the judgment?
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported Not Necessary
in the Digest?
MUKTA GUPTA, J.
1. A complaint was filed by the Petitioner against the Respondents for
offence punishable under Section 22 and 29 of the Narcotic Drugs and
Psychotropic Substance Act, 1985 (in short „the NDPS Act‟) inter alia praying
to take cognizance of the offences, summon the accused, try and punish them
in accordance with law. The Special Court constituted under the NDPS Act
took cognizance of the offences and summoned the Respondents. Vide order
dated 3rd February, 2005 charges were framed against the Respondents for
offences punishable under Sections 22 (c) and 29 of the NDPS Act. In the
meanwhile Rajkumar Arora Respondent No. 1 in the present case filed a bail
application before this Court being Bail Application No. 205/2005. Besides
the bail application of Rajkumar Arora, number of other applications were
considered wherein the allegations against the accused persons were for
possession of ampoules containing injectable contents of Buprenorphine.
This Court heard all these petitions together and vide its judgment dated 22 nd
August, 2005 held that the possession, sale and transportation of
Buprenorphine Hydrochloride injections was not an offence punishable under
Section 22 of the NDPS Act and thus, granted bail to the applicants in the said
batch matters including Respondent No. 1 herein.
2. Against the said order the petitioner filed the Special Leave Petition.
The Hon‟ble Supreme Court vide its order dated 31 st March, 2006 observed
that this being the order passed in the bail application it will not have any
persuasive effect, when the matter is finally considered before the Special
Judge on merits. Thereafter an application was filed by the Respondent No. 3
seeking exercise of its jurisdiction under Section 216 Cr.P.C. and to pass
suitable orders to secure the ends of justice. Before filing the application, the
Respondent No. 3 filed a Criminal Revision Petition in this Court being
Criminal Revision No. 204/2005 challenging the orders dated 3rd February,
2005 and 8th February, 2005 directing and framing the charges. When the
revision petition came up for hearing on 1st August, 2006 this Court was
pleased to pass the following order:
"Crl. Rev. P. 204.2005 & Crl. M. No. 9944/2005
This revision petition is directed against the order on charge dated 03.02.2005 as well as the formal charge framed on 08.02.2005 against the petitioner under Section 29 of the Narcotic Drugs and Psychotropic Substance Act, 1985. Mr. Sud, the learned Senior Counsel for the petitioner has pointed out that the main issue involved in the present case is whether BUPRENORPHINE HYDROCHILORIDE I.P. would be a psychotropic substance covered under the NDPS Act and Rules. According to Mr. Sud, this matter has been considered by this court in the case of R. Gupta Vs. State: 123 (2005) DLT 55. This decision came after the order which is impugned in the present proceedings was passed. Mr. Sud, also submitted that he had moved an application under Section 216 of Code of Criminal Procedure 1973 for amendment/ alteration of the charge. That application, I have been told is pending before the learned Additional Sessions Judge.
In these circumstances it would be appropriate if the application under Section 216 of the Code of Criminal Procedure which has been filed by the petitioner is disposed of taking into account, inter-alia, the said decision of this Court. While disposing of the application under section 216 Code of Criminal Procedure, the learned Sessions Court shall not be influenced by what has been held in the impugned order and shall consider the entire issue afresh. The learned Sessions Court shall decide the application under Section 216 Code of
Criminal Procedure first before proceedings further with the matter. It, of course, goes without saying that not only the counsel for the petitioner but the counsel for the State shall also be heard on all submissions. In view of above terms, this revision petition stands disposed of."
3. In view of this order of the Delhi High Court the application of the
Petitioner was heard at length and the impugned order dated 30.11.2006 was
passed. The learned Trial Court allowed the application of the Respondent
No. 3 under Section 216 Cr.P.C. and held that the charges framed by his
learned predecessor dated 8th February, 2005 are not made out. The offences
under Sections 29 and 22(c) of the NDPC Act are not made out and it was a
case under the Drugs and Cosmetics Act, 1999 which was triable by the
learned Metropolitan Magistrate and thus sent the file to the learned ACMM
for further proceedings in accordance with law. This order dated 30th
November, 2006 passed by the learned Special Judge discharging the
Respondents for offences punishable under Section 29 and 22 (c) of the NDPS
Act is the order impugned in the present petition.
4. Thus the issues that call for determination in the present case are;
firstly, whether an offence committed under Section 29 and 22 (c) of the
NDPS Act in relation to a psychotropic substance which though mentioned in
the Schedule to the Act but not in Schedule I to the NDPS Rule is made out or
not; Secondly, whether the learned Special Court was within its jurisdiction
to have discharged the Respondent No.3 on an application under Section 216
Cr.P.C. after an order of charge was framed against him.
5. Learned counsel for the petitioner states that in the present case there
was recovery of 40001 injections of Buprenorphine which is a psychotropic
substance mentioned in the Schedule and draws attention of this Court to
Section 8 of the NDPS Act and Rule 53A, 55, 57 and 58 of the NDPS Rules.
