High Court Karnataka High Court

M/S Pharma Centre vs The State Of Karnataka on 11 March, 2008

Karnataka High Court
M/S Pharma Centre vs The State Of Karnataka on 11 March, 2008
Author: R.B.Naik
mm THE HIGH counw OF KARNATAKA AT BANGALORE
HATED THIS THE 11TH DAY my MARCH Zfififl
BEFDRE

THE HUN'EhE MR.JU8TICE R,B}»uE:xi

l.Hf$.Pharma Centre,

Nm.B3f1A, 5"'Crass,   ;
Rajenwranagar,VMy3ure}m'_"
2.Raja3hakhar, 54 yéarfigi
flEm=Malla:adhya{",_'.'. , *. *;
Rfat Arakara, KhdihalliVEast;*y'
Kanakagar%}Tg,.3a§g%l¢:e_313$:

$.fihé;%;f:_:anfiaf$fifi?a; 1

3 ya, N, EJa,H§qarajaradhya
Cfa.U;T;3aaa§p3,rfihammanur
Eavamagerwffiwfit;,Dnvanagera--4.... PITITIOIIIB

      
    

" _flfiy Sfit}G§é:fi$ nev:.n.p., Aflv)

4ififiD '
Tfié Etatfi at harnataka
Rfififi. By DEHQ Inspectnr,
fiysn:g+&?m 304. m aseeeausaw

Thia Crl.H.F. is filed under Section 39? and

'jécl flr¢F.C. to aet aside the judgment dated

31.1.139

T in c.c.mo.8fi5f96 on tha file of the III
PߢLEg!J# and C,J.M., Mysure, affirmed by the I
Afldl,E.J., Mysore, in crl.A.No.1?f97 dated
E?.1G.EQD4 and set aside tha flanfnnrn and

—~–.- -u-o-1-…

fiQm4uLu_

cmnviatiaratn passed against the patitionar in
€.fi.Nm.afl5f8fi on the .file 6f’ the III .afid1.C.J.
and C.J.M., Mysara and crl.A.Nc.1?f9? an the file
(‘if than I Addl.a3.J.. l~’1’5-‘mare.

This patiticzn -xmminrg an fax’-. . ‘haa.j§’iiigT». ” th’i__

ti-E33′, _1′:.h=xa t;’:=:tLJ:.’+; paaseri the i’f?l1.¢Z’J”‘iiii*’§.«:._-f~..

mditi.ana.1 i?i’r1:i. I’a’.1′: A
‘I’he§r ha???’ beefed’ an order ciateti
puniehabla under
~ with Section 27(6):

section 29: and section 18!!

r-mad Drugs and Cusmetics Act. and

fchsay 4.éemAA’:%Ent.£enu:~ad to undergo 5.1. for Ia-ne year

{‘;E£:1’:: the afféfjfia uru::le.r- Saszticm 27[<:l) af the Drugs

2:"-?m:r:i§;1:ic:a= Ac_: and ta gay fine af ns.5oo/-

VM the offuanca under sactirm 23. Further,

"':.'.Vh%3-' are santsancerzi ta gray fina __£ EIa,5|:_lD./'- each

"~.i'-sir 'uzlhe '*-fifence under Sac*.:.'€.-.:an.23.l-. $2.' …1:ur,!a and

C-*$.1E.%!Il'E'§'.$Ii -ca .-'mt. Ir: fiefault sf ;_.'s'*3-'1-3:31: 9:.' fine,
amusmi N535 . 2 tan 5- are ciireczted iio uranérqa
imprimnmant for 3 further period of three

(1 IN, , \
7v.}LVA/LC,L,LV—–

mcsntlw. Thxa maid order caf ccmvictian and
sentence is confirmtcl by an <:rVc;é_|::Vfl_ dated
ET.1D»EOU4 gaased by the 1 Audit1gna;;tSé§sions

Mvgtgg in Eriminal hypeal_H§}1?f§?;_

2. The brief f-aCtE3;”:.a£fi! wfi;S izncitjtz-‘5

3-. Ezntiiraté t$t:> V.€a’}g’istéra&
against tht E=Vt'”tj,tiot:2e’rtt_:’:hVé’:_g:i.néttaméwtthrte other
a~:’.’=-:::.as~v.a-.r.i g:».az’sc.1I:zzu=:’= tfj,?” Ltnape-star, Myaore
Iziistri-:1_:. . The laarnad
ttat there is a
pz;,*.:i.ttmva«f¥;;x§’._a’;’;*::}:.:’t.;;1;g;.a*.»$jé caf the caffaancas
élV1.:§5l*’.%.*;;*.~’1!’é3vV §..I;§=.{i:t.h.fi”~b_’¢t7mQl’5int and directed issue of

