High Court Karnataka High Court

Sri Vikram Kumar Bhojani vs The State Of Karnataka on 15 December, 2008

Karnataka High Court
Sri Vikram Kumar Bhojani vs The State Of Karnataka on 15 December, 2008
Author: Ram Mohan Reddy
1

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 15TH DAY OF DECEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE RA.M,:vIOIIAN"R--EDDY,'_'  

wRIT PETITION NO27380 OF 2€:J:05';{GCIV[S«F3I3§Ii '

WRIT PETITION NOS:--f3.7114'v0P' 2005.  
27115 OF 2005 AND 8704_O.I+" 2006. (GIvI;.RES}

IN W.P.No 27380 OF 20053

BETWEEN:

1 SR1 VIKRAMV KUM'AR,B.LiOJ,ANI~~. , '
AGED AI3OU'I'._31.YRS.  ; V' 
S /O SRI B'AEl.LILA.Ij;--..I3'I«IO;IA'I-II '
PROPRIETOR M,»'S~.DE'E.PAK INERNATIONAL
1v2","IvEQU;-NT .IOY ROAD, HANUMANTHANAGAR

E§ANGALO;'E.'E_ 'I9.   -- .  PETITIONER.

(By Sri: R«NATARA_J;"ADIi';~«QAESENT)

C' 'I .1,   STATE OF KARNATAKA .

"  ,D'EPTfOF' HEALTH AND FAMILY WELFARE
 ._ .ATIA'NDA'P;AO CIRCLE, BANGALORE,
 REP; 'ESXETS PRINCIPAL SECRETARY.

 2 A TEE DRUGS CONTROLLER

_ _ STATE OF' KARNATAKA
' "«._PALACE ROAD, BANGALORE 1

 I THE ASSISTANT DRUGS CONTROLLER AND
I LICENSING AUTHORITY
BANGALORE CIRCLE II 3 31

J



2

PALACE ROAD, BANGALORE 1

4 THE DRUG INSPECTOR
OFFICE OF' THE ASSISTANT DRUGS

CONTROLLER AND LICENSING AUTHORITII 1'  "' 

BANGALORE CIRCLE 11
PALACE ROAD, BANGALOREA... 

5 UNION OP INDIA   'A
BY ITS DEPARTMENT OF HEALTH--,._
NIRMAN BHAVAN, NEW' DELHI,  2 ,_  
BY ITS SECRETARY. 'V  .';'.._RESPONDENTS.

{By Sri: R. DEVADAS, AGA FOR R’A.1l_’~T””€””.f}
THIS WRIT PETITION:.1S PILE’D _UNT3ER’__ARTICLES 226
AND 227 OF THE CONSTITUT10}§§ OR INDIA PRAYING TO
SET ASIDE TI_-.IE..I_IIvIPU:GNED«: ORDER PASSED BY R3 DT.
16.12.2005 EPICLOSED”A1;ONG,w.ITII ‘TH’E WRIT PETITION
AS ANNEXISI. ” ”

IN w.P:.’N5f’27..i1fg.§2, OE
BETWEEN” . A I A

1 SRI D1’LAIP’KUP./[AR ”
_; S /O SRI BABU LAL, AGED ABOUT 33 YEARS
.,f _ ‘ ‘~PI§2.QPRIETO R’,”-M f S ARIHANT DISTRIBUTORS
A SHKAMBARI COMPLEX, GANIGARA
‘ f’A’.’.L’AN”E SHOP NO 19, MAKKALABASAVANNA

– _ ITEM’PLE.D’S’I’REET,
BANGALORE–02. PETITIONER.

{By SEER NATARAJ, ADV. — ABSENT)

‘~1DfIADDN2_’DlD3″:-~«.

THE STATE OF’ KARNATAKA DEPT OF I-IELATH
AND FAMILY WELFARE \&\
J

ANANDA RAO CIRCLE
BANGALORE,
REP. BY PRINCIPAL HEALTH SECRETARY. ‘

2 THE DRUGS CONTROLLER
STATE OF KARNATAKA
PALACE ROAD, BANGALORE–_Q,1, _

3 THE ASSISTANT DRUGS CONTRQLL.ER’TIAIN’DC’ I

LICENSING AUTHORITY V
BANGALORE CIRCLE II? 2
PALACE ROAD, BANGALORE-,O1

4 THE DRUGINSPE=CTOR,AAI””‘ –
OFFICE OF THE A»S_S’I_ST’AN?_I’ DRUGS, CONTROLLER
AND LICENSING AUTH’OR–ITy’ I ”
BANGALORE CIRCLE III ‘ A _ . —-
PALACE ROAD, E.:ANGALO.RE;_e.1 ‘ ”

S UNION”‘O’E.IINDII,I\I _ ‘_
BY ITS..,DE.PARTNIENT_’OFf ‘HEALTH
1§I’IRII/IAI\:i1E3HAIqAN”Q” ”
NiEw_DELHI–~~,._» ~ > I – .
BYITS SECRE_TAR3{;T’— RESPONDENTS.