Learned counsel contends that this court in Rajinder Gupta v. The State, 123
(2005) DLT 55 held that the scheme of the NDPS Rules show that Rule 53
and Rule 64 relate to psychotropic substance. The first related to inter country
import, export and transhipment whereas the later to manufacture, possession,
transport and selling. It is stated that the finding of the learned Single Judge
that Rule 64 being a general provision will qualify the previous provisions in
Chapter-VI is incorrect. Wherever the legislature so required it has used the
words, "the schedule" which means the schedule to the NDPS Act and
Schedule-I, Schedule-II which are the Schedules to the NDPS Rules. Rules
65, 66 and 67 are not controlled by Rule 64. Section 54 of the Act raises a
presumption that under the Act it may be presumed, unless and until the
contrary is proved, that the accused has committed an offence under the Act in
respect of any Narcotic drug or psychotropic substance or controlled
substance; for the possession of which he fails to account satisfactorily.
Section 8 (c) of the Act provides that no person shall produce, manufacture,
possess, sell, purchase, transport, warehouse, use, consume, import inter-
State, export inter-State, import into India, export from India or tranship any
narcotic drug or psychotropic substance except for medical or scientific
purposes and in the manner and to the extent provided by the provisions of
this Act or the Rules or orders made thereunder and in a case where any such
provision, imposes any requirement by way of licence, permit or authorisation
also in accordance with the terms & conditions of such licence, permit or
authorisation. Further reliance is placed on Section 105 of the Evidence Act to
contend that the Court has to presume the absence of such circumstance
unless the accused proves to the contrary. Section 80 of the Act provides that
the provisions of this Act or the Rules made thereunder shall be in addition to,
and not in derogation of, the Drugs and Cosmetics Act, 1940 (hereinafter
referred to as the D&C Act) or the Rules made thereunder. Since the two
Acts are not in derogation but in addition to each other the Special Court erred
in holding that since the drug in question was governed by the D&C Act,
NDPS Act was not applicable. Moreover, Section 2 of the D &C Act also
does not bar the application of other laws. Since the Respondents have
contravened Section 8 (c) and Rule 67A of the NDPS Act and Rules they are
liable to be charged for offences punishable under Section 29 and 22 (c) of the
Act and in case the Respondents claim to be falling in the explanation of
medical and scientific purpose under Section 8 (c), the onus is on them to
prove as per Section 105 of the Indian Evidence Act and till that onus is
discharged, the Court has to presume the commission of offences.
6. Learned counsel for the Petitioner states that the observation of this
court in Rajinder Gupta (Supra) is per incuriam. Firstly, as in the said case
this Court did not examine the provisions of Chapter VI of the Rules and
confined itself to Chapter VII of the Rules which only deal with inter-state
import, export, possession, transport, manufacture etc. As per the complaint,
the Respondents have also committed offence punishable under Section 23 of
the Act and hence the provisions of Chapter VI of the rules are applicable. It
is contended that in case this order is not set aside the Petitioner would have
no chance to get a charge under Section 23 of the NDPS Act framed against
the respondents. It is contended that the case at hand is not only of possession
or trading inter-State but of export and import outside the country and thus,
the provisions to Chapter VI of the Rules apply. Rule 53 of Chapter VI is a
general prohibition wherein export and import of Narcotic and psychotropic
substance specified in Schedule I is prohibited subject to other provisions of
this chapter. A conjoint reading of Rules 53, 53A, 55 and 58 shows that the
Rules apply not only to the psychotropic substances mentioned in Schedule I
of the Rules but also to psychotropic substances mentioned in the Schedule to
the Act. According to him the psychotropic substances enlisted in the
Schedule I of the Rules are totally prohibited from being exported or
imported, however, substances mentioned in the Schedule to the Act
excluding those mentioned in Schedule-I to the Rules can be imported,
exported, subject to Chapter VI of the Rules. A perusal of various Rules
would show that they are subject to Rule 53. In terms of Rule 66 (2) violation
of provisions of D & C Act can be an offence under the NDPS Act. Reliance
is placed on Hussain vs. State of Kerala, 2000 (8) SCC 139 and Oushe @
Thankachan vs. State of Kerala, 2001 (2) JT Suppl. 345 to contend that
Buprenorphine Hydrochloride is a psychotropic substance trafficking of
which attracts punishment under the NDPS Act. Since the Respondents have
acted in violation of Rules 57, 58, 58 (a), 63 of the NDPS Rules they are liable
to be punished and the learned Trial Court erred in discharging them for the
for the offences under the NDPS Act.
7. Referring to State of Uttaranchal vs. Rajesh Kumar Gupta, 2007 (1)
SCC 355 it is contended that the said decision is not applicable to the facts of
the present case as the said decision does not deal with Rule 58. The Court
was dealing with bail application only and ultimately it was held in the said
decision that "he may ultimately be found guilty even for commission of a
offence under the 1985 Act, but in a case of this nature when prima facie the
provisions of the said act are not found applicable particularly in view of the
fact that he has been in custody for a period of more than 2 years now, in our
opinion, it was not a fit case for exercise of discretionary jurisdiction under
Article 136 of the Constitution of India". Relying on Sanjay Kedia vs. NCB,
(2008) 2 SCC 294 wherein it was held that Phentermine and Butalbital are
psychotropic substance and fall within the proviso contained in Section 8 of
the Act. It is contended that the views expressed in State of Uttaranchal vs.
