Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs M/S J.R.S Orix Pharmaceuticals Pvt Ltd. ...
2026 Latest Caselaw 611 Raj

Citation : 2026 Latest Caselaw 611 Raj
Judgement Date : 15 January, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

State Of Rajasthan vs M/S J.R.S Orix Pharmaceuticals Pvt Ltd. ... on 15 January, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:2564]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Crml Leave To Appeal No. 220/2024

State Of Rajasthan, Through Pp
                                                                       ----Appellant
                                       Versus
1.       M/s J.r.s Orix Pharmaceuticals Pvt Ltd., 349/4, Prem
         Colony     Kethal       Road,    Karnal       132001      Through      Shri
         Surendra Pal Goyal Managing Director, Firm M/s J.r.s. Orix
         Pharmaceuticals Pvt Ltd Resident Of 28A Gardan Karnal
2.       Surendra Pal Goyal, Managing Director, Firm M/s J.r.s.
         Orix Pharmaceuticals Pvt. Ltd., R/o 28-A Chaman Gardan
         Karnal,     Managing          Director,       Firm       Ms    J.r.s   Orix
         Pharmaceuticals Pvt Ltd 349/4,prem Colony Kethal Road
         Karnal 132001
3.       R.l. Sharma S/o R.c. Sharma, R/o 27A/l Modal Town,
         Karnal Director And Manufacturing Chemist Firm M/s J.r.s
         Orix Pharmaceuticals Pvt Ltd. 349/4 Prem Colony Kethal
         Road Karnal 132001
4.       Nathiram Verma S/o Baruram, R/o House No 28-A
         Chaman Gardan Karnal Managing Director Firm Ms J.r.s
         Orix Pharmaceuticals Pvt Ltd. 349/4, Prem Colony Kethal
         Road Karnal 132001
5.       Ravi Prakash Goyal S/o Jagdish Chandra Goyal, R/o
         House No 28-A Chaman Gardan Karnal Managing Director
         Firm Ms J.r.s Orix Pharmaceuticals Pvt Ltd. 349/4, Prem
         Colony Kethal Road Karnal 132001
6.       Shital Prakash S/o Ram Lal, R/o 662/ U.e. Karnal
         Anyalitical Chemist Firm Ms J.r.s. Orix Pharmaceuticals
         Pvt Ltd 349/4 Prem Colony Kethal Road Karnal 132001
                                                                  ----Respondents


For Appellant(s)             :    Mr. Surendra Bishnoi, AGA
For Respondent(s)            :    --



                HON'BLE MR. JUSTICE FARJAND ALI

Order

15/01/2026

(Uploaded on 16/01/2026 at 02:27:32 PM)

[2026:RJ-JD:2564] (2 of 3) [CRLLA-220/2024]

1. The present application seeking leave to appeal has been

placed before this Court for consideration.

2. It is trite that the grant of leave to appeal is a condition

precedent for the admission of an appeal and such leave is

neither automatic nor a matter of right, but rests within the

discretionary jurisdiction of the appellate Court. The purpose

of seeking leave is to obtain the Court's permission to assail

the impugned judgment before the appeal is formally

entertained.

3. At the stage of consideration of leave, the Court is not

expected to undertake a detailed examination of the merits

of the case. The scope of scrutiny is confined to ascertaining

whether the proposed appeal discloses arguable issues,

raises substantial questions of law or fact, or otherwise

demonstrates sufficient cause warranting appellate

interference.

4. In a prosecution launched against the respondent, the

learned trial court after full-fledged trial acquitted the

respondent.

5. Upon perusal of the judgment impugned, there appears

reasonable grounds to permit the State to prefer an appeal

against the acquittal of the accused-respondents from the

penal provisions of the Drugs and Cosmetics Act.

6. This Court is satisfied that the proposed challenge is neither

frivolous nor vexatious and that the issues raised deserve

consideration by the appellate Court.

(Uploaded on 16/01/2026 at 02:27:32 PM)

[2026:RJ-JD:2564] (3 of 3) [CRLLA-220/2024]

7. Accordingly, the instant application seeking leave to appeal is

allowed. The memo of leave to appeal shall be treated as an

appeal and shall be registered as such.

8. Opportunity of hearing shall be afforded to the respondent at

the time of hearing on the question of admission of the

appeal.

9. Office is directed to proceed in accordance with law.

(FARJAND ALI),J 83-Samvedana/-

(Uploaded on 16/01/2026 at 02:27:32 PM)

Powered by TCPDF (www.tcpdf.org)

 
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