High Court Kerala High Court

Dr.J.Seetharaman vs State Of Kerala Represented By The on 10 February, 2010

Kerala High Court
Dr.J.Seetharaman vs State Of Kerala Represented By The on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35218 of 2009(Q)


1. DR.J.SEETHARAMAN,SHANMUGHAVILASOM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE EXCISE INSPECTOR,EXCISE RANGE,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :10/02/2010

 O R D E R
                        P. BHAVADASAN, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C). No. 35218 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 10th day of February, 2010.

                               JUDGMENT

This is a petition filed under Article 226 of the

Constitution of India seeking to have all further

proceedings in S.C. 780 of 2007 pending before the

Additional Sessions Court (Abkari Cases)

Kottarakkara quashed and also to declare that until an

Expert Committee is appointed under Section 56A(b) of

the Kerala Abkari Act and norms are prescribed, no

further proceedings shall be taken.

2. Petitioner is a doctor by profession and he

is an Ayurvedic physician. He manufactures Ayurvedic

medicines also. The manufacture is covered by Drugs

and Cosmetics Act and the Rules. As per Rule 154 of the

Rules, manufacture and sale of Ayurvedic medicines is

permitted on the strength of Form 25-D licence issued by

the Drugs Controller of Kerala. The petitioner holds a

licence to that effect and it is marked as Ext.P1. The

WPC.35218/2009. 2

licence prescribed the medicines that could be

manufactured by the petitioner. The licence is being

renewed from year to year and is in force even now. Apart

from Ext.P1 licence, the petitioner is also in possession of L2

licence under the Medicinal and Toilet Preparations (Excise

Duties) Act. He has been manufacturing Ayurvedic

medicines strictly in accordance with law. On 8.12.2001 at

about 12.15 in the noon, the second respondent suddenly

conducted a search in one of the retail outlets of the

petitioner and 350 ml of Kanakasavam kept for sale in a

sealed bottled was seized and the sample taken was sent

for chemical analysis. The report disclosed that

Kanakasavam contained 12.40% volume of self generating

ethyl alcohol and based on that certificate Crime No.60 of

2002 was registered against the petitioner as the first

accused and the retail outlet employee as the second

accused. The offence, which is alleged to have been

committed, is one under Section 56A(b) of the Abkari Act.

The occurrence report is produced as Ext.P2.

WPC.35218/2009. 3

3. According to the petitioner, in order to attract

Section 56A of the Abkari Act, the articles seized should be

such preparation other than a bona fide medicinal

preparation. The said provision defines what is a medicinal

preparation and prescribes certain conditions and norms. In

fact going by the provision, namely 56A(2) Explanation (c)

an Expert Committee to be constituted by the Government

of Kerala has to prescribe the formula in a pharmacopoia

regarding the medicinal preparation. It is that Expert

Committee which is competent to say whether the medicine

prepared is a bona fide one or not. The Government of

Kerala has not so far constituted any such Committee and

therefore the whole proceedings is illegal. No other

authority as per the Act has the power and authority to

determine whether the Ayurvedic medicine seized is a bona

fide preparation or not. Petitioner relies on Note to Rule 3 of

the Kerala Spirituous Preparations (Control) Rules, 1969, Act

1 of 1077 also.

WPC.35218/2009. 4

4. The short contention of the petitioner is that in

order to launch a prosecution for the offence punishable

under Section 56A(b) of the Abkari Act, it is necessary to

obtain the opinion of the Expert Committee to be constituted

regarding the medicinal preparation. That having not been

done, the entire proceedings have to be quashed.

5. Inspite of several opportunities given to the

Government and even inspite of direction to file a

statement, nothing has been done in this matter.

6. When the matter was taken up for hearing,

learned Government Pleader handed over a copy of the

notification dated 19.11.2009, which reads as follows:

“S.R.O. No.963/2009- In exercise of the powers

conferred by Section 68A of the Abkari Act; 1 of

1077 read with rule 3 of the Abkari (Expert

Committee) Rules, 1968 and in supersession of

the notification issued under G.O.(P) No.115/87/TD

dated 27th November, 1987 published as S.R.O.