Rajesh Kumar Gupta and Rajindra Gupta vs. State (Supra) have been clearly
overwritten. Relying on Customs vs. Ahmadaliev Nodira, 2004 (3) Scale 211
it is contended that the judgment rendered in State of Uttaranchal (Supra) by
a bench comprising of two Hon‟ble judges would not prevail.
8. The other contention of the learned counsel for the Petitioner is that the
learned Trial Court could not have discharged the Respondents after the order
of charge had been framed while considering an application under Section 216
of the Cr. P.C. wherein only alternation or addition of the charge is
permissible. Reliance is placed on Sohan Lal vs. State of Rajasthan 1990
Cri.LJ 2302 (SC), Adalat Prasad vs. Rooplal Jindal, (2004) 7 SC 338, State of
Maharashtra vs. B.K. Subbarao, 1993, Cri.L.J. 2984 (Bombay), Tapati Bag
vs. Patitpaban Ghosh, 1993 Cri.L.J 3932 (Calcutta) and Vibuthi Narayan
Chaudbey vs. State of U.P. 2003 Cri. L.J. 116 (Allahabad). Thus, it is prayed
that the impugned order be set aside.
9. Learned counsel for the Respondents contends that there is no illegality
in the impugned order. During the pendency of the revision challenging the
order on charge before this Court, Respondent No. 3 had moved an
application dated 10th February, 2006 for amendment of charge under Section
216 Cr.P.C. In the order dated 1st August, 2006 passed by this Court in
Criminal Revision Petition 204 of 2005 filed by Respondent No. 3 it was held
that in the circumstances, it would be appropriate if the application under 216
Cr.P.C which has been filed by the Petitioner therein is disposed of taking into
account interalia, the said decision of the Court. It was further directed that
while deciding the said application under section 216 Cr.P.C. the learned
Special Court shall not be influenced by what has been held in the impugned
order and shall consider the entire issue afresh. The learned Sessions Court
was further directed to first decide the application under Section 216 Cr.P.C.
before proceeding further in the matter and after hearing not only counsel for
the Respondent no. 3 but also the counsel for the State on all submissions.
Thus the order on charge dated 3rd February, 2005 and the formal charge on
8th February, 2005 were in principle set-aside and the matter was remanded
back for fresh hearing. The bar that an accused cannot be discharged after an
order of charge has been framed is not applicable in the present case.
10. On merits learned counsels for the Respondents contends that the
Petitioner cannot improve upon its complaint. The case of the Petitioner in
the complaint was for offence punishable under Section 22 and 29 of the Act
and the prayer made to the learned Special Court was to take cognizance of
offences punishable under Sections 22 and 29 of the NDPS Act, summon the
accused, try and punish them in accordance with law. Moreover, the charge
framed against the Respondents vide order dated 3rd February, 2005 and
formal charge dated 8th February, 2005 was for offences punishable under
Sections 22 and 29 of the Act and no charge was framed for offence
punishable under Section 23 of the Act. Thus, the reliance of the Petitioner
now on Chapter VI of the NDPS Rules is wholly misconceived as the
complaint is not for import into or export out of India but at best for
possession of 40001 Ampoules and their inter-State import and export,
possession, transport etc. and thus, only Chapter VI of the Rules would apply.
The Petitioners have till date not challenged the order dated 3 rd February,
2005 and thus, at this stage praying this Court to set aside the impugned order
passed on an application under Section 216 Cr.P.C. so that the learned Special
Court can also frame charges under Section 23 of the NDPS Act is wholly
misconceived and untenable.
11. It is further contended that the distinction drawn by the learned counsel
now from the order passed on bail by this Court in Bail Application No.
205/2005 wherein this Court prima facie held that as Buprenorphine
Hydrochloride is not included in Schedule I to the NDPS Rules its
manufacture, possession, sale, transport would neither be prohibited nor
regulated by the NDPS Rules and consequently by the NDPS Act. It being a
drug in schedule H would fall within the rigors of D&C Act and Rules. This
Court in the said decision did not advert to Chapter VI of the Rules as neither
the complaint nor the charge against the Respondents related to inter country
import and export. It is stated that reference is made to a person who owns
Win Drugs Limited and none of the Respondents herein have anything to do
with Win Drugs Limited. In this regard statement of an employee of Win
Drugs Limited is recorded which is retracted by him, the very next day. It is
this statement of that employee which talks about inter-country import and
export done by Win Drugs Limited which has not been prosecuted in the
present complaint. The only action which now the Petitioner says is pending
against them is a complaint for non-compliance of the summons. Reference is
made to Section 8 (c) of the NDPS Act to state that it does not provide the
manner and extent of use of a psychotropic substance. Moreover, the decision
in the case of Rajinder Gupta (Supra) was further reiterated by this Court in
Rajesh Sharma vs. Union of India and others, 159 (2009) DLT 559 (DB).
