Citation : 2021 Latest Caselaw 6051 Kant
Judgement Date : 14 December, 2021
1
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 14TH DAY OF DECEMBER 2021
BEFORE
THE HON'BLE MR. JUSTICE H.P.SANDESH
CRIMINAL PETITION No.201209/2021
BETWEEN:
1. SRI. ANAND S/O SOHANLAL RUNWAL,
AGED ABOUT 40 YEARS, OCC: BUSINESS
R/O BEHIND KAMAT HOTEL,
SIR DESHPANDE COLONY,
VIJAYAPUR.
2. SRI ADITYA S/O ANNARAO JOSHI
AGED ABOUT 31 YEARS, OCC: BUSINESS,
R/O H.NO. 59, SAI PARK,
VIJAYAPUR.
3. SRI VIJAY S/O PRABHAKAR DESHPANDE
AGED ABOUT 42 YEARS, OCC: BUSINESS,
R/O BEHIND SP BUNGLAW
VIJAYPUR.
4. SMT. SHRUTI @ DRAKSHAYANI
W/O MAHESH HADAPAD,
AGED ABOUT 27 YEARS,
OCC: STAFF NURSE,
R/O GANCHINKATTI COLONY,
NEAR DRINKING WATER WELL,
VIJAYPUR.
5. SRI MOHAMMED ABDUL ALAM
S/O ABDUL RAB MULLA,
AGED ABOUT 28 YEARS
OCC: BUSINESS,
2
R/O RAMNAGAR,
VIJAYPUR.
... PETITIONERS
(BY SRI S.S.MAMADAPUR, ADVOCATE)
AND:
THE STATE OF KARNATAKA
THROUGH GOLGUMBAZ PS,
REP BY ITS STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL'S OFFICE,
HIGH COURT BUILDING,
KALABURAGI-585107.
... RESPONDENT
(BY SRI GURURAJ V.HASILKAR, HCGP)
THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CRIMINAL PROCEDURE CODE PRAYING TO QUASH THE FIR
REGISTERED BY THE RESPONDENT POLICE IN CRIME
NO.47/2021 OF GOLGUMBAZ P.S FOR THE OFFENCE
PUNISHABLE UNDER SECTION 420 R/W SEC.149 OF IPC AND
SEC.18(c) OF THE DRUGS AND COSMETICS ACT AND DRUGS
(PRICE CONTROL) ORDER 2013 PENDING ON THE FILE OF THE I
ADDL. CIVIL JUDGE (J.D) AND JMFC, VIJAYPUR.
THIS PETITION COMING ON FOR ADMISSION THIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
This petition is filed under Section 482 of Cr.P.C.,
praying this Court to quash the FIR registered by the
respondent police in Crime No.47/2021 for the offences
punishable under Section 420 read with section 149 of IPC
and Section 18(c) of Drugs and Cosmetics Act, 1940 and
Drugs (Price Control) Order 2013 pending on the file of I-
Additional Civil Judge, (J.D.), and JMFC Vijayapura.
2. Heard the learned counsel for the petitioners
and the learned High Court Government Pleader for the
State.
3. The factual matrix of the case is that based on
the complaint lodged by the Assistant Drugs Controller
Office of Assistant Controller, Vijayapur on 29.04.2021, the
respondent police have registered a case for the above
offences. The allegation is that with an intention to cheat
the Covid-19 patients and their relatives unauthorisedly
obtained Remdesivir Injection meant for the patients in
Government Hospital and these petitioners were selling the
same in the black market at higher price in order to make
wrongful gain and thereby cheating the Government as
well as the Covid-19 patients.
4. The learned counsel for the petitioners
vehemently contended that very registration of the case
against the petitioners is arbitrary, illegal and not tenable.
The registration of FIR is not contemplated under the
provisions of the Drugs and Cosmetics Act, 1940
(hereinafter referred as 'the Act' for short). The proper
course is to initiate action under the provisions of the Act
is to file a private complaint that too by prescribed
authority. Hence, it is a fit case to exercise power under
Section 482 of Cr.P.C. The respondent police do not have
any jurisdiction to investigate into the offences committed
under the provisions of the Act. The power of investigation
into an offence punishable under the Act is conferred upon
the Drugs Inspector who in turn has to follow the
provisions as contemplated under sections 22 and 23 of
the Act. The registration of FIR under Section 154 of
Cr.P.C., by the respondent police is directly in
contravention of the principles laid down by the Hon'ble
Apex Court in the case of Union of India vs. Ashok
Kumar Sharma and Others reported in (2020) AIR SC
5274 wherein the Hon'ble Apex Court held that
respondent Police has no jurisdiction to register the FIR.
The learned counsel would contend that the respondents
have not followed the mandatory procedure as
contemplated under Section 22, 23 and 32 of the Act. He
would submit that with an oblique motive, intentionally
invoked the provision of section 420 of IPC. The sum and
substance of the argument of the learned counsel for the
petitioners is that, FIR is not permissible and police cannot
investigate the matter and Drugs Inspector only can
conduct the investigation and to file the complaint before
the proper Court. By relying upon the judgment in the case
of Ashok Kumar Sharma referred supra, he brought to
the notice of this Court paragaph-150 wherein the Hon'ble
Apex Court has given directions and culled out in the
operative portion that in view of Section 32 of the Act and
also the scheme of Cr.P.C., the police officer cannot
prosecute the offenders in regard to such offences. Only
the persons mentioned in Section 32 are entitled to do the
same and police officer cannot register an FIR under
Section 154 of the Cr.P.C., in regard to cognizable offences
under Chapter IV of the Act without any warrant and
otherwise treating it as a cognizable offence.
