This petition is filed under section 432 .;31T.§1§fi@g
to adnfit the ipetition, cafi. for retzzord-rs. fram C951″; be}.Qvw ‘arid’ L.
quash the, archer of taking cognizancfi i_'{r’.Ttt’:»*: ‘<:«ff5£:::1<<:3:: ;:g[;_;é.{s
£8(a) T/W'. S«ec.'27fb) and Se::.IT'7'{f*– pr9ce:~:L;3A v’agai:£j’:st’% tbm
petitianers by the Pr1.JMf*C;” ~,Mud1:ic:} in C:;_§’~I*o;3f38/ 2068′
éatad 5.5.2993 at Vidff Anne:i’c:z§é”;§’. ” —
This pctitian <;f:;:iz':%,ing_'<V§'f:1 thififdéy, {I16 Court
maria {ha following: » ; A 'A
H .'§ am%::; facmg nag: for offenses
}.8{a ) ané. Sectic-3:1 2'?(':)} and 17(<:r)
of thfé Act, 1&4-Gk They have sought fog'
1:/mnciing against flzmm.
. gave the itarmtci Counsel fox” petitigmars 313$
VV éverments sf compiaixzt.
H HE: is avermd in $116 as-mplaint that petifienar
A’ ‘ L{.a;cc£i’sed §’~fr;3. 1 } is ma:nufact1::.r:i:£1g drugs mickey fha namss axzé
/”s’§r1e M)/$.J§<'S Gryx Pitxarmacmuficais Pvt,Lt:L$ Karna},
Haryana. Accumzi $50.} was permitttzgi to maflufactura
Grymox –«Pius Amexyailién 5g ifiisxaezztifiin Caiasuéss, Pa-titiener
:21: ~ L w «L '
:3:
§’¥{3.Q was E115 Dimctar cf petitioner New 1, p€tifi?:>n{:;*.f\§<§§3
tlzm analyiical chemist appr0ve£i:'b§?'Sta£;:
4, (311 2.12.2005, as-.e1
Oxymox {mm M/s.Venkatésir%%3ra
Bank ané they wer€~..§ent.VAVt6 at
Bangalore. The _Lab0r3.t0ry
rsvealsé _;;;§t Stauémfl quality.
‘Tl”‘h6rcfox§:,”‘z;{}:iQ$1:§§;:1i1§i_j+.x;gé13= §’1’i”f;c£ i{z»121_é:e1″ Sectiozz 200 Cr.P.C.
‘Fh e Vi€8i:1?i:€(i. §§figViS$}’8nt€ an penisal {if compiaint,
tQ§::£1{ eggnimxazfié Véu:1{i’ considering the avexments of compiasérzt
” « _ié;~:1:é’z:iA précgss ta petitioners.
Cezmsci for pfitifionsm rsiyixlg an the
ismmd by Drug Cgntzmiier xxzeuié grabmit £333.: “£316
.A Vafofegaiid drug £3323 uzzdfiz’ Catcgoxy ‘Bi Thémfwm, §}=EI_’i’i’i0Z’l€I’S
” Ezrfize mat committszi any ofiences, which E am not persnaégé
to acceyt far ifs: follaxwing reasons.
1 Whcfiaex” the guidelines rehlszd 1″i§.ii”§1’1′::1′}}.?”‘}7iC§Zif§i£}fi.€fi*S§b
have statutary forca is a matte}: ‘£9 b¢..c§}i1$§rjéx¢5;. é12i’*i:1gw.:.?r:a1. ”
Whsther yretitimtzfzrs €Qu1{i,–‘B33fl1if§1C”%iEI’$ tfirfiig,
on the fitreflgfil of 3b0§éV$1;%’§,:a£3. gii.i;:1»::f:§i;;és ‘£9 13%:
cotmidfzred éuring trié}’;~..__ V¥f’V..V§i:0 r10t ‘i’v1V1’idV$z1y groumis
{<3 £41133}: the impugn-5-3 'V
Accoxiiiréggy, 1:}é:ti'£ic;f; 31$ ._d:i§§i;:1is$eé 23%, 5316 Stage of
admissidfi. j_ " '
Sd/-
JUDGE