High Court Karnataka High Court

M/S.Shivani Laboratories vs Drugs Inspector on 11 December, 2009

Karnataka High Court
M/S.Shivani Laboratories vs Drugs Inspector on 11 December, 2009
Author: L.Narayana Swamy


OFFICE OF THE ASST.

BIJAPUR CIRCLE.

CTS. NO. 1005.

GOKUL ROAD.

BIJAPUR. –

2. SJ. BHAGAT,
CHEMIST. _
NO. 131/B. ZN” BLOCK’.

RAJAJ I NAGAR.

BANGALORE -~ 560 010. ‘

3. RAJENDRA
S/0. MANOHAR ANVEKAR. 1
KAMAT CO?»–‘EPOUN1′)’.’*–.:” ‘ ”

MAVINK;-‘~'{fTA}’* L
BENG.RE..Vl1?;I,AGE,«_ _
.-

U’f”{ARAK”Aj\J_N A9 g,-,r)1S’ i’R__IC’l’.

4. RS. ”

CP§E1\’£_IST,. V
S.P.~COMPOUND.. ”

NH — I-7. EI71ATKAT}'”

¢ U1_TA.RA.mN NADA DlS’E’RIC’I’.

._ . ….. RESPONDEINTS
{COMMON}
S(SY:”‘SR1..’P.H.G0TK_H1ND1.1~1.c.G.P. FORR~1_}
1 (R2 ‘&);R34 NOTICE DISPENSED}

CRLPS ARE FILED U/S. 482 CR.P.C BY THE

~ . V “ADVVOCA’l’E FOR THE P}3″l’I’}’IOE\FE3RS PRAYING TO QUASH THE

– _ V~fI3ROCEE2[)INGS IN QC. No. 24/2009 ON” “rm: FILE OF
JVUDECIAL MAGISTRATE FIRST CLASS. 111 COURT. HUBLI, SO
‘ FAR AS PETITIONER IS CONCERNEI3 AND TO PASS SUCH

T

3.

which was anaiysed and signed on behalf 0!’ the G(§\’:e1:i1:h’iveI11

Analyst and also Director 0!” Centra} Drug

pegitioners have challenged the same._0n ‘gi7QL1hd’_f_th’at,u’

under Sec. 25(3) Drug Inspector has-1.0

seized item to the Gove1″n11V1eVri’t…Ana’lyst.gbuL ‘i_h’ere “is no?

provision under Sec. 25(3) {.0 s.eimeV_ioV_l.ihe Centrai
Drug Laboratory. Tho1.1vgr’2 V:i’h.e it to the
Government. A11a1.13’5\1. i'{:.’}’1’ElE;,. the Director.

Central   to Sec. 25(3) and
[4] of    It is the contention of
the  which is avaiiable to the

I1}E1r1LifE3.(‘IIl!l’1’ifTC’,:’i’vie)’ F01′ the second opinion is

being;d’eprived.’* ._:Seec):’i(i1y. the drug, which was sent to the

vC}»:).\{ei’r111’ien! _}X112alyst’ for its report, is after the expiry date of the

Adifug. Haw requires to be imeifered by this Court

Lnnelexf See.’ of Cr.¥’.C.

_ T 2.’r£h support: of his submission the learned Counsel

e ‘pEVé1eesA’re1ia11ce on a judgment. reported in AIR 2008 SC 1939

V. A/Iecifearnen Biotech Ltd. & Anr. Vs. Rubina Bose, Drug

7

Inspector}. wherein the H’on’ble Supreme Court has held that ~
obtzatmfng a report Lmder Section 25(4). which. deprivesyizeheifight
ofa person to prefer an appeal’/’or second opinion. _ i

3. Under See. 25(1) the Di’ug[Inspeyotfjor’xyheis

unit ofthe seized drug to the M,:1gisti’ateA and aft’eru5obV’tainir;gthe;_

report from the Drug Analyst t.h’end’t1nder No-§.–I issued
under Rule 3 of the 1945i’Dif_ug it to be signed by the
Magistrate. In the instant (T,-“r:tsei.,”Vitibhetsytvhrior. jjeen sent. by the

Magistrate to :_Centraii.”D.i”rug__VLaboratory. Hence.

the saidiyaction ‘arm V\1*io1é1:t_e’svv—__the- provision. Hence. the case

which is pending in-m”e:.’Ac.oVLn::_ ‘below is required to be interfered

by settirig aside the entire proceedings.