While deciding the detention under The Prevention of Illicit Traffic in
Narcotic Drugs and Psychotropic Substance Act, 1988, the Division Bench
held that the psychotropic substance in question can be regarded as being used
for medical or scientific purposes. It is clear that these substances are covered
in schedule H to the D & C Rules, 1945 and not being a psychotropic
substance mentioned in Schedule I to the Rules would per se not amount to an
activity prohibited under the NDPS Act read with the NDPS Rules. This
judgment of the Division Bench was carried by the Respondents to the
Hon‟ble Supreme Court wherein vide order dated 06.11.2009 the Hon‟ble
Supreme Court dismissed the Special Leave Petition keeping the question of
law open.
12. Since the decision of the Division Bench of this Court has not been set
aside it is urged that the same being binding on this Court the present petition
should be dismissed. Moreover, in Rajesh Sharma (supra) the Division Bench
of this Court has also considered Chapter VI of the Rules and it has been held
that the possession, transportation or inter country export of psychotropic
substance mentioned in Schedule I to the Rules is not an offence under the
NDPS Act and is at best punishable under D&C Act. Further as per the
decision of the Hon‟ble Supreme Court in State of Uttaranchal (Supra)
wherein the Supreme Court approves the decision of this Court in Rajinder
Gupta's case, the same is binding on this Court.
13. Countering the submission of learned counsel for the Petitioner it is
stated that the reliance of the learned counsel for the Petitioner on D.
Ramakrishnan vs. Intelligence Officer, Narcotic Control Bureau, AIR 2009
SC 2402 is misconceived as firstly, there is no discussion and secondly, that
even in D.Ramakrishnan (Supra) the Hon‟ble Supreme Court actually
approved and reiterated its decision in Rajesh Kumar Gupta (supra) however,
held that the said decision was not applicable to the facts of that case. Thus,
the law laid down by the Hon‟ble Supreme Court in Rajesh Kumar Gupta is
binding on this Court. In view of the decision of the Hon‟ble Supreme Court
and the Division Bench of this Court reliance of the learned counsel for the
Petitioner on Kashmir Chand s/o Mathura Das and another vs. CBI,
MANU/PH/0881/2010, a decision rendered by a learned Single Judge of the
Punjab and Haryana High Court, is fully misconceived.
14. It is stated that the conflict in the decision in Ahmadaliev Nodira
(Supra) and State of Uttaranchal vs. R.K. Gupta, (Supra) has already been
referred by the Hon‟ble Supreme Court to a larger bench and till the decision
by the larger bench is rendered the law laid down by the Hon‟ble Supreme
Court in State of Uttaranchal (supra) and by the Division Bench of this Court
in Rajesh Sharma (supra) is binding on this Court. It is further urged that
criminal liability is strict liability and what has been urged by the Petitioner is
that the Court should interpret the Rules and statute in a particular manner and
then convict the Respondents for the said offence as a proposition of law is
wholly untenable. No offence can be made out by interpreting a statue in a
particular manner. Moreover, even if two interpretations are permissible then
the one in favour of the subject has to be preferred.
15. I have heard learned counsel for the parties and perused the records.
Before adverting to the relevant provisions of the NDPS Act and the NDPS
Rules it would be appropriate to reproduce them:
"Section 8. Prohibition of certain operations. -No person shall
(a) cultivate any coca plant or gather any portion of coca plant; or
(b) cultivate the opium poppy or any cannabis plant; or
(c) produce, manufacture, possess, sell, purchase, transport, warehouse, use, consume, import inter-State, export inter-State, import into India, export from India or tranship any narcotic drug or psychotropic substance,
except for medical or scientific purposes and in the manner and to the extent provided by the provisions of this Act or
the rules or orders made thereunder and in a case where any such provision, imposes any requirement by way of licence, permit or authorization also in accordance with the terms and conditions of such licence, permit or authorization:
Provided that, and subject to the other provisions of this Act and the rules made thereunder, the prohibition against the cultivation of the cannabis plant for the production of ganja or the production, possession, use, consumption, purchase, sale, transport, warehousing, import inter-State and export inter-State of ganja for any purpose other than medical and scientific purpose shall take effect only from the date which the Central Government may, by notification in the Official Gazette, specify in this behalf:"
(Provided further that nothing in this Section shall apply to the export of poppy straw for decorative purposes.)
Section 22. Punishment for contravention in relation to psychotropic substances. - Whoever, in contravention of any provision of this Act or any rule or order made or condition of licence granted thereunder, manufactures, possesses, sells, purchases, transports, imports inter-State, exports inter-State or uses any psychotropic substance shall be punishable,-
(a) where the contravention involves small quantity, with rigorous imprisonment for a term which may extend to six months, or with fine which may extend to ten thousand rupees or with both;
(b) where the contravention involves quantity lesser than commercial quantity but greater than small quantity, with rigorous imprisonment for a term which may extend to ten years and with fine which may extend to one lakh rupees;
(c) where the contravention involves commercial quantity, with rigorous imprisonment for a term which shall not be less than ten years but which may extend to twenty years and shall also be liable to fine which shall not be less than one lakh rupees but which may extend to two lakh rupees:
Provided that the court may, for reasons to be recorded in the judgment, impose a fine exceeding two lakh rupees.
