Karnataka High Court
M/S Kshema Drug Distributors vs State Of Karnataka on 25 August, 2009
AND: STATE OF KARNATAKA DRUGS INSPECTOR DHARWAD DIST I OFFICE OF THE ASST DRUGS CONTROLLER... j OLD INCOME TAX OFFICE ROAD ' ' ~ " VIDYANAGAR HUBLI 580023.. %% I_"EiNTg I (BY SRI P.H. GOTKHINDI, HCGP) CRL.P FILED U/S. 482 OFT-CR._P}C} SYAITHEPETITIONERS PRAYING THAT THIS HON'BLE_COUR_T; M'A~Y"BE-.-"PLEASED TO QUASH THE CRIMINAL.PR.OCE'EDIi\iGS_ I'i\.iIT_IATE«D AGAINST THE PETITIONER IN c.c.t1\io;;927/I993'ONTHE FILE or THE IMFC 1 COURT, HUBLI. THIS PETI-T1051'"COiVi¥IDJ.G"*O!\I.VFORHEARING THIS DAY,}THE COURT MADE THE FOLLQyV'ING:_ 1 The petiti'o:i1e'rS__are oeiiore this Court seeking for quashing the cri::<1i:nwa!VVpi=o'cTeveoi'I:gi.S initiated against the petitioner in CC. i'\}"o.'927/99 toeneineoetore the JMEC I Court, Hubii. I 'i'Acco'rding to the petitioners, respondent fiied a
myjfeemeiai.iii aiiieging violation of the provisions of S.27(a) of the
‘.’uV’.jDVrug’s:VVan’d Cosmetics Act, 1940. Application for discharge was
Alb”
transaction was during Jufy and September, 1996 prior t_o.___the
issuance of a direction by the Supreme Court to the
to compuisorily obtain ficence which does not amountito h
of S.27A and 17c of the Act, this peti.ti»on._is aiiioym. it
proceedings initiated against the petitioners
Court, Hubli, in C.C. No.92?/1999, isi.hVer.ebyAcjuasheti’-.1
fVJUDGE
sac*