High Court Kerala High Court

Suresh Lal.R. vs The Drugs Controller Of Kerala on 21 January, 2011

Kerala High Court
Suresh Lal.R. vs The Drugs Controller Of Kerala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33949 of 2010(P)


1. SURESH LAL.R., MANAGING PARTNER
                      ...  Petitioner

                        Vs



1. THE DRUGS CONTROLLER OF KERALA
                       ...       Respondent

2. ASSISTANT DRUGS CONTROLLER

3. M/S.J.B.CHEMICALS & PHARMACEUTICALS LTD.

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :SRI.PREMJIT NAGENDRAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/01/2011

 O R D E R
                                                                   'C.R.'

                    ANTONY DOMINIC, J.

          ```````````````````````````````````````````````````````
  W.P.(C) Nos.33949, 35655, 36260 & 37014 of 2010
          ```````````````````````````````````````````````````````
         Dated this the 21st day of January, 2011

                         J U D G M E N T

The issues raised in these writ petitions are

common and, therefore, these cases were heard together

and are disposed of by this common judgment. For

convenience, W.P.(C) No.33949/2010 is adopted as the

leading case.

2. Petitioner is a wholesale dealer in drugs, who has

obtained Ext.P1 licence issued under Rule 61 of the Drugs

and Cosmetics Rules, 1945. The third respondent is a

manufacturer of medicines, who, by Exts.P2 and P3, has

appointed him as a stockist for Pathanamthitta District.

Ext.P4 sale invoices are produced to show that medicines

have been supplied in the past. Petitioner states that

subsequently, the third respondent discontinued supply of

medicines and Ext.P5 request made to continue the supply

W.P.(C) No.33949/2010 & connected cases
: 2 :

was not responded. It is stated that complaining of the above,

they made Ext.P6 representation to the second respondent.

Thereupon, they were directed to move the first respondent.

Accordingly, they submitted Exts.P7 and P8 series of

complaints to the first respondent. There was no response to

those complaints and it is in these circumstances, this writ

petition has been filed.

3. Prayer sought in the writ petition is to direct

respondents 1 and 2 to require the third respondent

manufacturer to supply medicines to the petitioner in terms of

the petitioner’s licence as a wholesale dealer. The main

contention raised by the learned senior counsel appearing for

the petitioner is that, under clause 18 of the Drugs (Prices

Control) Order, 1995, manufacturer cannot refuse to sell or

supply medicines to a wholesale dealer. In support of this

contention, learned senior counsel also relied on the

judgments of this Court in W.P.(C) No.6876/2009 and W.P.

(C) No.36675/2009.

W.P.(C) No.33949/2010 & connected cases
: 3 :

4. The third respondent has filed a counter affidavit, in

which, the third respondent submits that like other

manufacturers, it has its own procedure in the matter of

distribution of medicines and sales not only in Kerala, but

throughout India. It is stated that the company appoints

Clearing and forwarding agents to stock their products,

despatch and invoice the goods to the stockists, collect

payment for the same and deposit the collection in the

company’s account. It is stated that the company does not

have any direct sales outlet in Kerala. It has two clearing and

forwarding agents in Kerala, one for southern districts located

at Ernakulam catering to the requirements of

Thiruvananthapuram to Ernakulam. Similarly, it has another

clearing and forwarding agent who is catering the

requirements of the remaining parts of the State. It is stated

that the stockists avail of their requirements from the clearing

and forwarding agents and that the wholesale dealers availed

of their supply from the stockists. According to the company,

W.P.(C) No.33949/2010 & connected cases
: 4 :

it is free to regulate its supply and appoint stockists and none

has any right to demand direct supply from the manufacturer

itself. As far as the petitioner’s claim that it is a stockist is

concerned, the company states that it has terminated the

arrangement telephonically.

5. In the reply affidavit filed by the petitioner, he has

reiterated his contention in the writ petition. As far as the

claim of the company of having terminated the stockist

agreement is concerned, that has been denied by the

petitioner.

6. In the light of the contentions raised by both sides,

the only issue that arise for consideration is whether the claim

of the petitioner that in the light of clause 18 of the Control

Order, the company cannot refuse supply to a wholesaler duly

licenced under the Act and the Rules is sustainable or not.

7. Clause 18 of the Drugs (Price Control) Order

issued under the provisions of Section 3 of the Essential

Commodities Act, 1955, reads as under:-

W.P.(C) No.33949/2010 & connected cases
: 5 :

” 18. Manufacturer, distributor or

dealer not to refuse sale of drug.

Subject to the provisions of the Drugs

and Cosmetics Act, 1940 (23 of 1940) and the

Rules framed thereunder –

(a) no manufacturer or distributor

shall withhold from sale or refuse to sell to a

dealer any drug without good and sufficient

reasons;

(b) no dealer shall withhold from sale

or refuse to sell any drug available with him

to a customer intending to purchase such

drug.”