Section 23. Punishment for illegal import in to India, export from India or transhipment of narcotic drugs and psychotropic substances. - Whoever, in contravention of any provision of this Act or any rule or order made or condition of licence or permit granted or certificate or authorization issued thereunder, imports into India or exports from India or tranships any narcotic drug or psychotropic substance shall be punishable,-
(a) where the contravention involves small quantity, with rigorous imprisonment for a term which may extend to six months, or with fine, which may extend to ten thousand rupees or with both;
(b) where the contravention involves quantity lesser than commercial quantity but greater than small quantity, with rigorous imprisonment-for a term which may extend to ten years, and with fine; which may extend to one lakh rupees;
(c) where the contravention involves commercial quantity, with rigorous imprisonment for a term which shall not be less than ten years but which may extend to twenty years and shall also be liable to fine which shall not be less than one lakh rupees but which may extend to two lakh rupees:
Provided that the court may, for reasons to be recorded in the judgment, impose a fine exceeding two lakh rupees."
Section 80. Application of the Drugs and Cosmetics Act, 1940 not barred. - The provisions of this Act or the rules made thereunder shall be in addition to, and not in derogation of, the Drugs and Cosmetics Act, 1940 (23 of 1940) or the rules made thereunder.
16. A perusal of Section 8 (d) shows that except for medical or scientific
purpose and in the manner and to the extent provided by the provisions of the
Act or Rules or Orders made therein and in a case where any such provision
imposes any requirement by way of any licence, permit or authorization also
in accordance with the terms and conditions of such license permit or
authorization, produce, manufacture, possess, sell, purchase, transport
warehouse, use, consume, inter-State export and import, import into India
export from India or tranship any narcotic drug or any psychotropic substance.
Thus the twin requirement of section 8 (d) is that no person shall produce
manufacture possess etc. any narcotic drug or psychotropic substance except
for any medicinal or scientific purpose and in a manner and to the extent
provided by the Act Rules or Orders thereunder. Thus possession even for
medical or scientific purpose has to be in the manner and to the extent
provided by the provisions of the Act. Section 22 of the Act prohibits the
possession, manufacture, sale etc of psychotropic substance in contravention
of any provision of the Act or any Rule or order made thereunder. Thus a
plain reading of the two provisions show that the possession, manufacture etc.
of a psychotropic substance is an offence except permitted by the provisions
of the Act, Rules or orders made thereunder. However, in the case of
medicinal and scientific purpose and in compliance of provisions of the NDPS
Act the possession and manufacture, sale etc. is not an offence. Chapter VI of
the Rules deal with import and export inter country and Chapter VII deals
with manufacture, possession, transportation, import & export, inter country
sale, purchase, consumption etc. Both these chapters start with the general
prohibition mentioned in the Rule 53 and Rule 64 respectively, according to
which sale, purchase inter country and intra country of psychotropic substance
mentioned in Schedule I is prohibited. Thus both these general provisions
relate to Schedule I of the NDPS Rules and not to the Schedule to the NDPS
Act. Buprenorphine Hydrochloride is a psychotropic substance mentioned in
the Schedule to the NDPS Act but not mentioned in the Schedule I to the
NDPS Rules. Rule 53 states that subject to the provisions of this chapter
import into and export out of India of the Narcotic and psychotropic substance
specified in Schedule I are prohibited. Thus the import and export inter
country of psychotropic substance specified in Schedule I is prohibited except
if permitted by the other provisions of the chapter. The only Rule which
mentions about the Schedule to the Act is Rule 55 which says subject to Rule
53 no narcotic drug or psychotropic substance specified in the Schedule of the
Act shall be imported into India without an import certificate in respect of a
consignment issued by the issuing authority. Rule 53 again relates to
Schedule I and not to the Schedule to the Act. Again similar provision is in
Rule 57 which is also subject to Rule 53.
17. I find merit in the contention of the learned counsels for the
Respondents that in the complaint the allegation against the Respondents
herein are in regard to the 40001 Ampoules. In the voluntary statement
though Respondents have mentioned about their earlier transactions however
the same does not speak of anything relatable to inter country import and
export. The allegations of inter country export come in the statement of one
Rajesh Mishra who has inter alia stated that Naresh Mittal was the director of
Win Drug limited besides the other directors and Win Drug used to sent
medicines to Delhi. He has not stated anything concerning the Respondents to
that of the import and export inter country. Respondent no. 3 in his statement
under section 67 has stated that he is a partner of M/s Sarvoday Enterprises
and that they import pharmaceuticals raw material in bulk drugs like
Ketaminetici from China, Meth Egometine material Ergometine material, frat
rate from Ivax Pharmaceuticals, Czech Republic through AN Cargo at
Mumbai and Delhi. That the pharmaceuticals were imported for local sale in
India on 8% profit; that besides they also brought raw materials from different
pharmaceuticals manufacturer companies for the purpose of trading. They
bought Buprenorphine in powder form from M/s Pioneer Agro Industries,
Mumbai and were selling the same to finished formulation manufactures like
M/s Crystal Pharmaceuticals, Ambala and M/s Win Drugs Ltd., Jind through
M/s Mihal Pharmaceuticals, Mumbai.
