Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nishant Vermon vs State Of Telangana And Another
2025 Latest Caselaw 2446 Tel

Citation : 2025 Latest Caselaw 2446 Tel
Judgement Date : 21 February, 2025

Telangana High Court

Nishant Vermon vs State Of Telangana And Another on 21 February, 2025

              HON'BLE SRI JUSTICE K.SURENDER

 CRIMINAL PETITION Nos.4544, 5017, 5024, 5025, 5026, and 5027
                          OF 2019

COMMON JUDGMENT:

1. Criminal Petition No. 4544 of 2019 is filed by Accused No.3,

Criminal Petition No. 5017 of 2019 is filed by Accused No. 7,

Criminal Petition No.5024 of 2019 is filed by Accused No. 4,

Criminal Petition No.5025 of 2019 is filed by Accused No. 2,

Criminal Petition No.5026 of 2019 is filed by Accused No. 6, and

Criminal Petition No.5027 of 2019 is filed by Accused No. 5,

invoking Section 482 of the Cr.P.C, seeking quashing of proceedings

in S.T.C. No. 52 of 2019 pending on the file of XXII Metropolitan

Magistrate, Medchal.

2. Since all the Criminal Petitions are questioning the

proceedings against them in the same case, i.e., STC No.52 of 2019,

all the petitions are disposed off by way of this Common Judgment.

3. A complaint was filed by the District Legal Metrology Officer,

Legal Metrology, who is an officer appointed under S.14 of the Legal

Metrology Act, 2009 (hereinafter, "the Act") and is an authorized

officer to file the complaint against the Accused under Rule 28 of

the A.P Legal Metrology (Enforcement) Rules, 2011, by virtue of the

General Authorization issued by the Controller, Legal Metrology, AP,

Hyderabad, vide G.O.Ms. No. 10 CA, F&CS (CS-III) Dept., dated

1.4.2011, read with head office Memo No. 6950/T1/2011-3 dated

10.5.2012.

4. The complaint in S.T.C. No. 52 of 2019 has been filed against

Accused (A1) (Managing Director of M/s Paired Online Technologies

P Ltd.); A2 (Managing Director of M/s Instakart Services Pvt. Ltd);

A3, A4, A5, and A6 (the Directors of M/s Instakart Services Pvt.

Ltd); and A7 (Senior Manager and Person Incharge of M/s Instakart

Services Pvt. Ltd), alleging contravention of Sections 18 and 36 of

the Act, and Rule 4, Rule 6(1)(a), (aa), Rule 6(2) and Rule 18(1) of

the Legal Metrology (Packaged Commodities) Rules, 2011

(hereinafter, "the Rules, 2011").

5. The genesis of the complaint is the inspection conducted by

the District Legal Metrology Officer on 3.7.2018, at about 6:30 pm

in the trading premises of M/s Instakart Services Pvt Ltd, Survey

No. 696, GundlaPochampally Village, Medchal-Malkajgiri District.

At the time of inspection, A7 was present and conducting business

transactions in the said premises. The inspection revealed that A7

possessed, displayed, and exposed for sale 135 retail packages of

"PTron Smart" Accessories, Sono, Bluetooth speaker, packed by

M/s Paired Online Technologies (P) Ltd., Plot No.33-34, Dwarka

Sector 28, Delhi-110075, and the said packages did not bear the

statutory declaration of 1)Name and address of the manufacturer;

2)Country of Origin; and 3) Person Incharge or office address for

consumer complaints. Hence, it was concluded that the packages

violated Rule 4, Rule 6(1)(a), (aa), Rule 6(2) and Rule 18(1) of the

Rules, 2011. Further, the accused, by possessing and displaying

the packages for sale in their trading premises, thereby contravened

S.18(1) of the Act r/w Rule 6(1)(a), (aa) and Rule 6(2) of the Rules,

2011, and the same is punishable under S.36(1) of the Act.

6. During the inspection, the District Legal Metrology Officer-P

Satyanarayana, seized 2 defective packages from A7, out of the 135,

and the remaining 133 packages were kept under safe custody in

the premises under S.15 of the Act, under the cover of a

panchanama in the presence of mediator LW3. A copy of the same

was handed over to A7 on the spot with proper acknowledgment.

