High Court Kerala High Court

M/S. Reo Pharmaceuticals vs The Drugs Controller And … on 22 July, 2009

Kerala High Court
M/S. Reo Pharmaceuticals vs The Drugs Controller And … on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18433 of 2004(T)


1. M/S. REO PHARMACEUTICALS,
                      ...  Petitioner

                        Vs



1. THE DRUGS CONTROLLER AND LICENSING
                       ...       Respondent

2. THE DRUGS INSPECTOR, MALAPPURAM.

3. M/S. OPTHO REMEDIES PVT.LTD.,

4. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.SATISH MURTI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/07/2009

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.18433 of 2004
                  ....................................................................
                     Dated this the 22nd day of July, 2009.

                                         JUDGMENT

The petitioner is challenging Ext.P9 order whereunder it is prohibited

from sale of a drug sold by another company in the same name. The last

stay granted by this court expired in First week of March, 2005. It is not

known whether petitioner is continuing sales and if so, I see no reason why

the other company is not opposing the petitioner selling the same drug in the

same brand name. In any case since sale of a drug under same name by two

companies is the dispute to be settled between the companies, I feel there is

no need for the Drug Controller to intervene with the matter so long as drug

is of the permitted quality. The W.P. is closed leaving the parties to settle

the matter between themselves.

C.N.RAMACHANDRAN NAIR
Judge
pms