No.1657/87 in Part I of section iv of the Kerala

WPC.35218/2009. 5

Gazette No.49 dated 15th December, 1987, the

Government of Kerala hereby appoint an Expert

Committee with following members, namely.-

          1.The      Drugs      Controller,      Kerala,

            Thiruvananthapurm.

2. The Chief Chemical Examiner, Kerala,

Thiruvananthapuram.

3. The Director of Health Services, Kerala,

Thiruvananthapuram (Official- Allopathic

System of Medicines)

4. The Ayurvedic Drugs Controller, Kerala

Thiruvananthapuram (Official-Indian System

of Medicines).

5. Dr.V.G. Udayakumar, ‘Arabhi’, Areekkal,

Edaricode P.O., Malappuram (Non-Official

Indian System of Medicines).

6. The Director of Homoeopathy, Kerala,

Thiruvananthapuram (Official-

Homoeopathic System of Medicines).

7. The Joint Commissioner of Excise (Internal

Audit Wing), Excise Commissionerate,

Thiruvananthapuram.”

WPC.35218/2009. 6

7. It must be said that there is considerable force

in the contentions raised by the petitioner. Section 56A of

the Abkari Act reads as follows:

“56A. For allowing consumption of

certain preparations in business premises,

for the manufacture and stocking of such

preparations, etc:-

(1) Whoever being a chemist, druggist ,

apothecary or keeper f a dispensary or

Vaidyasala-

(a) allows any preparation containing liquor

or intoxicating drug to be consumed in his

business premises otherwise than for the bona

fide treatment, mitigation or prevention of any

disease; or

(b) manufactures or stocks or causes to be

manufactured or stocked any such preparation,

other than a bona fide medicinal preparation,

within the premises under his control;

shall, on conviction before a competent

court, be punished with imprisonment for a term

which may extend to five years, and with fine

which shall not less than fifty thousand rupees.

WPC.35218/2009. 7

(2) Whoever consumes any preparation

containing liquor or intoxicating drug, which is

not a bona fide medicinal preparation, in any

premises referred to in sub-section (1) shall, on

conviction before a Magistrate be punished with

fine which may extend to five thousand rupees.

Explanation:- For the purposes of this

section, “Bona fide medicinal preparation” shall

mean any medicinal preparation-

(a) manufactured according to a formula

prescribed in a pharmacopoeia approved by the

Government of India or the Government of Kerala,

or

(b) manufactured according to a formula

approved by the Government of Kerala in respect

of patent and proprietory medicinal preparations;

or

(c) approved as a bona fide medicinal

preparation by the Expert Committee appointed

under Section 68A.”

Section 68A deals with the constitution of the Exert

Committee.

WPC.35218/2009. 8

8. A reading of Section 56A will clearly show that

the authority to determine whether a particular medicinal

preparation is in conformity with the norms is the Expert

Committee to be appointed under Section 68A. The

Explanation to the said provision defines what is a bona fide

medicinal preparation. It should be confirm to a formula

prescribed in a pharmacopoeia approved by the Government

of India or the Government of Kerala. In the case on hand,

the issue, even as accepted by the learned Government

Pleader, falls within the scope of Explanation (c). The Expert

Committee has been constituted only on 19.11.2009.

9. The prosecution in the case on hand was

launched much before that. It was infact launched on

8.12.2001. Obviously, it is not in accordance with the

provisions of the Act. On that sole ground the petition has to

succeed.

In the result, this petition is allowed, and all

further proceedings in respect of C.R. No.60/2002 of

Pathanapuram Range Punalur Circle initiated by the Excise

WPC.35218/2009. 9

Range Office shall stand quashed. So also, all further

proceedings in S.C. 780 of 2007 on the file of the Additional

Sessions Court (Abkari) Cases, Kottarakkara shall stand

quashed and the petitioner shall stand discharged.

P. BHAVADASAN,
JUDGE

sb.