Bombay High Court High Court

State vs Nathumal Damumal And Ors. on 6 October, 1960

Bombay High Court
State vs Nathumal Damumal And Ors. on 6 October, 1960
Equivalent citations: AIR 1962 Bom 21, (1961) 63 BOMLR 362, ILR 1961 Bom 735
Bench: Patel


ORDER

(1) This is a Reference, which it is not possible for me to accept on the grounds made out in the judgment of reference. A few facts may shortly be stated for the purposes of the judgment. I will employ the nomenclature used for the parties in the trial Court.

(2) The petitioners in the Sessions Court were three of the accused along with one Nathumal Damumal trading in Deolali Camp in Nasik District. Nathumal Damumal was Accused No. 1 Accused No. 2 Messrs. India Drugs Laboratory Private Ltd., is a drug manufacturing company in Calcutta. Accused Nos. 4 to 6 are Directors of Accused No. 2. Accused No. 1 purchased 15,000 lbs., of tincture laricis BP 1891 manufactured by accused No. 2 on 15th March 1956. Accused No. 1 transported this tincture to Indore and thereafter sent 5000 lbs to Nasik by rail and 10000 lbs by truck to Malegaon. Drugs Department got information about these drugs having been consigned by accused No. 1, as a result of which, at both the places, i.e. at Nasik and at Malegaon, the officers intercepted the goods. Samples were taken by the Drugs Inspector at Nasik when the goods were lying in the railway yard and sent for chemical analysis to the Analyser. The Analyser certified that the samples were not according to the standard specified in the Act. As a result of this certificate all the accused were prosecuted under Section 18(a)(I),(ii) and (iii) of the Drugs Act, 1940. Accused No. 2 had also given a warranty to accused No. 1, and therefore, an offence under Section 28 was also alleged against accused Nos. 2 to 6. Preliminary inquiry was held by the learned Magistrate and at that stage it was contended on behalf of accused Nos. 2 to 6 that so far as they were concerned the offence was completed at Calcutta and therefore they could not be tried at Nasik for the offences charged against them. It appeared to the learned Magistrate that an offence under Section 109 of the Indian Penal Code was made out from the evidence on record. HeH v v v Z He, therefore held that if an offence of abetment is made out, then clearly the Nasik Court would have jurisdiction to try these offences even if the facts stated in the complaint made out a clear offence only at Calcutta, regarding the sale and the manufacture of these goods. Against this judgment accused Nos. 4, 5 and 6 went in revision to the Sessions Court challenging the order oft learned trial Magistrate. The learned Sessions Judge tool the view that in view of the fact that the sale in favour of accused No. 1 was completed by accused No. 2 and the others in Calcutta and they had nothing to do with transport of the goods from Calcutta to Nasik or Malegaon, they could not be said to have committed any offence within the jurisdiction of the Nasik Court. He also was of the view that in the original complaint Section 109 was not mentioned at all. Therefore, apparently he thought that a charge under Section 109 could not be framed against the accused. Under these circumstances, he made the reference for quashing the proceedings against accused Nos. 2 to 6.

(3) The question is, whether the accused can be regarded as having committed any offence within the jurisdiction of the Court within the meaning of Section 18(a) of the Drugs Act, 1940. Section 18, so far as is relevant, for the purpose of this Act and the charge is to this effect:

“. . . . . . no person shall himself or by any other person on his behalf-

(a) (1) manufacture for sale, (2) sell, (3) stock, (4) exhibit for sale, or (5) distribute-

(I) any drug which is not of standard quality;

(ii) any misbranded drug;

 (iii)  any  patent  or proprietary medicine,  unless there is displayed  in the  prescribed  manner on the label  or  container thereof, the true  for  mula  or  list  of ingredients  contained  in it in  a  manner  readily    intelligible  to  the members of  the   medical  profession;

 

*  *  *  *  *  *              *

 

It is undoubtedly  true that  the offence  of  manufacture  is  completed  at  Calcutta  as soon as the  accused  manufactured  the goods at Calcutta   for the purpose of sale.  They  cannot  clearly,  therefore,  be charged in Nasik for  manufacture  for  sale.  Similarly it is  also clear that they  having  sold  the goods  to  accused No. 1 at Calcutta,  they cannot  be charged at  Nasik for  this offence  either. "Stocking  or  exhibiting"  for  sale  would  also  not   be  triable at  Nasik since  they  are  not  stocking   or  exhibiting  for    sale  either  by themselves  or  by anyone else  on their behalf at  Nasik.  The question is, whether  they  can be  regarded as having  distributed  the goods  at  Nasik  for the purposes  of  sale.  It is true  that if  they  themselves  had  consigned  the goods  from  Calcutta  to  Indore  or  from Indore to Nasik, then there  could have been  no  question  of  any  argument  regarding  distribution.  But in this case the  goods  were sold to  accused No. 1 at  Calcutta  and the  transaction was complete  there. It, however, appears to me  that the word "distribute"  is wide enough  to  include  the  repose of the  goods  at  Nasik,  even after  a completed  sale  at  Calcutta.  The  bill given  to accused  No. 1  and which is on record clearly  shows that  accused Nos. 2 to 6 were selling  these goods  to  Shahenshah  Medical Stores,  Nasik  Road,  Nasik. They  knew, therefore, clearly  enough that  the  goods  were  bound for Nasik. It  may  be  that  accused  No. 1  thought   it inconvenient  to take  the  goods  by  the direct  road and  had  to adopt  the circuitous  road  to avoid  the  Prohibition Act.  But  it  was  clearly  known to these accused  that the   goods  were bound  to  travel  to Nasik   for the purposes  of the Medical  Stores  at Nasik.  Webster's  Dictionary  gives  several meaning  of the  word  "distribute" as follows:  (1)  to  divide among  several  or  many  to deal out; apportion; allot; (2)  to  spread out so  as  to cover a surface or  a space; (3)  to divide  or  separate, as  into  classes, orders, kinds, or  species;  to  classify;  assort,  as  specimens,  letters, etc.   The same meaning  is  found  in the  Oxford's  Concise  Dictionary. Murry's  Standard  Dictionary gives  a  somewhat  better  definition.  The second  meaning  attached  to  the word is  "to spread  or  disperse  abroad,  through  a  whole  space or  over a whole surface;   properly, so  that  each part of the space  or surface  receives a portion;  less definitely, to spread generally  scatter."  It  is clear  that the  ordinary  and general  meaning of  the  word  "distribute"   is sufficient to convey  spreading  of the  goods  anywhere  by whatever  means that  may  be employed.  Even though  the  sale  was complete  at  Calcutta,  there can be  no doubt  that they were  intended  for  Nasik.  The  process of  distribution  commenced at  Calcutta  and  ended  at  Nasik  where  the goods  came  to  repose for the purposes of  sale.

 

(4) It is contended that the first or the third meaning assigned in Webster’s Dictionary as stated above is the proper meaning to be given to it. A word is bound to have several meanings, but the meaning to be assigned to it must depend upon the context in which the word is found. The Act is enacted to control the rampant evil of misnamed drugs or sub-standard drugs from being sold. Such drugs may in some cases prove seriously injurious to the purchaser. It was for the protection of the public that the stringent provisions have been made. While construing a Statute a reasonable meaning has to be assigned to words used, having due regard to the context in which they are used and the objects of the Act. The Legislature has used the words “sell, stock, exhibit for sale or distribute.” Each word must be given a distinct meaning and if a legitimate meaning is to be given to each one of the words, there can be no doubt that the word “distribute” must have the meaning, which I have indicated above. To give it any other meaning would be to frustrate the purpose of the Act and enable manufacturers to manufacture drugs irresponsibly and spread them throughout the length and breadth of the country and escape the consequences for such manufacture.

(5) Mr. Paranjape has relied on the case of Uttam Chand v. Emperor, ILR 39 Cal 344, where the question of interpretation of the Excise Act was involved. One Lakhi Ram was found with certain quantity of opium at a place different from the place of business of his master. Both Lakhi Ram and his master were prosecuted and it was held by the Court that the expression “on behalf of” connoted some benefit to the person on whose behalf another person might act. This case has no application to the present case, because I am not considering the phrase “by any other person on his behalf” in the earlier part of Section 18 I am concerned with the word “distribute” alone. If once this conclusion is reached, then there is no doubt that Section 179 will apply, since one of the ingredients of the offence of distribution is the actual reaching of the goods at the place for which they were intended. They have reached Nasik, and if that is so, as held in In re Jivandas Savchand, 32 Bom LR 1195: (AIR 1930 Bom 490) (FB), Section 179 must apply.

(6) There is another aspect from which this matter may be viewed. The learned Magistrate held a preliminary inquiry and then this question of jurisdiction came up. If these accused sold the goods to accused No. 1 at Calcutta, which enabled accused No. 1 to commit the offence under Section 18 at Nasik, then clearly they have abetted the offence committed by accused No.1. in that case Section 180 of the Criminal Procedure Code becomes applicable and the offence can be tried at Nasik.

(7) It is argued, however, by Mr. Paranjape that in the complaint, there is no allegation that these accused abetted accused No.1 in the commission of any offence and, therefore, the accused could not be charged under Section 109 for abetment. There is a clear answer to this contention in the provisions of the Criminal Procedure Code, which enable the Court to frame proper charges for offences disclosed in the allegations and in proper cases even alter it at any stage of the trial in accordance with the evidence, provided no prejudice is caused to the accused. In this case there can be no question of prejudice because we are still at the stage of charge. The learned trial Magistrate has clearly indicated Section 109 as being applicable to the case. Since the offence is clearly made out on the allegations, charge for this offence must be framed.

(8) The result is that the reference made by the learned Sessions Judge must be rejected. In view of what I have stated above, I direct the learned Magistrate, if he has not already done so, to frame an additional charge under Section 109 of the Indian Penal Code and proceed with the trial.

(9) Reference rejected.