Bombay High Court High Court

Narendrakumar Dani S/O Mangilal … vs The State Of Maharashtra And Anr. on 3 August, 2001

Bombay High Court
Narendrakumar Dani S/O Mangilal … vs The State Of Maharashtra And Anr. on 3 August, 2001
Equivalent citations: 2002 (1) BomCR 582, 2002 BomCR Cri, (2001) 4 BOMLR 319, 2001 (4) MhLj 341
Author: S Parkar
Bench: S Parkar


JUDGMENT

S.S. Parkar, J.

1. These three petitions are filed by the same petitioners-accused for quashing the complaints filed against them under the provisions of the Drugs and Cosmetics Act, 1940 and since they involve common question of law, the same are being disposed of by this common judgment.

2. The petitioner – Company i.e. Prem Pharmaceuticals situated at Osan Baug, P. O. Palda. Indore (M.P.) is a manufacturer of drugs. The petitioner-Company holds valid drug licence to manufacture for sale and distribution different transfusion fluids and is permitted to manufacture 0.9% Sodium Chloride and 5% Dextrose Injection I. P. The said injections are used as intravenous injections to the persons who are unable to take food and water orally or otherwise are unable to digest food having undergone surgery or otherwise.

3. In the first case the sample of the aforesaid injection was collected from St. George Hospital, in the second case from Civil Hospital, Alibaug and in the third case the sample was collected from various hospitals in Maharashtra. The said samples were declared as not of standard quality as they contained suspended matter visible to an unaided eye. The samples were collected by the Drug Inspectors from various places and sent for analysis. As per the report of the Chemical Analyser the samples of the drug was declared to be not of standard quality as they contained suspended matter visible to an unaided eye. Therefore, the prosecutions were lodged against the petitioners who are the manufacturing Company and its 10 partners, including four lady partners. The prosecutions were lodged under Section 18(a)(i) read with Sections 16, 34 and 27(d) of the Drugs and Cosmetics Act, 1940. These three petitions have been filed for quashing those cases under Article 227 of the Constitution of India and under Section 482 of the Code of Criminal Procedure.

4. The learned counsel appearing for the petitioners raised two contentions. Firstly, he contended that the injection or drug in question cannot be said to be of sub-standard quality for visibility of suspended matter as the particles are likely to develop if the drug is not stored in cool place and there is no allegation that foreign material was found in the said drug. Secondly, it was contended that all the partners of the Company cannot be prosecuted in view of Section 34 of the Act unless they are shown to be incharge of and responsible to the Company for the conduct of the business of the Company.

5. The drugs which were seized from the different hospitals seem to have been manufactured in August 1986 and their expiry date was of August 1988. The samples were collected in the month of November 1986 containing particles. it is not in dispute that the Company is entitled by its licence to manufacture mixture of Sodium Chloride and Dextrose. Under Rule 76 of the Drugs and Cosmetics Rules, 1945 manufacturing Company is bound to appoint a qualified manufacturing chemist approved by the Licensing Authorities under the Drugs and Cosmetic Act. In para 3 of the petition is it is averred that the petitioner-Company has been manufacturing all drugs by and under direct control of qualified chemist engaged by the Company in compliance with Rule 76 of the Drugs and Cosmetic Rules. It is further stated in para 4 of the petition that the petitioner-Company had employed one Chand Sharma as a Chemist who used to manufacture all the drugs and was responsible to it for proper manufacture of it. It is further stated that a separate qualified Chemist was also appointed by the Company for the laboratory of the petitioner-Company and was assisted by qualified staff. It is not disputed on behalf of the State that both these, Chemist as well as analytical chemist are qualified and have been approved by the Licensing Authorities.

6.It is further pointed out on behalf of the petitioners that the Pharmacopoeia of India under Ministry of Health and Family Welfare appoints Pharmacopoeia Committee which is called “Pharmacopoeia of India” which has laid down standards which were published in Pharmacopoeia of India (the India Pharmacopoeia) Volume-1, Third Edition of 1985. So far as the drug of injection called “Sodium Chloride and extrose” is concerned, it has laid down under the heading Storage as follows :

“Storage: Store in single-dose containers in a cool place. On keeping, there
may be separation of small solid particles.”

