High Court Kerala High Court

Indira Bhaskaran vs Drugs Inspector (Addl.I) Office on 21 July, 2006

Kerala High Court
Indira Bhaskaran vs Drugs Inspector (Addl.I) Office on 21 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4538 of 2006()


1. INDIRA BHASKARAN, W/O. BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



1. DRUGS INSPECTOR (ADDL.I) OFFICE
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.M.JAMES

 Dated :21/07/2006

 O R D E R
                           J.M.JAMES, J.
                             --------------
                          B.A.4538/2006
                           ------------------
      DATED THIS THE 21ST DAY OF JULY, 2006


                             O R D E R

The petitioner is the accused, in

S.T.No.1628/2005 on the file of the Judicial Magistrate of

First Class, Mattannur. The petitioner is stationed in

Gulf, with her husband. Therefore, she could not be

present before the Court, when the case was taken up.

But her brother, who was managing the Ambika Medicals,

licensed in her name, was present before the Court, he

being the second accused. The allegation, as found in the

instructions, supplied by the Drug Inspector to the

prosecution, is that at the time of inspection of the Drug

Inspector, there was no registered pharmacist. Therefore,

an offence under Section 27(d) of the ‘Drugs and

Cosmetics Act’, 1940, had been registered against the

petitioner, as the first accused and her brother, as the

second accused. The petitioner is now in this country.

Hence she is before this Court, under Section 438 Cr.P.C.

B.A.4538/2006
2

2. The punishments, prescribed under Section

27(d) is upto a period of two years. Considering the facts

that are placed before me, particularly that ‘Ambika

medicals’ is managed by the second accused, her brother,

though the petitioner, first accused, is a licensee, I direct

the petitioner to appear before the Judicial Magistrate of

First Class, Mattnnur, on the next posting date and move

an application for bail, in which event, the learned

Magistrate shall allow her to be on bail, imposing such

conditions, which are deemed necessary.

The application is disposed of as above.

J.M.JAMES
JUDGE

mrcs