Gujarat High Court High Court

State vs The on 3 February, 2010

Gujarat High Court
State vs The on 3 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/805/2002	 3/ 6	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 805 of 2002
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE Z.K.SAIYED
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

MUKESH
C UPADHYAY - Opponent(s)
 

=========================================
 
Appearance
: 
MR HL JANI
ADDITIONAL PUBLIC
PROSECUTOR for Appellant(s) : 1, 
NOTICE SERVED for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
ORAL
JUDGMENT

1. The
present appeal, under section 378(1) (3) of the Code of Criminal
Procedure, 1973, is directed against the judgment and order of
acquittal dated 6.6.2002 passed by the learned Chief Judicial
Magistrate, Vadodara in Criminal Case No.150 of 1997, whereby the
accused has been acquitted from the charges leveled against him.

2. The
brief facts of the prosecution case are as under:

2.1 The
complainant Drugs Inspector raided the place of respondent on
23.6.1995 and it was found that the the respondent accused was
keeping the stock allopathic drugs and he was having registration
under the Gujarat of Ayurvedic and Unani System. Therefore, the
respondent was asked for licence for keeping and selling the
allopathic medicines and he was not able to produce any such
permit. Therefore, the respondent accused was not a Medical
Practitioner under the Drugs and Cosmetics Act, 1940 and Drugs and
Cosmetics Rules, 1945 and therefore, he was not eligible for the
concession under Rule 2 (e)(e) available to the registered
practitioner. Thus, the accused respondent by storing the
allopathic medicines committed breach of Rule 18(c) and therefore,
under Section 27 of the Act, he is liable for offence.

2.2 Therefore,
Criminal Case No.150 of 1997 with respect to the aforesaid offence
was filed against the respondent before the learned Chief Judicial
Magistrate, Vadodara.

2.3 To
prove the case against the present accused, the prosecution has also
produced documentary evidence and has examined witness.

3. Being
aggrieved by and dissatisfied with the aforesaid judgment and order
passed by the learned trial Court the appellant has preferred the
present appeal.

4. It
was contended by learned APP Mr. Jani that the judgment and order of
the trial Court is against the provisions of law; the trial Court has
not properly considered the evidence led by the complainant and
looking to the provisions of law itself it is established that the
complainant has proved the whole ingredients of the evidence against
the present respondent. Learned APP has also taken this court
through the oral as well as the entire documentary evidence.

4.1 Thus,
it is a settled principle that while exercising appellate power, even
if two reasonable conclusions are possible on the basis of the
evidence on record, the appellate court should not disturb the
finding of acquittal recorded by the trial court.

4.2 Even
in a recent decision of the Apex Court in the case of State
of Goa V. Sanjay Thakran & Anr. Reported in (2007)3 SCC 75,
the Court has reiterated the powers of the High Court in such cases.
In para 16 of the said decision the Court has observed as under:

16. From
the aforesaid decisions, it is apparent that while exercising the
powers in appeal against the order of acquittal the Court of appeal
would not ordinarily interfere with the order of acquittal unless the
approach of the lower Court is vitiated by some manifest illegality
and the conclusion arrived at would not be arrived at by any
reasonable person and, therefore, the decision is to be characterized
as perverse. Merely because two views are possible, the Court of
appeal would not take the view which would upset the judgement
delivered by the Court below. However, the appellate court has a
power to review the evidence if it is of the view that the conclusion
arrived at by the Court below is perverse and the Court has committed
a manifest error of law and ignored the material evidence on record.
A duty is cast upon the appellate court, in such circumstances, to
re-appreciate the evidence to arrive to a just decision on the basis
of material placed on record to find out whether any of the accused
is connected with the commission of the crime he is charged with.

4.3 Similar
principle has been laid down by the Apex Court in the cases of
State
of Uttar Pradesh Vs. Ram Veer Singh & Ors, reported in 2007 AIR
SCW 5553
and in Girja
Prasad (Dead) by LRs Vs. state of MP, reported in 2007 AIR SCW 5589.
Thus, the powers which this Court may exercise against an order of
acquittal are well settled.

4.4 It
is also a settled legal position that in acquittal appeal, the
appellate court is not required to re-write the judgment or to give
fresh reasonings, when the reasons assigned by the Court below are
found to be just and proper. Such principle is laid down by the Apex
Court in the case of State
of Karnataka Vs. Hemareddy, reported in AIR 1981 SC 1417
wherein it is held as under:

&
This court
has observed in Girija Nandini Devi V. Bigendra Nandini Chaudhary
(1967)1 SCR 93: (AIR 1967 SC 1124) that it is not the duty of the
appellate court when it agrees with the view of the trial court on
the evidence to repeat the narration of the evidence or to reiterate
the reasons given by the trial court expression of general agreement
with the reasons given by the Court the decision of which is under
appeal, will ordinarily suffice.

5. I
have gone through the judgment and order passed by the trial court. I
have also perused the oral as well as documentary evidence led before
the trial court and also considered the submissions made by learned
APP for the appellant. It appears from the record that previously the
present respondent had filed Civil Suit against the order of
Commissioner of Drugs and stay was obtained by respondent. Therefore,
the learned Judge has rightly observed the said stay was in existence
at the time of filing the criminal case against the respondent –
accused and therefore, prima facie, the complaint was lodged by the
complainant is false and frivolous. It appears from the record that
the learned Judge has rightly considered the aspect that the accused
was a degree holder of Homeopathic and therefore, he had no right to
practice as allopathic practitioner and therefore, the complainant
has filed criminal case against the respondent on his own belief,
which is totally baseless. Therefore, I am in total agreement of the
reasons assigned by the learned Magistrate.

6. Learned
APP is not in a position to show any evidence to take a contrary view
of the matter or that the approach of the trial court is vitiated by
some manifest illegality or that the decision is perverse or that the
trial court has ignored the material evidence on record.

7. In
the above view of the matter, I am of the considered opinion that the
trial court was completely justified in acquitting the respondent of
the charges leveled against him.

8. I
find that the findings recorded by the trial court are absolutely
just and proper and in recording the said findings, no illegality or
infirmity has been committed by it.

9. I
am, therefore, in complete agreement with the findings, ultimate
conclusion and the resultant order of acquittal recorded by the court
below and hence find no reasons to interfere with the same. Hence the
appeal is hereby dismissed. Bail bond, if any, stands cancelled.
Record and proceedings to be sent back to trial Court, forthwith.

(Z.K.

SAIYED, J.)

ynvyas

   

Top