8. This provision shows that as far as a manufacturer

or distributor is concerned, subject to the provisions of the

Drugs and Cosmetics Act, 1940 and the Rules framed

thereunder, manufacturer or distributor shall not withhold from

sale or refuse to sell to a dealer any drug, without good and

sufficient reasons. The word ‘distributor’ has been defined in

clause 2(e) as a distributor of drugs or his agent or a stockist

appointed by a manufacturer or an importer for stocking his

W.P.(C) No.33949/2010 & connected cases
: 6 :

drugs for sale to a dealer. Similarly, ‘dealer’ has been defined

under clause 2(d) as a person carrying on the business of

purchase or sale of drugs whether as a wholesaler or retailer

and whether or not in conjunction with any other business and

includes his agent. Similarly, ‘manufacturer’ has been defined

in clause 2(m) as any person who manufactures a drug. The

provision of clause 18(a) of the Control Order prevents a

manufacturer or his distributor from withholding supplies. This

rule makes it clear that the manufacturer has the right to

appoint distributor, the definition of which, includes stockist

also. Further, the Rule provides that a manufacturer or his

stockist shall not withhold from sale or refuse to sell to a

dealer, which expression again includes retail and wholesale

dealers. This obligation of the manufacturer and distributor is

qualified with the words ‘without good and sufficient reasons’.

Therefore, if a manufacturer or distributor has good and

sufficient reasons, they are entitled to refuse sale of their

products to a wholesaler or a retailer. Question is whether a

W.P.(C) No.33949/2010 & connected cases
: 7 :

commercial arrangement made by a manufacturer amounts to

a good and sufficient reason to refuse supply to a dealer, who

demands supply in violation of such arrangement. I have not

been shown any provision either in the Drugs and Cosmetics

Act or the Essential Commodities Act or in any Rules or

Orders issued under these enactments, which restricts the

right of a manufacturer to channelise his supply to the market

in the manner they consider appropriate. Further, as already

noticed, manufacturer is entitled to appoint stockists also. If

that be so, it has to be recognised that the commercial right of

a manufacturer to appoint distributors or stockists is well

recognised. Consequently, the manufacturer has to be held

entitled to regulate his supply through a distributor or stockist.

If so, refusal of a manufacturer to supply goods directly to a

wholesaler or a retailer for the reason that the supplies are

channelled through a distributor or stockist has to be

recognised as a good and sufficient reason as contemplated

in Clause 18 of the Control Order.

W.P.(C) No.33949/2010 & connected cases
: 8 :

9. As far as Ext.P10 judgment is concerned, in my

view, this judgment also does not militate against the

aforesaid interpretation of clause 18 of the Control Order.

From Paragraph 7 of Ext.P10 judgment being relevant reads

as under:-

” 7. Clause (2)(1) of the Control

Order defines manufacture and clause (m)

states that ‘manufacturer’ means any person

who manufactures a drug. Clause 2(e)

provides that ‘distributor’ means distributor

of drugs or his agent or a stockist appointed

by a manufacturer or an importer for stocking

his drugs for sale to a dealer. ‘Dealer’

means, in terms of clause 2(d) of the Control

Order, a person carrying on the business of

purchase or sale of drugs, whether as a

wholesaler or retailer and whether or not in

conjunction with any other business, and

includes his agent. With this, adverting to

clause 18, it could be seen that the said

provision enjoins that subject to the

provisions of the D & C Act and the Rules

framed thereunder, no manufacturer or

W.P.(C) No.33949/2010 & connected cases
: 9 :

distributor shall withhold from sale or refuse

to sell to a dealer any drug without good and

sufficient reasons. The question raised is as

to whether this obligation is satisfied by the

manufacturer, pointing out different stockists

that it has in terms of its commercial contacts.

8. A close reading of clauses (1) and

(m) would show that manufacturer does not

include a stockist. Manufacturer is one who

carries out the process of manufacture in

terms of clauses 2(1), i.e., in relation to any

drug, carries out any process which

ultimately provide any drug with a view to its

sale and distribution. The process of

distribution by the manufacturer, through any

of its stockists, is not part of the regulations

made through the Control Order issued under

the Essential Commodities Act. ‘Distributor’

in terms of clause 2(e) of the Control Order is

the distributor who is eligible in terms of

clause 18(a) for statutory protection from

being deprived of supply of drugs.

‘Distributor’ as defined in clause 2(e) of the

W.P.(C) No.33949/2010 & connected cases
: 10 :

Control Order manes a distributor of drugs

or his agent or a stockist appointed by the

manufacturer. Therefore, even if

manufacturer has a stockist, he may be a

distributor in the company. But the

appointment of stockists does not take away

the statutory liability of the manufacturer to

effect supply to satisfy the mandate of clause

18(a), which obliges that a manufacturer

shall not withhold from sale or refuse to sell

to a dealer any drug without good and

sufficient reasons.

9. The petitioners are dealers as

defined in clause 2(d) of the Control Order.

