High Court Kerala High Court

Varghese Paul vs The State Of Kerala on 20 June, 2008

Kerala High Court
Varghese Paul vs The State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1391 of 2004()


1. VARGHESE PAUL, PROPRIETOR AND
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. REGIONAL DRUGS INSPECTOR,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :20/06/2008

 O R D E R
                          M.C.HARI RANI, J.
        -----------------------------------------------------
                         CRL.M.C.No.1391 OF 2004
            -----------------------------------------------------
            DATED THIS THE 20th DAY OF JUNE, 2008

                                O R D E R

The petitioner herein is the accused in S.T.No.557/1997 before

the Court of C.J.M., Thrissur. Prosecution was initiated against the

petitioner herein at the instance of the second respondent under

sections 18(a)(i) and 18(c) of the Drugs and Cosmetics Act, 1940 with

the allegation that the product manufactured by the petitioner by

name “Crystal Violet Paint BPC” did not confirm to the relevant

provisions of the Drugs and Cosmetics Act, 1940 and the Rules

thereunder and the test report from the Government Analyst disclosed

that the sample of Crystal Violet Paint BPC, Batch No.78 is not of

standard quality which is in violation of Section 27(d) of the Drugs and

Cosmetics Act.

2. PWs 1 to 11 were examined before the learned C.J.M. on

the side of the complainant. The petitioner as the accused was

questioned under Section 313 Cr.P.C. DW1, the Deputy Drugs

Controller was also examined on the side of the accused/petitioner. A

statement was also filed by the accused before the trial court.

Thereafter the accused filed a petition before the learned C.J.M. as

Crl.M.P.No.4285/04 with a prayer to issue summons to PW2 and also

CRL.M.C.1391/04 -2-

to a new witness, Smt.Sudha, the Chief Analyst to examine as the defence

witnesses. That petition was dismissed by the learned C.J.M., Thrissur as

per order dated 18.5.2004. The prayer in this petition is to quash that order

of the learned C.J.M. dated 18.5.2004 in Crl.M.P.No.4285/04.

3. Heard the learned counsel appearing for the petitioner and also

the learned Public Prosecutor.

4. On a reading of the petition filed by the petitioner before the

learned C.J.M., Thrissur, it is evident that the prayer in the petition to

examine PW2 as a witness on the side of the accused was to clarify the

testimony given by him before the trial Judge regarding the facility in the

Drugs Control Office, where the sample was stored in the year 1994. The

other prayer is to issue summons to the new witness Smt.Sudha, the Chief

analyst who is the successor of PW9. Both prayers were disallowed by the

learned C.J.M., which is challenged in this petition by the petitioner.

5. The examination of PW2 as a defence witness who was already

examined as a prosecution witness has been disallowed by the learned

C.J.M. for the reason that the report is already produced before the trial

court which is part of the records. The evidentiary value of that report is yet

to be decided by the trial Judge.

6. Regarding the second prayer to issue summons to the new

witness, to clarify whether the correct and relevant BPC was applied in the

matter of conducting analysis of the sample is also devoid of merits which

CRL.M.C.1391/04 -3-

cannot be allowed, considering the facts and circumstances of this case. The

analysis report produced before the concerned court would clearly show the

BPC applied in the present case. Whether it was the correct one or not are

questions of law to be decided from the facts and evidence on record and

after considering the testimony of the witnesses already examined on the

side of the prosecution for which examination of the new witness who is the

successor of PW9 as prayed for in this petition cannot be allowed.

7. Therefore, I find no reason to take a different view in this matter

which is only a tactics for delay and abuse of process of law which cannot be

allowed. Therefore, I conclude that there is no merit in this petition and the

same is only to be dismissed.

In the result, the Crl.M.C. is dismissed.

M.C.HARI RANI, JUDGE.

dsn