7. The complaint also specifies that, prior to the filing of the

complaint, Notice No. 142/PC/2018-19 dated 3.7.2018 was served

on the Company-M/s Instakart, through an e-mail. The Company

replied to the notice on 19.12.2018, stating that the seizure report

had already been sent to the concerned

Brand/Seller/Manufacturer, and that in terms of Rule 18(1) of the

Rules, 2011, the concerned Brand/Seller/Manufacturer is

responsible. The Company also requested the withdrawal of the

notice and for no further action to be taken against the Company

and its Directors. The Company's request was rejected vide Office

Letter No. 142/PC/2018-19 dated 26.12.2018. Thereafter, the

complaint was filed in the Court.

8. Learned Senior Counsel appearing on behalf of the petitioners

submits that:

1) The petitioners are arrayed as accused, making them

vicariously liable on behalf of M/s Instakart Services Pvt. Ltd.

However, the company is not made as an accused, and as

such, the question of prosecuting the petitioners does not

arise.

2) M/s Instakart Services Pvt. Ltd is a logistic company, which

acts as a transporter or courier in between manufacturer and

the purchaser of the property. The petitioners have nothing to

do with the manufacturing process, as such, none of the penal

provisions of the Act are attracted.

9. On the other hand, the learned Public Prosecutor appearing on

behalf of the Legal Metrology Officer/complainant would submit

that Section 18 of the Act, clearly mentions the word 'deliver'. Once

it is admitted that the petitioners, who are the Directors of the

company, are involved in the 'delivery' of the goods, the violations of

the Act are attracted.

10. The Legal Metrology Act was enacted in the year 2010, to

enforce the standards of weight and measures, regulate trade and

commerce in weights, measures and other goods, which are

distributed by weight, measure, or number, and for matters

connected with the issues which are specifically mentioned under

the provisions of the Act.

11. The violations, as alleged in the complaint, are under Sections

18 and 36 of the Act, and Rule 4, Rule 6(1)(a), (aa), Rule 6(2) and

Rule 18(1) of the Rules, 2011. For the sake of convenience, Section

18 and Section 2(l) of the Act are extracted hereunder:

"18. Declarations on pre-packaged commodities.--

(1) No person shall manufacture, pack, sell, import, distribute, deliver, offer, expose or possess for sale any pre-packaged commodity unless such package is in such standard quantities or number and bears thereon such declarations and particulars in such manner as may be prescribed.

(2) Any advertisement mentioning the retail sale price of a pre-

packaged commodity shall contain a declaration as to the net quantity or number of the commodity contained in the package in such form and manner as may be prescribed."

"2(l) "pre-packaged commodity" means a commodity which without the purchaser being present is placed in a package of whatever nature, whether sealed or not, so that the product contained therein has a pre-determined quantity;

12. Section 18 lays down strict requirements for the sale and

advertisement of pre-packaged commodities to ensure transparency

and consumer protection. It prohibits any person from

manufacturing, packing, selling, importing, distributing, delivering,

offering, exposing, or possessing for sale any pre-packaged

commodity unless it complies with prescribed standards. These

standards include ensuring that the package contains a specified

quantity or number of the commodity and that it clearly displays all

mandatory declarations and particulars in the prescribed manner.

Additionally, if an advertisement mentions the retail sale price of a

pre-packaged commodity, it must also include a declaration

regarding the net quantity or number of items in the package,

following the prescribed format. These provisions are designed to

prevent misleading practices, ensure uniformity in trade, and

protect consumer interests. Section 18 of the Act deals with the pre-

packaged commodities, and pre-packaged commodity has been

defined under Section 2(l) of the Act, as extracted above. Since the

product is packed by the manufacturer in the absence of the

purchaser, the details of the package has to be mentioned for a

purchaser to know about the product.

13. Section 18 of the Act uses specific terminology to regulate pre-

packaged commodities at each stage of their commercial

lifecycle.Section 18 applies, among others, to manufacturers or

sellers of the product: The following group of words used in Section

18 of the Act, have to be understood, basing on the intent of the

legislature in enacting the law:

1) Manufacture: Involves producing or assembling a product that becomes a commodity ready for sale. The term 'Manufacturer' is defined under Section 2(i) of the Act.

2) Pack: Refers to placing a product into a package, by the manufacturer/Seller, that complies with legal metrology standards.

3) Sell: Involves the transfer of ownership in exchange for money or other consideration.

4) "import" with its grammatical variations and cognate expressions, means bringing into India from a place outside India.

5) Distribute: Covers the supply of such commodities to retailers, wholesalers, other businesses for further sale to consumers or to the consumers directly through online sale.

