High Court Karnataka High Court

M/S Ajanta Pharma Ltd vs State Of Karnataka on 18 February, 2009

Karnataka High Court
M/S Ajanta Pharma Ltd vs State Of Karnataka on 18 February, 2009
Author: Huluvadi G.Ramesh


IN THE HIGH covm” 012 KARNATAKA
CIRCUIT BENCB AT DHARWAD
Datedfiris the 18″ Day afFebru.w33;20£;3’$:’,<'A j.
Befnre _' 4'
YHE HOZWBLE MR mszvcg 31:21, G é

cmnm' ' aIPet:.tw' ' as &1~"i'%§$§ }i,2r}'i26.'
C2L:22.{/06*. –. r 1
Betwéenz

MrPu1'ushot£amB Agrxalj" 3; 'V V' :

SE0 Bhagwandas Aga1wa§€;Manag1ng :I_)i:reci:3rf– V

W3 Ajanta Pharrria Ls/é” “” ” > T ‘

Rio Vishai :v:andir,”vs?**”-xzzaggr . « 3

6*’ Road, Kha’t;’E$i’tLm!3ai 4:iEs€”5~{}S’2.» Petitioner

(By Mfg Px~s;i:i1a’é,ss:a._ Aé§;;:%

And :

~ Q _s%;.:ze,¢éi”§<ama£a"ka. 11111 H ,

. V Est théinsiance of Drug Inspecter
' , "';'s.ssi:5€£Va5m _(L'.0nttol§cr, Hubli

-2 = ‘zs>::,?s53g.?::’~;P;Jziaz:n%’V’ aLtd

-(4:13 as }23g§#5m Wali Buiiding
{}pp:”‘I§SRTC Depot, Hesur, Hxzbli

‘ ” = :Smt V9″* Nééair

r _ C? &. GFA afR2
‘Rig 8 ‘1’ Divisienai Quartcrs
Bioek if 3/9, Hesur, Hubli Respcnéents

. , )::By Sri P H Getkhindi, GP fer 12.2; Manjuza
S Hiteznath, Adv. For R22 & R3)

;E(ak/

En (l’ri.P 759:’2{}86:

1

Elziis Ajania Pharma Ltd

GT8 9%? 123145, Wali Building
Opga: KSRTC Depot, Hosur
Hubli — by Sm: V N Nair

Smt V N nah”

C P & G?A of R2

Rio 3 T Eivisisnal Quartexs
Block # 3K9, Hesur, Hubii

(“By MKS Pramfla Assts., Adv.)

And:

1

Santa ofiéamataka ‘-

At the instange. sf i)rugs§_A§1xspéjc:j:ar

Asst. Drugs $oni§%01}e1*,}Eub§i ‘

E\»1rVPuru’s%1z>I1;£:m B”.i%{g’.¢xrve’:a1″‘
S!o’}3haigwand&sV Aga;:’w’a{ ” – .__
Man;a_ging_ Directerv “~. V -_
Mfs Ajzmta Pharma Ltd ,. ‘
Rio Visha} I\=iandir,’ 5* mac:

5%’=’1aa;d, Mumbai 400 052

{By S%9£”PV.§~§%’§et1§his;;ii, GP)

. I?eti’i;i§)1:@:?s

Rééspendents

H * ‘Fheéé JPetitions are fflfitd under 53.482, CLPC praying

V ‘ – to quash the :'{3.¢:fdé:ted 14.31.2095 in C5 21993905 befara the me,
Hubli. ” ” ‘

., ” ‘ Criminal Peiiiians coming 0:1 for Hezafing this day, the
C0311? _m§{‘.e the faliowingi

IQ

ORBE-‘R

Them two peiiiions have been flied by the accused Z L” ‘

the order of taking cogaizance in CC 2199f20{?5 C; -.

