High Court Punjab-Haryana High Court

Syngenta India Ltd. And Another vs State Of Haryana on 20 May, 2009

Punjab-Haryana High Court
Syngenta India Ltd. And Another vs State Of Haryana on 20 May, 2009
Criminal Misc. No.M-20814 of 2007 (O&M)      1

      In the High Court of Punjab and Haryana at Chandigarh


                        Criminal Misc. No.M-20814 of 2007 (O&M)
                        Date of decision: 20.5.2009



Syngenta India Ltd. and another
                                                     ......Petitioner

                        Versus


State of Haryana
                                                   .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Hemant Bassi, Advocate,
           for the petitioners.

           Ms.Maloo Chahal, DAG, Haryana.

                 ****


SABINA, J.

The petitioners have filed this petition under Section 482

of the Code of Criminal Procedure (“Cr.P.C. for short) for quashing of

complaint dated 13.3.2006 (Annexure P-1), summoning order dated

13.3.2006 (Annexure P-7) passed by the Chief Judicial Magistrate,

Karnal as well as all subsequent and consequential proceedings

arising therefrom.

The case of the complainant as stated in the complaint

(Annexure P-1), in brief, is that on 16.12.2004, the Quality Control

Inspector, Karnal inspected the premises of M/s Guru Trading
Criminal Misc. No.M-20814 of 2007 (O&M) 2

Company, Shop No.9, Near BDO Office, Nilokheri (Karnal), who was

having a valid licence, and drew a sample of Insecticide Metalaxyl

8+ Mancozeb- % WP bearing batch No.SSP4HO44 manufacturing

date August, 2004 and expiry date July, 2006. The insecticide was

manufactured by M/s Syngenta India Limited, 14-J Tata Road,

Mumbai. The sample was drawn in the presence of Sh. Bharat

Bhusan responsible person of the firm. The purpose of taking of

sample for analysis was informed to the dealer. The fair price of the

sample was paid to the dealer. Three samples of 100 gram each

were prepared. One portion of the sample was given to the firm from

whom the sample was taken and the remaining two samples were

deposited as under:-

(i) One portion of the sample was sent to the RPTL, NH-

IV-Faridabad, through Deputy Director of Agriculture

Karnal vide letter No.8694 dated 28.12.2004 for the test

or analysis as per rule 34 of the Insecticide rule 1971.

(ii) Another portion of sample has been kept for producing

before the Hon’ble Court as and when asked for as per

Section 22 (6) (ii) of the Insecticide Act, 1968.”

After analysis, it was reported as per the analysis report

that the sample was misbranded. In the sample Metalyaxyl +

Mancozeb having 8%+58% WP instead of 8%_ 64% WP with a

variation of 5.20%. A copy of the report was sent along with show

cause notice vide letter No.8451 QC dated 15.12.2005 to the firm
Criminal Misc. No.M-20814 of 2007 (O&M) 3

and the manufacturing company. The reply of the firm was received

on 30.12.2005 and reply of the manufacturing company dated

21.12.2005 was also received on 30.12.2005. The Director of

Agriculture, Haryana gave his written consent/permission for

instituting prosecution vide letter dated 27.1.2006, which was sought

vide letter dated 15.12.2005. On the basis of the said complaint,

petitioners along with other accused were ordered to be summoned

by Chief Judicial Magistrate, Karnal vide order dated 13.3.2006

(Annexure P-7). Hence, the present petition.

Learned counsel for the petitioners has submitted that the

complaint as well as the summoning order are liable to be quashed

as the mandatory provisions of the Act had been violated. The

Public Analyst had failed to submit his report within 30 days of the

receipt of sample in terms of Section 24(1) of the Insecticides Act,

1968 (‘ the Act’ for short). The petitioners had reserved their right to

seek re-analysis of the sample in question but the service was

effected on the petitioners after the shelf life of the insecticides had

already expired.

Learned State counsel has opposed this petition.