6) Deliver: Encompasses physically handing over or transporting the product to buyers, retailers, or distributors, including through couriers and e-commerce logistics.

7) Offer: Involves the process of making the product available for sale or trade.

8) Expose (for sale): Refers to displaying a product in a way that signals its availability for purchase, whether on store shelves, in showcases, or through online listings.

9) Possess (for sale): Means having control or custody of a pre-packaged commodity with the intent to sell, covering retailers, wholesalers and distributors.

14. The Act ensures that every stage of a commodity's commercial

lifecycle, from manufacture to final sale, is subject to legal scrutiny,

which helps prevent deceptive practices and protects consumer

interests.

15. The petitioners are Managing Director/Directors/Manager of

M/s. Instakart Services Pvt. Ltd. The agreement between M/s.

Instakart Services Pvt. Ltd. and Flipkart Internet Private Limited,

the company selling the product, is an agreement for logistic

services. The Exhibit A to the agreement specifies the services to be

executed by the company, M/s Instakart, which include:

i. Pickup of shipments from the company's warehouses. ii. COD/PP (Cash on Delivery/Prepaid) facility across all pin codesserved by Instakartfor delivery.

iii. Reverse pickup from end customers.

iv. ERP integration for better transaction visibility and monitoring

16. M/s.Instakart's services are for providing logistic services and

not amenable to the provisions under the Legal Metrology Act.

Section 18 of the Act applies to the entities directly involved in the

process of manufacturing, packing, selling, importing or

distributing, pre-packed commodities and none of these include the

logistic providers. The job of M/s.Instakart is only to transport the

goods, and it is, in no manner, involved in the labeling or packing

the goods sent by the manufacturer. The consumers place their

orders on Flipkart, and the manufacturers, distributers, or retailers

deliver the products to them through the logistics providers, such

as M/s Instakart Services.

17. The term 'deliver' used in Section 18 of the Act refers to the act

of transferring the goods as part of sale. The logistics company,

M/s.Instakart is not involved in the sale of the goods. It is either

Flipkart or the manufacturer who sells the goods. The logistics

company, i.e., M/s. Instakart, confines its services to providing

transport of the goods/products. For the said reason, the logistics

company will not fall within the term 'deliver' as mentioned in

Section 18 of the Act.

18. It is not the case of the complainant that the petitioners, who

are part of M/s. Instakart Services Private Limited are in any

manner involved with the process of labeling or packing the

commodity. The goods found in the warehouses of M/s. Instakart

are meant for transportation. Nowhere in the complaint, has the

complainant mentioned, that the company has anything to do with

the product, other than to transport them, in accordance with the

agreement with Flipkart.

19. The petitioners are also alleged of contravening Rule 4, Rule

6(1)(a), (aa), Rule 6(2) and Rule 18(1)of the Rules, 2011. Rule 4

reads as follows:

"4. Regulation for pre-packing and sale etc. of commodities in packaged form. - On and from the commencement of these rules, no person shall pre-pack or cause or permit to be pre- packed any commodity for sale, distribution or delivery unless the package in which the commodity is pre-packed, a label is securely affixed and such declarations as are required to be made under these rules.

Explanation.-The existence of packages without the declaration of retail sale price within the manufacturer's premises shall not be construed as a violation of these rules and it shall be ensured that all packages leaving the premises of manufacturer for their destination shall have declaration of retail sale price on them as required in this rule."

20. From a reading of Rule 4 and the explanation thereto, it

indicates that, it is for the manufacturer to label the product, giving

the details, which are required to be mentioned in accordance with

the Legal Metrology Act, 2009. The logistics companies are not

covered under Rule 4 since they do not engage, either in pre-

packing the product by the manufacturer, or in labeling the

contents on the goods packed by the manufacturer. The duty of the

logistics company is confined to transporting the goods, and

nowhere is it alleged in the complaint that the petitioners' company,

M/s.Instakart Services Private Limited is involved in the pre-

packing process.

21. Sub-Rule (1)(a) of Rule 6 of the Rules, 2011 reads as follows:

"6.Declaration to be made on every package: (1)(a) the name and address of the manufacturer, or where the manufacturer is not the packer, the name and address of the manufacturer and packer and for any imported package the name and address of the importer shall be mentioned on every package.

.....

.....

(1)(a): "Every package shall bear thereon or on the label securely affixed thereto, a definite, plain and conspicuous declaration made in accordance with the provisions of this chapter as, to - (a) the name and address of the manufacturer, or where the manufacturer is not the packer, the name and address of the manufacturer and packer and for any imported package the name and address of the importer shall be mentioned."