(By Sri; R. D’EvADA’S,A_GA”I«’OR R1–4)

‘IIATHIIS wRIT”PETITION IS FILED UNDER ARTICLES 226

22I’?,A&OF”nTHE CONSTITUTION OF INDIA PRAYING TO
IMPUGNED ORDER PASSED BY THE R3
CDT’;-‘_9.1’2.O5_ ENCLOSED ALONGWITH THE WRIT PETITION

AS ANXS.

{IN WIP..Ng2%.2I7115 OF 2005;

A V~IO_’_3AETDV’JEEN

SR1 SAMPATH RAJ SURANA
I AGED 40 YEARS, PROPRIETOR
M /S. USHA PHARMA ,
5:

K

4

NO 3038, HAL 2ND STAGE,
2ND FLOOR, 80 FEET ROAD,
8TH MAIN CORNER

BANGALORE 38. … PETITI

(By Sri: R NATARAJ, ADV. ~ ABSENT)

_2i§LD_;

1 THE STATE OF’ KARNATAKA vDEPTIOF–‘_4I;1EALAi’ijT.A1\1_£) A

FAMILY WELFARE
ANANDA RAO CIRCLE
BANGALORE

2 THE DRUGS CONTROLLER
STATE OF KARNATAKA ‘
PALACE ROAD ‘ ‘
BANGALORE 1

3 THE ASSISTANT COTIITRCOLLERC AND
‘I I

A.’UTHORiTY _ _
BANGALO’RE._VCIRCLE~–5. ‘ –
PALACE ROAD}, ”

BANGALORE .– ‘

4 _ gj THE DRI}G__INSPE:CTOR
OF’ THE ASSISTANT DRUGS CONTROLLER
. 3 AND LICENSING AUTHORITY
_B’AN’C-.ALORE CIRCLE 5

-_ IPALACEAROAD
BANC.ALORE 1

5 2 !}IC\TI.O.N OF INDIA

(Ry Sri: R. DEVADAS, AGA EOR R1–4) A

I I I3′-1.. ITS DEPARTMENT OF HEALTH
V. “NIR1\/IAN BHAVAN
.:NEW DELHI

BY ITS SECRETARY. RESPONDENTS.

3

N

5
THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYINC} TO
SET ASIDE THE IMPUGNED ORDER PASSED BY R3″DT.
9.12.2005 VIDE ANNEX.U. _

IN W.P.NO.8704 OF 2006:

WBMWELTAVWWELEE

1

SR: CHAMPALAL SAKARIA
S/O. S. SOLANKI, .

AGED ABOUT 45 YEARS, _V
M /S MEENA MEDICO ”

16-8 SUSHEELA RAOD,
1ST CROSS LALBAGH FORT ROAD,
DODDAMAVALLI _ 1; . ” ‘~

BANGALORE 4. I -~ PETITIONER.

[By Sri. R NATP.«E9AJ, Atjv. ;§’ABSE*b:T)_VV 2′

THE STATE KARRAT-AKA
DEPAR’TME1~IT”OR– HEALTH AND FAMILY
WELFARE, .2 ~ ”

4;: ANANDARAO CIRCLE

‘ ‘:~BALNG.ALORE+a.—-,—-« *

REP. l3Y..ITS SECRETARY.

._ .TI-:E~ CONTROLLER
STATE’:_OF KARNATAKA,

PALACE ROAD,

BAEGALORE 560 001

THE ASSISTANT DRUGS CONTROLLER 81;

I ‘ JLICENSING AUTHORITY,

BANGALORE CIRCLE II,
PALACE ROAD, 3
BANGALORE 560 001

i

6

4 THE DRUG INSPECTOR
OFFICE OF THE ASSISTANT DRUGS,
CONTROLLER AND LICENSING AUTHORITY,
BANGALORE CIRCLE 5,
PALACE ROAD,

BANGALORE 560 001. RESPONDE-N:TSS;v.,

(By Sri: R. DEVADAS, AGA FOR R1«4)

THIS WRIT PETITION IS FILE_D~U»NDEI2 ARTI(3LES._2.26~..
AND 227 OF THE CONSTITUTION, OF…INfjDI’A ‘PRAYIN.r..} TO?
SET ASIDE THE IMPUGNED ORDER ‘PASSED’ BY R3__’D_’I”‘.g
9.12.2005 ENCLOSED ALON,G_WITHTH*E WRiTA.PETIT’;IO’N

AND ETC. .

THESE PETITIONS, ON”‘-EOE? FINAL
HEARING, THIS DAY TH__E=-COURT VNIAp,E’~–THE FOLLOWING:
Tgflgfihgjg ._ VI _

There–iSIi}C’v.._TepTeser;tatiOn for the petitioner in ad}
these petI’t._iOr1Is Whe’f;.IA’th:e”*.SCéISeS were Called. Hence, the
petiti-On’S Stand “C§iv_dSI1’VI’VkIiSSe'(2I.

‘. ‘ – . . . . . .. ‘

/-.

fudge