Secondly, it has also laid down the rule about labelling under the heading Labelling as follows :

“Labelling : The label on the container states (1) the strength as the
percentages w/v of Sodium Chloride and of Dextrose, C6H12O6; (2) the
approximate concentrations, in milli equivalents per litre, of the sodium ions
and the chloride ions (when the preparation is intended for intravenous
infusion); (3) that the injection should not be used if it contains visible solid
particles,”

7. Thus the two essential standards or the conditions laid down are that the injection should be stored in a cool place and secondly the injection should not be used if it contains visible solid particles. It, therefore, appears that according to the Pharmacopoeia of India the development of visible solid particles is a natural phenomenon during storage if there is variation in temperature, hence label is required to be put on such drugs with the instructions that the injection should not be used if it contains visible solid particles. If the drug in question contained visible solid particles the hospitals ought not to use those injections on the patients. It is not the case of the prosecution that the drug or injection in question contained any foreign material and the ingredients thereof were not in the prescribed standard proportion. No samples were taken from the manufacturers directly and as per the complaint which is the subject matter of Criminal Writ Petition No. 975/ 89 the injections in question were purchased by the St. George Hospital in September 1986 from the distributors M/s. Delpha Drugs and Pharmaceuticals (India) and the samples in question were taken in the month of November, 1986 from St. George Hospital. The development of particles may be due to non-observance of the standard of storage in a cool place. As stated earlier, it is not the case of the prosecution that these particles were foreign material and not of Sodium Chloride or of Dextrose. In the above circumstances, it cannot be said that there was any contravention of the provisions of Drugs and Cosmetics Act by the petitioner-Company.

8. On behalf of the petitioners reliance is placed on the judgments of the Madhya Pradesh High Court and Andhra Pradesh High Court. The first judgment relied on is in the case of the these very manufacturers, M/s. Prem Pharmaceuticals and Ors. v. State of M.P.,. That was a case where these petitioners were prosecuted under the provisions of Drugs and Cosmetics Act in respect of the drug Sodium Chloride injection on the ground that it was of Sub-standard quality and contained extraneous, particles. It was held by the Indore Bench of Madhya Pradesh High Court that in the absence of analysis of the particles found in the medicine it cannot be said that they were of extraneous substance and not particulate matter of the contents of the medicine coming into existence during storage subsequent to its manufacture. It was further observed that in view of Section 19(2)(b) of the Act, a drug cannot be said to be below standard quality only by reason of the fact that in the process of manufacture, preparation or conveyance some extraneous substance has unavoidably become intermixed with it, in the absence of allegation of awareness of the intermixture. In these circumstances, the prosecution was quashed in exercise of inherent powers under Section 482 of the Code.

9. In my view the ratio of the aforesaid judgment of the Madhya Pradesh High Court is squarely applicable to the present case where the manufacturing Company is same and I am in full agreement with the view taken in the aforesaid decision of the Madhya Pradesh High Court. Similar view has been taken by the same Court in respect of another manufacturing Company in the case of M/s. Impha Labs. Indore and Ors. v. State of M.P.,. This view has also been followed by the Andhra Pradesh High Court in the case of Vetcha Vekata Raju v. State of A.P.,.

10. In my view, from the precautions laid down by the Pharmacopoeia of India to be taken in respect of Sodium Chloride and Dextrose injection as regards the standard of storage and the condition of labelling, it is quite clear that the development of particles in the said drug is a natural phenomenon and they may be particulate matter of the contents of the medicine coming into existence during the storage subsequent to its manufacture for which the manufacturers cannot be held responsible. It is not the case of the prosecution that the ingredients of the Injection were not as prescribed or as represented on the label and the only reason assigned by the Government Analyst for the drug being sub-standard, as per the complaint, is that the sample contained suspended matter, which may be particulate of the medicine. It is, therefore, that the Pharmacopoeia of India has issued direction that the label should be put on containers of such injection that they should not be used if they contain visible solid particles. For the aforesaid reason, in my opinion, no primafacie case is made out to prosecute the petitioners.

11. Apart from this, the second contention raised on behalf of the petitioners is that unless the partners i.e. petitioner Nos. 1 to 10 are shown to be incharge of and also responsible to the Company for the conduct of the business of the Company they cannot be prosecuted. In the complaint it is only mentioned that petitioner Nos. 1 to 10 i.e. Original Accused Nos. 1 to 10 are partners of the firms of M/s. Prem Pharmaceuticals i.e. accused No. 11 and, therefore, are responsible for contravention of Section 18(a)(i) as per Section 34 of the Act. There is not even an averment in the complaint that they are in-charge of the business of the Company. On this additional ground also, the cases are liable to be quashed as against petitioner Nos. 1 to 10, the partners of the manufacturing Company as held by the Supreme Court in the case of State of Haryana v. Brij Lal Mittal and Ors.,. In view of the above the petitioners are entitled to succeed.

12. In the result, the above petitions are allowed and rule is made absolute in terms of prayer clause (a) in all the petitions.