They carry on the business of purchase and

sale of drugs on wholesale basis. They,

therefore, are dealers for the purpose of the

Control Order. If that were so, the

petitioners are entitled to supply of drugs by

the manufacturers. Even if the manufacturer

shows the availability of stockists as good

and sufficient reasons to refuse sale directly

to the petitioners/dealers, the agency

W.P.(C) No.33949/2010 & connected cases
: 11 :

relationship between the stockists and

manufacturer cannot, in any way, result in

deprivation of the petitioners, who are

dealers, from the entitlement to supply, which

is protected by clause 18 of the Control

Order. Therefore, the petitioners are clearly

entitled to supply of drugs. Otherwise, it

would be in contradiction with clause 18 of

the Control Order except in cases where there

is good and sufficient reasons.

10. The relationship of the stockists

and the manufacturer does not entitle the

manufacturer to refuse supply to the

petitioners. It would, at the most, enable it to

require that the petitioners have to buy from

the stockists with reference to any term of the

commercial deal between the manufacturer

and its stockists, if any. It also needs to be

noted that the requirement to supply the drugs

form part of the statutory duties in terms of

the Control Order which is issued under the

Essential Commodities Act.

11. The Drugs Controller of the

W.P.(C) No.33949/2010 & connected cases
: 12 :

Government of Kerala is present before Court

today and he has explained the stand of the

department in as much as the Drugs

Controller cannot be made to negotiate

between the manufacturer or its stockists and

the dealers who want the supply. The

possession of licence in terms of the D & C

Act and Rules, which entails a person to be

treated as a dealer for the purpose of the

Control Order, does not ipso facto result in

his being a stockist of the manufacturer. The

appointment of stockists is with the exclusive

commercial domain of the manufacturer and

the Drugs Controller is not liable or entitled

to interfere with that matter in any manner.

At the same time, any failure of the

manufacturer to supply to a dealer in terms of

clause 18 of the Control Order is a matter, on

which, the Drugs Controller would be entitled

to exercise authority and in view of that

clause, he is duty bound to take such action.

However, the manufacturer has necessarily to

be heard as to any sufficient or good reason

W.P.(C) No.33949/2010 & connected cases
: 13 :

for it for refusing supply to any particular

dealer.

With the aforesaid, these writ petitions

are ordered directing that the official

respondents will act in terms of what is stated

above and would look into complaints of

violations of clause 18 of the Control Order

but shall not, in any manner, interfere with

the contractual obligations of the

manufacturer and stockists or in any manner

deal with the request of any dealer for being

the stockist of any manufacturer. It is

clarified that the supply by the manufacturer

to the dealers will be in terms of their

entitlement as per the statutory provisions.

            These      writ     petitions     are ordered

            accordingly."

10. A close reading of the aforesaid paragraphs of the

judgment shows that this Court has held,

(1) That the appointment of stockist does not take

away the statutory liability of the manufacturer to effect supply

to satisfy as mandated in clause 18(a) of the Control Order.

W.P.(C) No.33949/2010 & connected cases
: 14 :

(2) That the existence of stockist would at the most

enable the manufacturer to require that the dealers have to

buy from stockists with reference to any term of commercial

deal between manufacturer and its stockists.

(3) That the appointment of stockists is within the

exclusive commercial domain of the manufacturer and the

Drugs Controller is not entitled to interfere with the same in

any manner.

(4) That the Drugs Controller shall not interfere with

the contractual obligations of the manufacturer and stockist or

in any manner deal with a request of any dealer for being the

stockist of any manufacturer.

11. In my view, the effect of the judgment is that the

manufacturer has the liability to supply directly to a dealer, in

cases where the manufacturer directly supplies the products

to the dealers. This does not mean that the manufacturer is

under an obligation to supply its products to any dealer,

irrespective of the contractual arrangements made by them by

W.P.(C) No.33949/2010 & connected cases
: 15 :

appointing stockists or distributors. The principles laid down

in this judgment have been followed in the judgment in W.P.

(C) No.36675/2009 also.

12. Now that the scope of clause 18 of the Control

Order has been understood as above, all that is required is

that the first respondent, the Drugs Controller, before whom

Exts.P7, P8, P8(a), P8(b) and P8(c) complaints have been

filed by the petitioner, should take up those complaints with

notice to the parties concerned and decide on the complaints

raised. Such decision shall be taken on the complaints made

by the petitioners as expeditiously as possible and at any rate,

within six weeks from the date of production of a copy of this

judgment.

13. In so far as W.P(C) Nos. 35655, 36260 and 37014

of 2010 are concerned, similar complaints filed before the

Drugs Controller are pending. These complaints shall also be

disposed of, with notice to the parties concerned and within

the time specified above.

W.P.(C) No.33949/2010 & connected cases
: 16 :

14. Until a decision is taken as above, the interim

orders passed in these writ petitions will continue.

15. Parties shall produce a copy of this judgment and

writ petitions before the Drugs Controller for compliance.

Writ petitions are disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge