High Court Karnataka High Court

Sampatraj Surana vs State Of Karnataka on 20 August, 2008

Karnataka High Court
Sampatraj Surana vs State Of Karnataka on 20 August, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coumr or KARNATAKA AT   A

cwrso mzs me 20*" mfxf OF AUéUAtS'}".. _  %  

THE HON'BLE MR.JUs1ICE,:v kC3HAAf¢ S!-§Ax?~15§flH'E4~J;R::'5rOt;)DAR" A %

-1,

aemae; T 1 i '

CRIMINvAL.VPETITE.§i5N r~'Je.5.444z2aa?'i

Between :

Sampatraj Surana   
Aged about 37 years f} V . * '
S,/cs Rarzgaraj §3'iL1£é.iflé'=.v-  '
Mfs. Usha Phéarrnzi  V'
110.3038, }iAI,. 2%; $t.'§*gg: _

80 ft. Rapid, act: M;-i.-_ip c:grm:;%'~[j'

inciiranaggxr ._ -- V
Banga1ore4i38. ._

( By Sri R.N air;a fa3, Adx;c¢aie«;_"..'L'

' 1 . 'V'i':'«=i;_e§;f,:3  

' . _At._¢:he" iné %..anc~*:;' Of
'The Dmgé h_:s.§:)e&()ia:1

Cimiri: for Emnomic Offenoas, Bangalore, .. ‘ ,

This Criminai Petition (naming on for admissi0.:”i__t}ii§r'<;ie=:3§,**E.i"iei.V

Court made the fczllcuwing : .

This petition is filed prayjmg for €g2Ji§shingiVt}iu * *’

in C.C.No.873] 2007, pending filehf (Li3uI”t for

Economic offences,

2. The records ‘ and either

accused: me 200′? for the ofiences
punishabIc__i1ndér’Se;i§ti:§iia’:Vii13. (a){i) r/w. Section 17-3(6) and

ISA, ms, 2é'(1; A(cc;a;,i”-27.’ (<1), 23, 23A, 22 (3; of Drugs and

A£.:3",_ 1945. iiii HiPetitioner is amused No.2 in the said

m.éi§_%£:i;' that th& ptztitionttr Soki to accused No.3

thei — Sporiderx 500 capsules Batch No.9121289.

1 is smied tot.» he the distributor. According ti) the

i'fg;4,:i_ibt;i.<:jifi1er, accusesd No. 1 is 31:50 a licenced Wholesale: dealer {if

K dfiigs. Petitioner heretiia is not the manufacturer of the. drugs,

u but is a licenced whelesale dealer cf drugs.

W'

3. According to the petitionar, he is not 1iabgié.”–.t0 be

pmm:-xeded with as he is amt the manufacturer _r:f_i L-iéitiigs

which is spurieus. Ha further submits “h:=§.s V’

purchased the drugs from the 1:m;:¢§a’wh¢1¢sah§r_;i::;gV%’c5ni:m F

be pmceeded with for the: ofienges A.

4. The said contnntion there is
no prohilaitfian in any oittie Cosmetics
Act, 1940, that the for sale {ltf
spuxiuus drugs; pf quality without the
manufairztiiiiffi’ The mily defence
availabititsgg iifthe petition is that he: 4301116 net

despijm. diligéiice asoextaial that the Drug in

i questibr}{“in”” wéxjlméénfiavened the provisions of the Act.

.Thi§ available to the petitioner, will have to be

era’-i15i<iie1'edi tile. trial (hurt in accordance with sub~secti0n (1)

W1'/W. szxifsection (3)01? S6Cfi0Ii 19 of the Act only aftaer the

flVi{')I'?(}»S£§t_311f.'i{)Il has led its evidence. to prove its case. Tbs Eatuove

V' of mine is suppcsrted by the Division Bench judgment of

the Apex Court in the vase of THE sum or amama

V'

-4-

22.49333 -13%» wavmv vzmmzamr nmsmw
(zms muss casas 32;. ‘” ‘ ” H

In View of the same, this fiat

tn the interfere; with the pmoafidjxlgsfif {fie 3

Petition is thcmfqrg -».._

K d/_

Rbk/