‘V Government Pleacier has filed statement of

it objeetionsV___vnf,f1aVtr”tincier Sec. 25(1) Drug Inspector has to send} the

-«..fj;’v’A”.séi’nfip1€S’fer report to the Government Analyst, and in the

:’ns.témt_.=’case Government Analyst” who was promoted as a

VM D_e}2{1t’y Director ofCent1’al Drug Laboratory has issued a report

t

6

in the capacity of Government Analyst as a Director._.._ Hence,

there is no contravention of the provisions. Fiii’i:l:ier.’iE is

subrnitted that. Government of Endia has issued”Not’il”iLta”‘t’iO:r’i–‘in,

the year 1985 as per Aimexure»F~7; »no_t’_ifyir;lg oiie.l:pe1*sonV as a ‘ . C

Government Analyst. The said person ap’po’intedl, .iiiai.;§’rK¢n

he came to be promoted as’>_[“)’i~1:zect.or’v-of Ce1it11’a’i:._’i;;a_bore1tory.’

Hence. there is no report n’1ac_l__ell’by his Gover1_im_e51it’, Analyst
since he is promoted as .Ditfe–ctC{1fl oi:’Dor11AgtLaboratory. He has

relied upon a judgment. Zreported’by»_i1ie7HonTble Supreme Court

in AIR 1979’_S_ ~.l.3″<'_'«t\/':'.r'sT'_:e'11 Misra U. State of

U.P., wlierein iti'7l.iasll'beeii_:'b:e_lti that — {Ct} Drugs and Cosmetics
Act (23 C2f"l 940). of samples by Inspector direct

to Dir;éc'ioz* CenIf'r'a£ Drugs Laborcttorg — Perrnfssibilizgy.

5.:/_—fE’heAexpres’s’i’on unless the sample has already been

_ in the Central Drug Laboratory Clearly

iiilc:Ii.cates_tl;iaiL_.apart from the mode prescribed in Sec. 25(4) the

“._’SE1.l”l’i;]l€_’~’.~ c:a_ri be sent forA11aiyst of the Central Drug Laboratory.

‘~.iTlie19’e~«sis no prohibition un er the Act or the Rules barring the

inspector from sending sample directly to the Di1’eet_o~r,:”Central

Drugs Laboratory. Section 25(1) and {4} eiearlix-*

sending of the sample directly to t.hemC,entra.i’ i§a~boi:am_{y’.’~.

which is eiaborately discussed in }):’v_3£1′–E§~:V 7’=,a1″-id’ Ii:”ee.oI”‘iA:1t_i’1e

judgment. Hence, it. is SL1bI11iii.t3«f__j that;,_in tiheetinistjant ease ‘Eh§_-‘:1

Inspector has sent” the san1piei”‘t:o the Gmreirnmefant Analyst.
Under Section 258] C}io\Ii’e’r~.3:i’r.r_1.ent: Anaiyst has also
issued report. who was _al_s”o=.inV._ehar§;”eV’oi3iDi’1’eetor of Central

Drugs Labo1’at.ory.Zgtiiencize t.he”re is’ i1o”‘eon-t;i*aventi.ion.
it hiave iiieaiii; :t’.11e’a.r’izgmen’ts.

7. The ease V017 pe-t:i€io’nei’ requires an interpretation.

which-may in the eriminai petition. If it had

‘bC€I:l”- i’na:ie Hilde!’ I-‘tr’t’i(‘Ie 226 under writ ju.risciliet.ion. there

wchildi iaeeiiha scope for interpretation. Hence under Sec.

25[3]’rand. there is contravention. it is not for this

*Court. t.CVVci£c%ide. But the purpose of t.he report under Sec. 25(1)

“isVt.o'”exan1ine the contents of the drug. It is contemplated

unjcler Sec. 25(1) the Drug Inspector has forwarded the drug

1

S

belongs to the petitioner to the Drug Analyst. Accordir1gl§*–f)ri.:g

Analyssfi himself has examined in the capacity oifilie Dli’1i’:%e’:o.r”oi’v.

Central Drug Laboratory. Under iliese e.i’r’eL1r:isv!,af1ee’s, izhefi

prayer made by petitioner that the:;»respQ[i”rdent 4C:orI1_rlIi.’1_I,1j.e(l

an error in foiwardiiig the drlig sarripie-._after E3153: ‘ex’piry.’tla1eV.L

and also as to whether the I’€}l)C)I”_l.”l~$”‘SLi(:'(.Il. ei1.he,1fl§.’.:5[3VlllVor {4} i1

for him to make submission___bei’c)re.._Vthe ‘iagisirate. The
judgment referred by thele.21ri’1e(:1%.j_eoi.iriLseAl”i”or the petitioner is
rioi applicable in this ease.fQ.r’–!.;he._reasoi1.sVsi;a–t’ed above.

Aeeord_ingly_.1Peivitiioris arve”ljVable_’1o be rejected.
Petitioner l1″eselw_eCl._ Ili’:1._e~i”:y to place all the materials

beiTo1’e 3 he 5c;;()I’:i pe1’e11t C’o1,1r1_._A ,

Sd/-

JUDGE