5. The learned counsel relied upon the judgment
of the Patna High Court in the case of M/s Torque
Pharmaceuticals Pvt. Ltd., and Another vs. State of
Bihar through Deptt. Of Health, Govt. of Bihar and
Others reported in 2013(2) Crimes 616 (Pat.) wherein
also the Patna High Court held that police officers are
excluded for the purpose of instituting prosecution under
Drugs and Cosmetics Act, 1940.
6. The learned counsel relied upon the judgment
of this Court in the case of Narapathkumar S/o
Duragchandaji Bhandari vs. State of Karnataka
reported in 2020 (2) AKR 812 and brought to the notice
of this Court paragraph-7 wherein it is observed only in
order to avoid permission under Section 155(2) of Cr.P.C.,
the offence under Section 420 of IPC is invoked. The
learned counsel would submit that in this case also offence
under Section 420 of IPC is invoked and hence, it requires
interference of this Court.
7. Per contra, learned High Court Government
Pleader would submit that in the case on hand the offences
under Section Drugs and Cosmetics Act and the offence
punishable under Section Indian Penal Code are also
invoked. Hence, there is no bar to institute the complaint
and police can register the case.
8. Having heard the learned counsel for the
petitioners and learned High Court Government Pleader,
admittedly, the Drugs Inspector has given the complaint to
the police vide complaint dated 29.04.2021 and based on
the same seizure was done by the police prior to the
registration of FIR. No doubt, the offences invoked under
the Act is cognizable offences, it is settled law that police
cannot prosecute the matter and even the Hon'ble Apex
Court in the judgment of Ashok Sharma referred supra
has categorically held that in view of section 32 of the Act
and also scheme of criminal Procedure Code, the police
officer cannot prosecute the offenders in regard to such
offences. Only the persons mentioned in Section 32 are
entitled to do the same and also observed that there is no
bar to the Police Officer, however, to investigate and
prosecute the person where he has committed an offence
as stated under Section 32(3) of the Act i.e., if he has
committed any cognizable offence under any other law.
But having regard to the scheme of Code of Criminal
Procedure and also mandate of section 32 of the act and
on a conspectus of powers which are available with the
Drugs Inspector under the Act and also his duties, a Police
Officer cannot register an FIR under section 154 of the
Cr.P.C., in regard to cognizable offences under Chapter IV
of the Act and he cannot investigate such offences under
the provisions of Cr.P.C.
9. However, Hon'ble Apex Court held in regard to
the provisions of Section 22(1)(d) of the Act that an arrest
can be made by the Drugs Inspector in regard to
cognizable offence falling under Chapter-IV of the Act
without any warrant and otherwise treating it as a
cognizable offence. However, it is held that he is bound by
the law as laid down in D.K. Basu's case and to follow the
provisions of Cr.P.C. The Hon'ble Apex Court further
observed in regard to power of arrest and made it clear
that Police Officer do not have powers to arrest in respect
of cognizable offence under Chapter-IV of the Act will
operate with effect from the date of the judgment and this
judgment was delivered on 28.08.2020. In the case on
hand, the case has been registered subsequent to the
judgment passed by the Hon'ble Apex Court i.e., on
29.04.2021 and hence, the judgment of the Hon'ble Apex
Court aptly applicable to the case on hand which has been
relied upon by the petitioners' counsel.
10. It is also important to note that Section 32
(1)(d) of the Act is very clear that prosecution has to be
launched under Section 32 of the Act and section 32 (2)
also says that no Court inferior to that of a Court of
Session shall try an offence punishable under this Chapter
and the same also to be prosecuted by the only authorised
person who has been authorised but in this Case, the
complaint is given by the Drugs Inspector is not launched
before the concerned Court as envisaged under section 32
of the Act instead of complaint is given to the Police Officer
and Police Officer investigated the matter and hence, there
is clear bar under Section 32 of the Act as held by the
Hon'ble Apex Court.
11. This Court in the order passed in Criminal
Petition No.919/2020 dated 24.03.2021 elaborately
discussed with regard to launching of the case by the
prosecution when the offence invoked under Section 18 of
the Act, the same has to be launched under Section 32 of
the Act. In the case on hand, the police initiated the
proceedings by registering the FIR and based on the
complaint of the Drugs inspector, the police have taken up
the matter and now the matter is under the crime stage,
and not yet filed the final report under Section 173 of
Cr.P.C., Hence, it is a fit case to invoke section 482 of
Cr.P.C., as Police Officer cannot proceed in the matter
since there is bar under Section 32 of the Act and the
Drugs Inspector who is authorised can proceed against the
petitioners invoking section 32 of the Act.
12. In view of the observations made above, I pass
the following:
ORDER
The petition is allowed.
The criminal prosecution launched by the Police
Officer in respect of Crime No.47/2021 for the offence
punishable under Section 420 read with Section 149 of IPC
and under Section 18(C) of the Drugs and Cosmetics Act
and Drugs (Price Control) Order, 2013 is hereby quashed.
However, liberty is given to the Drugs Inspector to
proceed in accordance with law invoking the jurisdiction
under Section 32 of the Act.
Sd/-
JUDGE VNR
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!