High Court Punjab-Haryana High Court

Rajinder Kapoor vs Centra Bureau Of Investigation on 22 June, 2009

Punjab-Haryana High Court
Rajinder Kapoor vs Centra Bureau Of Investigation on 22 June, 2009
Criminal Misc. No. M-16804 of 2009                             -1-

                                      ****


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                         Criminal Misc. No. M-16804 of 2009
                         Date of decision:22.06.2009

Rajinder Kapoor                                          ...Petitioner

                                 Versus

Centra Bureau of Investigation
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:      Ms. Puneeta Sethi, Advocate for the petitioner.


                              *****

S.D.ANAND, J.

The Central Bureau of Investigation launched a

prosecution against the petitioner and some others on an allegation

which stand noticed in FIR Annexure P-1 and which are further

evident from the impugned order. The following relevant facts

noticed by the learned Trial Court are reproduced for facility of

reference:-

“As per the facts of the case, Rajinder Kapoor Proprietor

of M/s Global Laboratories, M/s Global Laboratories Firm,

Kashmir Chand Roshan Lal Kawatra & M/s Suraj Medical

Agencies have been challenged in the above said case.

As per the brief facts of the case, CBIEOU-V Branch,

New Delhi on 5.2.2006 registered a case against Kunal

Kaushal and others. They were found in possession of
Criminal Misc. No. M-16804 of 2009 -2-

****

G-Norphine Buprenorphine injections at Shamli district

Muzaffarnagar Uttar Pradesh on 4.2.2006 without any

valid authority/document. These injections were

manufactured by M/s Gold Star Pharmaceuticals Pvt.

Limited, Ferozpur road Dagru, Moga, Punjab. During the

course of investigation, the CBI along with the officers of

Drugs Department Punjab conducted joint raid at the

premises of Suraj Medical Agencies located at Court

Road, Moga, Punjab on 1.9.2006 in the presence of

independent witnesses, Drug Authorities, Punjab and

Roshal Lal Kawatra incharge of Suraj Medical Agencies.

In that raid, 19270 injections of Buprenorphine, the brand

name BUP Norephine Batch No. 1450 manufacturing

date 2/2006, Expiry date 7/2007 manufactured by M/s

Global Laboratories, SAS Nagar Mohali, Punjab were

recovered. Shri Roshan Lal Kwatra competent/incharge

of M/s Suraj Medical Agencies failed to produce any

bill/invoice pertaining to the purchase of said injections

manufactured by M/s Global Laboratories Mohali, Punjab.

These injection were seized by the Drug Department,

Punjab and the samples were drawn by CBI in the

presence of independent witnesses. During investigation,

it was revealed by Shri Rajinder Kapoor proprietor of M/s

Global Laboratories that they had manufactured 75000

Buprenorphine injections of Batch No.1451 during
Criminal Misc. No. M-16804 of 2009 -3-

****

January, 2006 to April, 2006 for M/s ETC Medicine

located at Pirojpur, Malda, West Bengal and the same

were sold vide invoice No.938 dated 20.02.2006, No.995

dated 2.4.2006, 1064 dated 11.07.2006 and 1127 dated

9.9.2006. However, Modh Abu Tahir, proprietor of Ms.

ETC Medicine, Malda, West Bengal had purchased only

35000 Buprenorphine injections in the brand name of

Buprenorphine of Batch No.1356 on two occasions from

M/s Global Laboratories vide invoice No.995 dated

20.04.2006 and 1064 dated 11.07.2006. They had

purchased only 3000 Buprenorphine injections of Batch

No.1451 on two occasions with invoice No.938 dated

20.02.2006 and 1127 dated 9.9.2006. Therefore, M/s

ETC Medicine Malda did not purchase 65000 ampoules

of Buprenorphine of Batch No.1451 from M/s Global

Laboratories. In fact M/s Global Laboratories through

Rajinder Kapoor had sold 19270 Buprenorphine injections

of Batch No.1451 to M/s Suraj Medical Agencies, Moga

without any bill. They have sold 35000 Buprenorphine

injections of Batch No.1451 in the market in an illegal

manner for huge monetary gain. The intoxicant material

in this injections fall in commercial quantity as per the

provisions of NDPS Act. With these allegations, the

above said accused were challaned in the Court.”

It is apparent from the record that the first anticipatory bail
Criminal Misc. No. M-16804 of 2009 -4-

****

plea (filed by the petitioner through another counsel) was dismissed

as withdrawn (by a Coordinate Bench of this Court) on 11.5.2009.

The relevant order reads as under:-

“Counsel for the petitioner, after arguing for some time,

prays that he be permitted to withdraw the present

petition.

As prayed, the present petition is dismissed as

withdrawn.”

The learned counsel for the petitioner has not been able

to invite my attention to any circumstances which may have changed

in the meantime, or any fact which may have surfaced during the

intervening period, to justify the filing of an anticipatory bail plea

afresh.

In the light of the above, the petition is held to be

denuded of merit and is ordered to be dismissed.

June 22, 2009                                (S.D.Anand)
Pka                                             Judge