prtItet:a».V the further case of the

‘§L’tsecVwAtist§fi” that A-1 is a. partnership firm and

M»:_rs!fif_’ ta 5 are its partners and accused

” :’1..fa;:._.’.-.a .r:-‘.=,-t;’=.i.1. dealt: a:i_aa._l_ing in drugs under

‘I}t;I__e%d,_ Ihiymnre. It ifi mitt ifi vfiistuta that the

“”A.’f:i.:::3’t =a»:tu;–ae::Id–partnershi5: firm is a ‘linen.-;set:i

w1iu¢::.’Las.aal:a dealer in drugs: and cosmetics and the

a«;:n:1ui.ttaci aacuaad. No.6 is alga a licansad ratail

/al20»z,\.ce,s’z U~–

Accuaad Nm.6 an 7.5.1935 and during thg e§u;sa of

N.F., Brtch Hc.22, alleged n3 have ween
mF”uffiffiuf%fi “y H#E.U11fiulaiE} Ltfi., Efififififit wha

stackafi anfi axhihitad_for73éia. Ha éfiliaéféu

. fin.

N

1&9 tablats 5% sam@i§’ far tfié3fF Qfiéifais Vfinfi
fmrwarfiafi a ,§agtighm”*@f’ <;ha t sampia t9 the
Gavarnment Anaijntf fifiug% ?§s§ing Laboratory,
Eangalm;a;;fThfli¥émfiifi@fl§ §fiafi%:faund in the ahop
ax A¢mfi$g$ ¢g§;é ,§a§* Sé;ze&W and panchanama was
dgamwpT r~I;¢hg. :fi§i£fi$gM} was reported tn the
jfiriadfifi£i@fi§L C§Qrt.: Notice under section 18A

and'1$fi_wE:é iséfied tn accused No.6 an 8.5.1985,

:g;:.»;ier..:3. on 1'I_…!'.-..1.._9fl5. on a.a.19a5_.

A1'? '

!"..r

'z tha'§§ug flifi nut want the stanfiarfi quali

th% Qrug Insgectcr received test Eegurvs frem thfi
'"fl%£fiE}flfi Analyfit, wherein it ""a cfirtifiad that

&afi'a apuriaus drug. The copy of the report waa

j?farwarded tn the aequitted Accuaed Nu.G. on

3.6.1%B5, the cumglainant alang with the Drug
Inspactar Sri.H.s.shyamamahan and witnesses
aaarchad the gramisafi cf accused Na.1-Firm and

aaized cash will No.1 under Panchanama: recorded

an

tha statamenta at Accused Ne.2 and acgfifiéq No.1

was called anon tn fliscloae tug ~g¢qffie~.af

give a detailed rapfiy§ .Thé'3$m@is§ §§i$ saifia
fraua the stack",;n tfié' §§§miaa3fi bf :#~1 and the
aamplas on beifi§.$ubj%¢t§§ fig ghemical analysis
ware fguvfi tngfié éfiufiifigs finfi did not meet the
praS¢£1B§fii f§féfid%:dVf'é¢a}i£§. as such, a
c¢mp1@i@ff%gamafi;§fi" $g,E£ilad afi against tha
fiatitififlé:3{éc¢m$fid hérain slang with three athar

accuagfl, IE i$ fi@bmitted that accused No.5 has

_§§aan afiggittafi of the charges levelled against

tag: h9_wss mat raapansihle far the d;y ta

"i$._§c:ua&d Mm.5 is aLaq acquitted an thg ground

ID.

V
4

….. ..LI .1 _ ‘
‘uUfifiu Ha.q–Samsshekar 1

ti

dafid. A5 auun, it is only Accused Nas.1 to 3 w’

«DI

TIa:a in this revision getitiun challenging the

mrfiar ufi cmnvictiun and sentence.

}_DJ.xA.C|’–¢\–L/(—-

»_far~fiha husinass af fiha compamy alana wou¢a

«m

3. I havu heard the learned cgufisal for

tha gatitimnaza a5 wail as tha_fStata::Eubl;g

“Glut-I.-1|:-.Ia,._–ILH-*»-‘A l”‘
E & ‘IC’hF\l”Iu”od $”H’&u I

4. I have been tékenfitfirdugh thé$afiiflanc$””

am wall an tha orqahfi*§aasédVby_théffleurta beldw
and the dmcumenta rel§éd_uQun by_fih¢fprosecution

in the caaa.

fl. .li$ ififl%¢fi§wfidQfi,fi§1%$e learnefi counael
far €th§ _§%t§fiigQ§r_’th§tV_t£§ avarments in the
c¢mpl§ifi£if;ladtfifida$ 5aEtion 2&0 do net reveal
$3 :tm wfiifih %§f.’iha accused parsons were
clay to day lausinesa of the

i an

(_1’F”F’nwri’.ng -ma 3–mr n I””nrnn:n~.tr {“11” an ‘I’-“-i rm ‘Phi: naawuznn-I:
J-nil’ .i’fJ’in”1-0… win”, Bf.” ‘# “fl”‘III-nffilllll Jfdn. 1 L infill” Hid? n7H’&Z”U’IIZ

fiafibwnaihie fur any offences cammitted.