18. Thus the facts relating to Buprenorphine powder relate to intra country
supply. Moreover, it is further stated that so far they had not exported any
pharmaceuticals so far, however, they were trying to export Buprenorphine
injections to Dubai through Air Cargo, Delhi and that they had already sent
their applications to Central Bureau of Narcotics, Gwalior for obtaining export
permission but they had yet not received the permission. Even in view of this
admission of Respondent No. 3, no case for applicability of Chapter VI of the
NDPS Rules is made out. No charge was framed under Section 23 NDPS Act
against the Respondents. The Petitioner has not challenged the same before
this Court by a petition earlier. To now contend that if the Respondents are
not charged for offences under the provisions of NDPS Act, the Petitioner will
have no chance to get the charge under Section 23 NDPS Act framed against
them. I am not in agreement with learned counsel for the Petitioner that by
interpreting the Statute and the Rules, a penal offence be made out and the
Respondents should be tried thereof. Thus, I am of the considered view that
the possession and transportation intra country of Buprenorphine
Hydrochiloride would not be an offence under the Act and hence not
punishable under Section 22 and 29 of the Act and the learned Trial Court had
rightly remanded the matter to the learned Metropolitan Magistrate holding
that no case for offence under the NDPS Act was made out and the learned
MM would examine the same in the light of the provisions of D&C Act.
19. The Division Bench of this Court in Rajesh Sharma (supra) has earlier
also taken this view. At this stage, it would be appropriate to reproduce the
Division Bench decision in Rajesh Sharma (Supra) wherein the decision
rendered in Rajesh Kumar Gupta (supra) of the Hon‟ble Supreme Court has
been followed and the decision cited by the learned counsel for the Petitioner
duly considered and rejected. In Rajesh Sharma (supra) it was held:
"22. We are now left to consider the decisions cited by the counsel for the parties. The first and most important decision which needs consideration is that of Rajesh Kumar Gupta (supra). In that decision, the accused was an Ayurvedacharya and the allegation against him was that in the medicines supplied by him, he had been using unlabelled tablets containing psychotropic substances and thereby making the unsuspecting patients addicted to drugs. His clinic and premises were raided and about 70 kgs of pure phenobarbitone was recovered. The accused therein was allegedly despatching the said drugs by post also. Charges had been framed against him under Sections 8 and 22 of the NDPS Act. His application for bail before the Special Judge was dismissed. However, the High Court granted him bail and it was against the said grant of bail that the State of Uttaranchal preferred the Special Leave Petition before the Supreme Court. The High Court, in that case, was of the opinion that the substance in question, i.e., phenobarbitone was not listed in Schedule-I to the NDPS Rules and, therefore, the accused could not be said to have
committed any offence under Section 8 read with Section 22 of the NDPS Act. In this connection, the Supreme Court analysed various provisions of the NDPS Act and the NDPS Rules, including Sections 8 and 22 of the NDPS Act and Rule 53 of the NDPS Rules. While construing the prohibition contained in Section 8 of the NDPS Act, the Supreme Court observed as under:
"...The said provision contains an exception which takes within its fold all the classes of cases preceding thereto. Use of the contraband for medical or scientific purposes is, therefore, excluded from the purview of the operation thereof. However, such exception carved out under the 1985 Act specifically refers to the manner and to the extent provided by the provisions of the 1985 Act or the rules or orders made thereunder."
23. The Supreme Court specifically observed that it had not been brought to their notice that the NDPS Act provided for the manner and extent of the passion of the contraband. The NDPS Rules, however, provided for both the manner and the extent, inter alia, of production, manufacture, possession, sale, purchase, transport, import, export, etc. of the contraband. In this connection, the Supreme Court considered the provisions of Chapters VI and VII of the NDPS Rules in the following manner:
"...Chapter VI of the 1985 Rules provides for import, export and transhipment of narcotic drugs and psychotropic substances. Rule 53 contains general prohibition in terms whereof the import and export out of India of the narcotic drugs and psychotropic substances specified in Schedule-I appended thereto is prohibited. Such prohibitions, however, is subject to the other provisions of the said Chapter. Rule 63 to which our attention has been drawn specifically prohibits import and export of consignments through a post office box but keeping in view the general provisions contained in Rule 53 the same must be held to apply only to those drugs and psychotropic substances which are mentioned in
Schedule-I of the Rules and not under the 1985 Act. Similarly, Chapter VII provides for psychotropic substances. Rule 64 provides for general prohibition. Rules 53 and 64, thus, contain a genus and other provisions following the same under the said Chapter are species thereof. This we say in view of the fact that whereas Rule 64 provides for general prohibition in respect of sale, purchase, consume or use of the psychotropic substances specified in Schedule-I, Rule 65 prohibits manufacture of psychotropic substances; whereas Rule 66 prohibits possession, etc. of psychotropic substances and Rule 67 prohibits transport thereof. Rule 67-A provides for special provisions for medical and scientific purposes....
Importantly, the Supreme Court, after a survey of the relevant provisions of the NDPS Rules, observed:
"The general provisions contained in both Rules 53 and 64, therefore, refer only to the drugs and psychotropic substances specified in Schedule-I. It is neither in doubt nor in dispute that whereas the Schedule appended to the 1985 Act contains the names of a large number of psychotropic substances, Schedule-I of the Rules prescribes only 35 drugs and psychotropic substances."
