Citation : 2023 Latest Caselaw 1339 j&K/2
Judgement Date : 17 October, 2023
HIGH COURT OF JAMMU &KASHMIR AND LADAKH
AT SRINAGAR
CRM (M) 559/2023
Crl M 1303/2023
Thomas C. Cherian and Anr. .....Petitioner(s)
Through: Ms. Deepali Arora, Advocate
V/s
UT through Drug Control Officer Zone V Srinagar
.....Respondent(s)
Through:
CORAM:
HON'BLE MS. JUSTICE WASIM SADIQ NARGAL, JUDGE
ORDER
17.10.2023
1. By the medium of this petition, the petitioners have challenged
complaint filed by the respondent against them alleging commission of
offences under section 18 (a) (i) read with 27 (d) of the Drugs and
Cosmetics Act, (for short 'Act') and also the order dated 1st March, 2023,
by virtue of which the Chief Judicial Magistrate, Srinagar, has taken
cognizance of the offences and issued process against the petitioners.
2. It is contended by learned counsel for the petitioners that it is only
the Court of Sessions who is competent to try cases under Chapter IV of
the Act, and, as such, the learned Magistrate has no jurisdiction
whatsoever under law, to take cognizance of the offence and to issue
process against the petitioners.
3. Learned counsel on behalf of the petitioners vehemently argued
that the impugned order of taking cognizance by the learned Magistrate is
cryptic in nature, inasmuch as, the learned Magistrate has not recorded any satisfaction as to which offences are made out against the petitioners
on the basis of the material on record.
4. Learned counsel on behalf of the petitioners further argued that the
impugned complaint is liable to be quashed qua the petitioners in view of
the settled legal position that a criminal complaint against any Director or
an officer of a company does not lie in absence of specific averments and
specific role in the complaint that such person arrayed as an accused in
the complaint was in-charge of and was also responsible for the conduct
of business of accused company.
5. It is the specific case of the petitioners that the respondents herein
have failed to establish extent of liability and role played by petitioners in
terms of section 34 of the Act in the commission of the alleged offences.
The further case of the petitioners is that there is no presumption under
law with reference to section 34 of the Act, that every person appointed
in manufacturing company is liable for the offences allegedly committed
by the said company and only those officers or employees of the
company are required to be arrayed as accused who fulfills the
ingredients of section 34 of the Act.
6. Learned counsel for the petitioners submits that the impugned
complaint is liable to be quashed on the ground that in view of the
settled legal position that for making officers/director of the
manufacturing company vicariously liable for offences committed by
such company, there must be some specific averments as well as
evidence against the such officers/director, showing as to how and in
what manner, such director is responsible for the conduct of business of
CRM (M) 558/2023 Crl M 1302/2023 such manufacturing as well as in-charge of the business as has been
alleged in the complaint.
7. Learned counsel for the petitioners has placed reliance upon the
judgment passed by a Coordinate Bench of this Court in CRMC
329/2017, titled " Mohammad Iqbal Mir v/s State of J & K and Anr"
whereby the Coordinate Bench has allowed the petition and impugned
compliant and the process initiated against the petitioners therein has
been quashed. Besides, learned counsel for the petitioners has also placed
reliance upon the interim orders passed by a Coordinate Bench of this
Court in CRM (M) 161/2022, titled " Elder Projects Limited v. UT
through Drugs Control Officer Shopian" and CRM (M) 113/2023, titled "
Anita Kukreja and Anr v. UT of J & K through Drug Control Officer"
whereby the impugned complaint and orders have been stayed and
accordingly prays for same reliefs.
8. I have heard learned counsel for the petitioners at length and
perused the record.
9. Prima facie case for indulgence and interim relief is mad out.
10. With a view to maintain parity, this Court deems it proper to pass
the similar order as has been passed by the Coordinate Bench of this
Court in CRM (M) 161/2022, titled " Elder Projects Limited v. UT
through Drugs Control Officer Shopian" and CRM (M) 113/2023, titled "
Anita Kukreja and Anr v. UT of J & K through Drug Control Officer"
11. Issue notice to the respondents returnable within three weeks.
Steps for service within one week.
12. List on 6th December, 2023.
CRM (M) 558/2023 Crl M 1302/2023
13. In the meantime, subject to objections from the other side and till
next date of hearing before the Bench, proceedings in the impugned
complaint bearing no. 5835/2023, titled "UT of J & K through Drug
Control Officer v/s M/S Pharma Impex Laboratories Pvt. Ltd" pending
before the Court of learned Chief Judicial Magistrate Srinagar and order
dated 1st March, 2023, qua the petitioners shall remain stayed.
14. Alteration, modification and vacation on motion.
(WASIM SADIQ NARGAL) JUDGE
SRINAGAR 17.10.2023 MUBASHIR
CRM (M) 558/2023 Crl M 1302/2023
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!