6. I have haan taken through the averments

warm ht is mafia in tha

–1

day’ tam: day business 0f the Patitzianar…h’c;_P1+firm.

It 1 -32- Ten .:ar*’|m~i +’+-nril Hr lb H? 1′ gm *-ha ‘ fr.-rcmuu
NUDE-l -PI-§hI”\l” |£’fl§I|IOél\”I’-I”UI DJ’: In I ‘V I In I!’ II V 1′!
..;……….. … .. .5. ‘ Jill’; ..\..’|…..a.. L… ..n..’ –I …..J.. …………..A…a..i .. …….. 4,-Q .-1. u
E7 ‘3 L.L11|$i ‘wJ ‘ J K.-JJVHB J15 HHLKJ J] Lu flfl[~.i’v-d– band; I €151!” 2′? II

.. .._. *3 450 _,n-19 AJV’

pati’!:i«:1hm;~ M-.:n.i—firm,’ vé’hhtéhdVed
that L;chd«ar.” Rule 55A”V”rrrf’r»tha «hh:riVVVvI.”rosma’cVri.cs
Rules, was {£_arHIrJ.as”). the
cflrzmum.-anrtsa, whi’¢h~.”V marked DY the
VVJPE are not proved
and 9;r;’£’é;_};-Virhvss’E:g_ra.§:1′.:_V:-A.__jT~~hg4.rV_a::”1&’a,s’ za pratest f car marking
at —- 3~Lh1’l”J§v pretest has been heated

‘atv rewarding the; evidence and

t:he”>2_:_a}id “ti-_::i:ume.h'”{:s are marked auhjact ta proof.

The aa3′.”r’.:~;~..::=’.=~’1cH:.w::e:-+.’-3 have mat been ant”!-!’rr’-mré 1.2:: be

pi-Laci’uEtic«rL m; t

hm u-‘3w-u-up’: mun In-1-r and; man nu? 4-‘h.u.|5n. -an-u-Minn:-I Irma!-lana-II-Lu
‘0]. ‘u”’; . ‘..:’h«ffi.’..LWK’ II-4′)’ EU-I-J’ VJJW ‘Ia’:-L DJJWQU fi.’..r\-rld-i3W’u|. b|’VJ-9′-\-IJIDI

the’ .«:.}?:.n1at::am::=3 -:3f the sri-hcuttt-ants in quaation. Than

hrhductimh mf the partnership deed by itself

E-‘wmsrlnfi L’1|:”‘iL eatzatztlish that any cane nssf these accused

ia guilty hf the affenc.-as for which they are
charghd. It is furth-ar smhmittad that in another
car:-9 fil-Eattfi againht the. patitianar–ac:c:u5ad, along

with E1ar:.313 sstatamant, the accused parscms

grmduaad three invaicas. These dacuméfitg havn

fiacumanta prafiucafl ifi afiefifiar c#$a; HfiifihV hava
haan taken inta acaafin£’in £ha p¢§s$fi£ ¢ésa.VVAs
auch, placing :e;;an¢é fiéa hat pfihmiaéibla in law
and the aame Haa éffe§tfi§ f;fi&; finding uf the

trial flmufifig

:?,i f?ef”‘:§fii:a;* tfié learned fitate Puhlic
Ehaaefiufinr éummitted that under Section Ed, each

mne mf thg*§cfiu3&d is responsibla far the day to

_§ay Lfiffiairé Ac: “fiha firm. or campany’ and every

9pg§san ifi+eharga af the cumgany’ wauld be

‘ -reafifingihle and the burden is on the accused to

. efitaE;i§fi that the offense was n¢t within his

‘kfiawihmge at that he exercised due diligence to

x *gugbévant cammissian at suah affanca. He also

suhmittad that tha gartnarship dead produced in

Vha caka wnuld alga: U eatab;i§h that each an;

such nothing mnra was sugpasad to ha prn§e§ when

the deed speak: fur itself making aafin gnfi gt the

0
‘_!-II’

gartnnr in the firm re3ggnsible~ann.lia§le;”

‘FI’iI’|+’1″u|l,nl|”‘ -gunk-am-‘u -l–§’-at-41 +1-\.:u+- I-D-‘hm: -i’.1_.1I-‘.’a!-14 ‘run-.4-9rI’lV:’1u-u.anr-7′!
.l.’.aIJ- ‘co-JJ’ir.|« u.n”JIM’l.LI-.I-‘h”0.’V’I.-I t.-uvt-» VUJJTJ .1-JaVV’U’_.I-‘I-“$9–_ taraq. wafuuygfilui