24. Referring to the facts of the case, the Supreme Court noted that it was not in dispute that the medicines seized from the clinic of the accused therein fell within the purview of Schedules 'G' and 'H' of the Drugs and Cosmetics Act. It was also not in dispute that the same were mentioned in the Schedule to the NDPS Act, but did not find place in Schedule- I appended to the NDPS Rules. In this context, the Supreme Court made a categorical observation as under:
...If the said drugs do not find place in Schedule I appended to the Rules, the provisions of Section 8 of the 1985 Act would have no application whatsoever. Section 8 of the 1985 Act contains a prohibitory clause, violation whereof leads to penal offences thereunder.
The Supreme Court further observed that:
"In view of the fact that all the drugs being Item No. 1, 2, 3, 4, 6 & 7 being allopathic drugs mentioned in Schedules G and H of the Drugs and Cosmetics Act indisputably are used for medicinal purposes. Once the drugs are said to be used for medicinal purposes, it cannot be denied that they are acknowledged to be the drugs which would come within the purview of description of the expression "medicinal purposes.
Consequently, the Supreme Court was of the view that inasmuch as the NDPS Act would in itself not apply, Section 37 thereof would, prima facie have no application in view of the exception contained in Section 8 thereof read with the NDPS Rules. Resultantly, the Supreme Court declined to interfere with the order of the High Court granting bail.
25. There is no denying that the above decision was rendered in the context of an order granting bail and when the Supreme Court was considering as to whether it should exercise its jurisdiction under Article 136 of the Constitution of India to interfere with the order passed by the High Court. But that does not enable us to detract from the position that the Supreme Court, while considering the question, did examine the relevant provisions of the NDPS Act and the NDPS Rules and came to the conclusion that if the drugs did not find place in Schedule-I appended to the Rules, the provisions of Section 8 of the NDPS Act would have no application whatsoever. This, of course, was in the context of phenobarbitone which was also a Schedule 'H' drug under the Drugs and Cosmetics Rules, 1945. Mr Malhotra, as pointed out above, wanted us to ignore this decision because, according to him, it did not lay down the law or settle the issue inasmuch as the Supreme Court was only concerned with a bail order and consequently was required to take a prima facie view. We are not impressed by this argument advanced by Mr Malhotra. The aforementioned detailed narration concerning the said decision indicates that the Supreme Court had specifically gone into the issue and had interpreted the provisions of the NDPS Act as
well as the NDPS Rules. Mr Malhotra, the learned ASG, is asking us to shut our eyes to the clear dictum of the Supreme Court which is before us in black and white. We cannot do that. The Constitutional scheme of things which sets out the judicial hierarchy does not permit us to do that. Mr Malhotra submitted that the observations in Rajesh Kumar Gupta (supra) are in the nature of obiter dicta and do not constitute the ratio of the sad decision. As pointed out, we do not agree with this submission of Mr Malhotra. In Director of Settlements A.P. and Ors. v. M.R. Apparao and Anr. : [2002]2SCR661 , the Supreme Court pointed out that an obiter dictum as distinguished from the ratio decidendi is an observation by court on a legal question suggested in a case before it but not arising in such manner as to require a decision. In the present case, the Supreme Court made the observations with regard to a legal question as it was necessary for the Supreme Court to examine and to come to a conclusion. It is not as if these observations were made by the way. They were essential for ascertaining the true and correct legal position. Insofar as the law is concerned, the Supreme Court considered the same in Rajesh Kumar Gupta (supra) and gave its conclusive verdict thereon. The decision was prima facie not on a point of law, but on the question of facts.
26. In any event, an obiter dictum of the Supreme Court is normally considered to be binding on the High Courts in the absence of a direct pronouncement on that question elsewhere by the Supreme Court. This is exactly what was held by the Supreme Court in Oriental Insurance Company Limited v.Meena Variyal and Ors. AIR2007SC1609 . Furthermore, even if the observations were to be regarded as obiter dicta, as pointed out in Commissioner of Income-tax, Hyderabad- deccan v. Vazir Sultan & Sons 1959 Supp (2) SCR 375, the obiter dicta of the Supreme Court are entitled to considerable weight. The same view is expressed by the Supreme Court in Director of Settlements, A.P. v. M.R. Apparao (supra) where the Supreme Court observed:
"Such an obiter may not have a binding precedent..., but it cannot be denied that it is of considerable weight."
27. In State of Haryana v. Ranbir @ Rana , 2006CriLJ2142 , the Supreme Court held:
"A decision, it is well-settled, is an authority for what it decides and not what can logically be deduced therefrom. The distinction between a dicta and obiter is well known. Obiter dicta is more or less presumably unnecessary to the decision. It may be an expression of a view point or sentiments which has no binding effect. See Additional District Magistrate, Jabalpur etc. v. Shivakant Shukla etc., 1976CriLJ945 . It is also well- settled that the statements which are not part of the ratio decidendi constitute obiter dicta and are not authoritative. [See Division Controller, KSRTC v. Mahadeva Shetty and Anr., AIR2003SC4172."