22. Rule 6(1)(a) mandates that every package must display a label

with the name and address of the manufacturer, packer, or

importer. This requirement applies only to entities involved in the

production, packing, or import of goods, ensuring consumer

transparency and regulatory compliance.Logistics companies do not

manufacture, pack, or import goods--they merely transport pre-

packaged commodities. Since they have no role in affixing labels or

ensuring declarations on the packaging, Rule 6(1)(a) does not

impose any obligations on them.

23. Sub-Rule (1)(aa) of Rule 6 of the Rules, 2011 reads as follows:

"6.Declaration to be made on every package: (1)(a) the name and address of the manufacturer, or where the manufacturer is not the packer, the name and address of the manufacturer and packer and for any imported package the name and address of the importer shall be mentioned on every package.

.....

.....

(1)(aa):"The name of the country of origin or manufacture or assembly in case of imported products shall be mentioned on the package."

24. As per Rule 6(1)(aa), no person shall manufacture, assemble, or

import any product for sale, distribution, or delivery unless the

package bears a clear declaration of the country of origin or

manufacture or assembly, as required under Rule 6(1)(aa).However,

logistics companies as they do not engage in the manufacturing,

assembling, or importing process, nor do they have control over

labeling. Their role is limited to the transportation of goods, and

they are not responsible for ensuring compliance with packaging

declarations, hence, they are not covered under Rule 6(1)(aa).

25. Sub-Rule 2 of Rule 6 of the Rules, 2011 reads as follows:

"6.Declaration to be made on every package: (1)(a) the name and address of the manufacturer, or where the manufacturer is not the packer, the name and address of the manufacturer and packer and for any imported package the name and address of the importer shall be mentioned on every package.

.....

.....

(2) Every package shall bear the name, address, telephone number, e mail address, if available, of the person who can be or the office which can be, contacted, in case of consumer complaints."

26. The Rule mandates displaying of name, telephone number or e

mail numbers, if available of the person, who can be contacted in

case of consumer complaints. Since the logistics company is only

involved in the process of transportation, the question of making

the logistics company liable for not finding label on the packages

meant for transport, with said details of name and address etc.,

does not arise.

27. Sub-Rule 1 of Rule 18 of the Rules, 2011 reads as follows:

"18. Provisions relating to wholesale dealer and retail dealers:

(1) No wholesale dealer or retail dealer or importer shall sell, distribute, deliver, display or store for sale any commodity in the packaged form unless the package complies with in all respects, the provisions of the Act and these rules."

28.From a reading of Rule 18 of the Rules, 2011,extracted above, it

is clear that the Rule applies to wholesale dealer and retail dealers.

Even according to the complainant, the logistics company is neither

a retailer, nor a wholesaler. For the said reasons, Rule 18 does not

apply to the logistics company, unless it is proved that the logistics

company had undertaken the role of a dealer of the product either

by retail or wholesale. No such allegation is made in the complaint.

29. Notice was sent to M/s.Instakart Services Private Limited

through an e-mail. The notice of the complainant does not refer to

the names of any of these petitioners. According to the notice

addressed by the complainant, the company, M/s.Instakart, is only

mentioned. Further, no role is specifically attributed to any of the

petitioners herein. In the absence of making the company as an

accused, prosecuting the petitioners is erroneous.

30. In MD Castrol (India) Limited v. State of Karnataka1, the

Hon'ble Supreme Court quashed criminal proceedings against the

Managing Director due to the absence of any specific allegations

about his responsibility in the company's business or operations.

(2018) 17 SCC 275

31. In Himanshu v. B.Shivamurthy 2, the Hon'ble Supreme Court

held that prosecuting the directors of the company, without

implicating the 'company' is unsustainable.

32. The provisions of Legal Metrology Act and Rules thereunder,

are not attracted in case of the logistics company, M/s.Instakart.

Further, the company M/s.Instakart Services Private Limited is not

made an accused. For both reasons, the Criminal Petitions deserve

to be allowed.

33. In the result, the proceedings against the petitioners/Accused

in STC No.52 of 2019 on the file of XXII Metropolitan Magistrate at

Medchal, are hereby quashed.

34. Accordingly, all Criminal Petitions are allowed.

__________________ K.SURENDER,J Date: 21 .02.2025 kvs

(2019) 3 SCC 797

 
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