1

thn ac£u5.r
gruducad along with 3n§tian.Eii4Statnnént, tnéra
was nnthing wmnnq ‘in n@;nting fltgfiignca on the
invoicns yrodunnfit éninfltgbnta nth: accused who
yrmdumgg it on tnntt nwntnndznnt at the instance
Gf :fih§n_i#3?3€§H§iflD7_i$n§»wmcantand$ that the
cnmvifitinng and ;aan:an¢a dues net call far

ifltarfnréncé in tna grasant revisian patitian.

LE” v.93 mntitulnus analysis nf the evidence

“inn rncnrn} mare garticulaxly, the statement given

V ~.hytP{w;1 that he did nnt ascertain as to whu wan

.Vt:fisfifinfiinle far the day to may affairs qf the

‘gétitimner Nn.1–Firm and as thara is no averment

V’=,_insthn cnmplaint in the said regard, in viaw of

‘jsactiun 34 nf the nruga and Cnsmatics Act and

alsn in viaw cf the law laifi down by the Han’hla

I
.54’

10 ‘

swnma aw mmnvnmn .vs. ERJJ LAL MITTALWAflfi QTHERS

regertad in AIR 1968 ac 232? and :55-d§§ié§én uf

na allegation to ifi§icata~=fihaf: é §érfiicfilar
parsmn was inecharge bf §fifi_ra5fibnai$1a for the
flay tn day a£f$ir§’dfjfihe:fi§fipaqy er the conduct
uf thfi.hu$ina3§w§£§tfi§Efi;§m:fiE the company, the
prnsgafitififi $5 §g§i§st him §$uld be liabla ta he
quashéd;’3; n§1dfififié§ gfian in this case, on the
ésid- fiEéun§;9 fifi%,’prasagution as against the

patitiwnef5’ié.ii§flie to he quashed.

x9. h*Rg regards the marking uf the dacumant,

“w.Ex;P1 fin 96, I hold that meta marking at the said

“ajdficfifiafit% would not prove all tha contents cf the

n

1/”

‘$$@d fiacument$: They shnuld have been pmuved as

‘”=,_pEhvidad under Rule 55A mf tha Hulas and as such

‘ 1 held that tha aaid dacumants are not proved in

tha instant casa. Furthar more, the trial Judge

P I I I
e.1t1ane:3–accu3ed in another

gL»€J~–‘L/L g

‘E!
3’!
{J
£3.

‘.2:

fl
fill
£2.

5?

£1′
:3′
{B
‘3

: $1L3DHART§i’-..1E’E§i§il!..h*?;im4′

cnsn ‘withnut giving a fair oppartunitjg tn .tha

gntitimnens–accuaed and withqut ascqftainin§.from

them an tn whather they Lwfild :$l,nug@n’€he’3;i¢.

.. …… .. 4-1-u ‘
¢Jffi¢fl%3 nr nun grasant cane alga. Planing
…. -11 . ‘_’|.

‘and without nvan bringing it tn fihé natiha af Eha

accused and taking tn: nfinfiagd nfi”surnrise wuuld
defaat the rignn yeapefififiltng accused to defend
his r:aag,j;:Vn:na :n%n:+.»:.~;.;;n the trial cum:
shnunn nay nnna gniind nnnn nna invaicas pruducad
by thnVnéni;inn§rn?éflnQ3nH in anather case, which
has manning tn fin in-the present caaa. on these

gruunnnvrnfébbedftn above, the revision petition

_§:i;gd by.nné pntitionera herein has to be allowed

i; ._ ‘V..t.'{ .. 4-» 1a. . ‘ ._
. ~w1nnn.unurna uelnu’nra llahla

.;3 ands: -f cnnvfictign and santencg gagged
i’-A
tn!-I

ifl. Henna, I pass the fallowing:–
GRDIR

The reviaiun getitian is
allowed. The arder nf conviction
and santanca panned my the courts

halow are set aside. ifla \

12

The patitianarswaccuaad ‘ ér&-

aaryuitted am’? the charges 1.~:~’va’1’1′-an’:

against tham.

The mail hands ezafimfieg by th£ a»

-nu.-1.4–: ‘”1′ n,nnw.m a’n.’-I1 1 Jul 1111′ l’.!l3″.)’\,1′.!’£n’I:A”Il ‘; .
L-WW3 L-L L:-J: |–.dll.u.l. WI i3|-.5-final-J-. W E’–‘pl ‘

The fine amfiupt, if an§”pai@ by
the petiti@na:5_EhEll. be*-g Lrqeq
tn them, =a V ‘ 2