by order datad 14.11.2005 and £0 quash the c0n;ip1__af1’atT: A

MES Ajanta Phamxa }L.vtr.i,._.is 3 .:’eg:éf§re€i”-»§0m%§éhyvviiaviizg its
gegstered offica at Hubli. That {he manufacture
and saie of phmmacmfiticals ;’ét’£”‘it€d that (ms
filrushottam B § ;§§§§§§?”$na one ‘is’ N Nair
who is atrayafiaaééagseci fh%.:§Vg/Iggéisaaie is the {SPA Hoider
and in chairge ucéf at fhe branch at Huhli for in: 13′

pefitioner in C’1’1.’_ ?59;!2V{}'{3§$.;’V had appcainted a consignee

agcn,t {of the. 3:316 bf ._K3§natfika by name Meditrack who had valié

.1i;aas€ gfineument 1, regaréing letter ef apgoirxtment and me

v§ai}.i_d’-Tl.i§;s§nsé:”2:i _ééfiutfient 2 and 3 were in force fmm 24.2.2{.193 iii}

_ 23.2.2E¥G8. ficansing 311’£h£}i°i’€}f had issucé Fem: 21 Ct dated

gasaé.-.f:’he iimnse was issuczé in Fem 23, 213A, 293, 21, 2:23 and

_ «2EVB~»W§i$ renamed fitam 1.§.?£ii}3 ta 31.12.?,fiG7. Cepy <:rf1?'a:n:: 21 C is

% at rrfizaumeni é,

In the complaint filed under S200 CLPC by the Drugs inspee';er.,,!_:'l~.V_

it is alleged that there is violation of s.1s<: of the Drugs & Cgesmetgggjj . A'

Act, 1948. As per; the complaint, it is mentiened the: aCCl¥§'3{§..l.?,':'iQl{§'lil§3t

they pessessed license in Form 218 but, aceerdixizglte ihe j4)e'ti:ie'1:ers,'V «

they are having license in Form 21C; .4Withu5u§ gferifiealieéx, ltillez gags:

accused is said to have made a wrong stateinefit by we-. sight;

According to the complaint, visited for a
routine inspection, j1l'1i;*y.._ were 1:101 §pe§sessifigjV!ieenéje es eequired but
stating that they £ia3v*e'v,$te:eiieti_ the .Wifi1011t helding license

under 3.233, eomplgiifgil, t§'h:e'f11ed. f
Heard tl;£e".l5}ea;;ier.

‘V ” . ‘It is ‘Vilma: the aelellsed company is having its Branch at Huhli

and Stflftld certain drugs and also sold the

steekl eglé lithe drugs Without holding license in Form 2} B as

– _ the afiegeiion made. But, aceerding to the peiitioners, they had held

“a-lllieexlse in Fem: 21 B and by ever sight sue}: a statement was

V’ by the 2*” accused. Be that as it may. It is for the petitioners to

:=af3p£Qaeh the Magishaate ie produce the relevant lieensefdeeuments

which are required to be produced in eonformity with the Act 3216 Rules

\: ,-

1%,»

under Ehe Dr@ 85 Cosmetics Act, by fiiing an appiication seeking to

stop the prceceedings if convincing evicience is produced so as to s§tis. f§?*._

the rczquirement. On being satisfied if the Magisirate finds A’

no prima facie case, he can very W611 dismiss the _cnxnp1ain€j}=:1nd

discharga the accused at 9335 any other appr£%pria£;c ‘1 say ‘V _

the petitioners befcxre this Court carmot be “.~.’=.»f.:c§e:ptrcd iQ..”.;;1§ash’ thf:

compiaint filed at this stage. It is for ‘to maké “a=_f_i’d1*$§.’.ito figodfice
reievant material which are nec”{=;;~1sa1″3* (511:’$4u;K’.producfiVéh, it is for
the cencerned Magistrate is cansidét éaée _._r_:’1sf’ i:?!i{:j§<:£__i.ti0ners at the

thres.-ho§é and pass _a;:;=.§{)pzfiatei;Ac:rdt;1¥:3:'V.a3r ~¢V1AS'é"_:nVVp:d¢eéd in accnrdanae

wifh law aé. p€r__the n;i:£9<)'?«fi.<sV_i§§21s §f.fiic:.,C2'..PC.

A.<.-;:mjding§1'y,..bAoi}1 flue fifietitiens aw dismisseé.

sdi-*
1116.99