28. From these decisions, it is clear that, in the first place, the observations with regard to the provisions of the NDPS Act and the NDPS Rules in Rajesh Kumar Gupta (supra) cannot be construed as obiter dicta. This is so because the discussion and conclusion with regard to the said provisions as appearing in Rajesh Kumar Gupta (supra) cannot be regarded as unnecessary to the decision.
29. Secondly, even if we assume for the sake of argument that the observations are in the nature of obiter dicta, they are normally binding on the High Courts in the absence of any direct pronouncement on that question by the Supreme Court. There is no other direct pronouncement of the Supreme Court on this issue and, therefore, even if the observations are regarded as obiter dictum, they would be binding on this Court.
30. Thirdly, apart from this, even if it is assumed that the observations of the Supreme Court in Rajesh Kumar Gupta (supra) are not binding on us, the said observations will, in the least, be required to be construed as having considerable weight and of great persuasive value. We are in full agreement with the observations of the Supreme Court and are indeed persuaded by the line of though adopted in the said decision in Rajesh Kumar Gupta (supra). Thus, viewed from any angle,
the submission of Mr Malhotra to ignore the decision of the Supreme Court in Rajesh Kumar Gupta (supra), deserves rejection.
31. It is true that the interplay between Rules 53 and 58 of the NDPS Rules was not considered in Rajesh Kumar Gupta (supra). However, the general principles indicated above would apply. In any event, we have already analysed the interplay between these provisions and have indicated that Rule 58 of the NDPS Rules is sub-servient to Rule 53. Consequently, Rule 58 would only come into play in respect of psychotropic substances which are listed in the Schedule to the NDPS Act but do not find mention in Schedule-I to the NDPS Rules. It is for this reason that Rule 58 only refers to the psychotropic substances mentioned in the Schedule to the Act because those psychotropic substances which find mention in Schedule-I to the NDPS Rules are clearly prohibited and for which no authorisation can be granted whatsoever.
32. As indicated above, Mr Malhotra had placed reliance on the decision of the Supreme Court in Ahmadalieva Nodira (supra) and had submitted that this decision being that of a Bench comprising of three Hon'ble Judges of the Supreme Court would override the decision in Rajesh Kumar Gupta (supra) which was rendered by a Bench comprising of only two Hon'ble Judges of the Supreme Court. First of all, there is nothing in this decision which contradicts what has been considered and settled in Rajesh Kumar Gupta (supra). In Ahmadalieva Nodira (supra), the provisions of the NDPS Rules were not even considered nor was the issue of Schedule- I to the NDPS Rules in contrast to the psychotropic substances mentioned in the Schedule to the NDPS Act discussed. Secondly, and in any event, the said decision in Ahmadalieva Nodira (supra) was noticed and considered in Rajesh Kumar Gupta (supra) and with regard to the said decision, the Supreme Court in Rajesh Kumar Gupta (supra) specifically observed that:
"This Court, however, in the said decision was not concerned with the construction of Section 8 of the 1985 Act. It does not
and did not lay down a law that although the provisions of the 1985 Act shall prima facie not apply, no bail can be granted."
These observations make it clear that there is nothing in the decision in Ahmadalieva Nodira (supra) which will enable us to detract from the clear observations of the Supreme Court in Rajesh Kumar Gupta (supra). Consequently, the decision in Ahamadalieva Nodira (supra) is of no use to the respondents.
33. The decision in Sanjay Kumar Kedia (supra) will also not come to the aid of the respondents. While it is true that in that case, the accused were allegedly running an internet pharmacy and were dealing with prescription drugs like phentermine and butalbital, there is no discussion in the context of the exception contained in Section 8 of the NDPS Act and the provisions of the NDPS Rules. As such, that decision would not apply to the circumstances which arise before us in the present writ petitions.
34. Similar is the case with the decision of the Supreme Court in Ravindran @ John (supra). Merely because the said decision deals with the case of diazepam, it cannot be construed to lay down a law different from what had been set down in Rajesh Kumar Gupta (supra). This is so because none of the provisions of the NDPS Rules were considered in Ravindran @ John (supra). More importantly, the distinction between psychotropic substances mentioned in the Schedule to the NDPS Act and those mentioned in Schedule-I to the NDPS Rules was not before the Supreme Court in Ravindran @ John (supra)."
20. Till the matter is resolved by the larger bench of the Hon‟ble Supreme
Court this court is bound by the decision rendered in State of Uttaranchal
(surpa) and Rajesh Sharma (supra). Thus I find no infirmity in the impugned
order on this count.
21. I also do not find any merit in the contention of the learned counsel for
the Petitioner that the Learned Trial Court erred in discharging the
Respondents on an application under Section 216 Cr.P.C. Firstly the
impugned order was not passed as an order in review but on an application
under Section 216 Cr.P.C. duly permitted by this Court. Moreover the
Respondents have not been discharged but the matter has been remanded to
the Learned Metropolitan Magistrate to proceed in accordance with the
provisions of D & C Act and Rules.
22. The petition is dismissed.
(MUKTA GUPTA) JUDGE JULY 13, 2011 vn
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!