There is no dispute with regard to the facts of the present

case. Sample in the present case was drawn on 16.12.2004 and

was sent for chemical analysis on 28.12.2004 and the same was

received by the Inspector on 8.12.2005. Consent was sought by the

department from the Director Agriculture, Haryana, Panchula to file a
Criminal Misc. No.M-20814 of 2007 (O&M) 4

case in the Court against the dealer and manufacturer vide letter

dated 15.12.2005 (Annexure P-9). The same was granted vide letter

dated 27.1.2006 (Anexure P-6). Thereafter, the complaint was filed

on 13.3.2006 after the receipt of consent. Show cause notice was

issued to the petitioners on 15.12.2005. The reply submitted by the

petitioners to the show cause notice is Annexure P-5 (colly) wherein

they reserved their statutory right to adduce evidence in controversion

of the analytical report of the Insecticides analyst. The dealer vide its reply

dated 30.12.2005 (Annexure P7-A) submitted that the sample be got re-

analyzed from some Central Insecticides Laboratory as per Section 24 of

the Act and they were willing to pay the expenses incurred for the same.

Learned counsel for the petitioners has submitted that the

service on the petitioners was effected in the complaint after the

expiry of shelf life of the insecticides. As per Section 24 (4) of the

Act, petitioners could make a request to the Court seeking re-

analysis of the sample of insecticides. However, shelf life of the

insecticides has already expired by the time the petitioners were

served in the complaint and appeared before the Magistrate. Their

valuable right to seek re-analysis of the sample was lost. The

authority did not get the sample re-analysed although a request was

made by the dealer in this regard. The petitioners had also reserved

their right to controvert the report submitted by the analyst whereby

the sample was opined to be misbranded.

It has been held by the Apex Court in State of Haryana
Criminal Misc. No.M-20814 of 2007 (O&M) 5

v. Unique Farmaid P. Ltd. 1994 (4) RCR (Criminal) 540 that in

order to safeguard the right of the accused to have the sample tested

from the Central Insecticides Laboratory, it is incumbent on the

prosecution to file the complaint expeditiously so that the right of the

accused is not lost. By the time the respondents were asked to

appear before the Court the expiry date of the insecticides was

already over and sending of the sample to the Central Insecticides

Laboratory at that late stage would be of no consequence.

Para Nos.11 and 12 of the case of Unique Farmaid

(supra) are reproduced herein below:-

“11. Sub Section (1) of Section 30 which appears to be

relevant only prescribes in effect that ignorance would be

of no defence but that does not mean that if there are

contravention of other mandatory provisions of the Act,

the accused have no remedy. Procedure for testing the

sample is prescribed and if it is contravened to the

prejudice of the accused, he certainly has right to seek

dismissal of the complaint. There cannot be two opinions

about that. Then in order to safeguard the right of the

accused to have the sample tested from Central

Insecticides Laboratory, it is incumbent on the

prosecution to file the complaint expeditously so that the

right of the accused is not lost. In the present case, by

the time the respondents were asked to appear before
Criminal Misc. No.M-20814 of 2007 (O&M) 6

the Court, expiry date of the insecticide was already over

and sending of sample to the Central Insecticides

Laboratory at that late stage would be of no

consequence. This issue is no longer res integra. In the

State of Punjab v. National Organic Chemical

Industries Ltd., JT 1996 (10) SC 480 this Court in

somewhat similar circumstances said that the procedure

laid down under Section 24 of the Act deprived the

accused to have sample tested by the Central Laboratory

and adduce evidence of the report so given in his

defence. This Court stressed the need to lodge the

complaint with utmost dispatch so that the accused may

opt to avail the statutory defence. The Court held that the

accused had been deprived of a valuable right statutorily

available to him. On this view of the matter, the court did

not allow the criminal complaint to proceed against the

accused. We have cases under the Drugs and

Cosmetics Act, 1940 and the Prevention of Food

Adulteration Act, 1954 involving the same question. In

this connection reference be made to deisions of this

Court in State of Haryana v. Brij Lal Mittal and others,

1998 (2) RCR (Crl.) 608: 1998 (5) SCC 343 under the

Drugs and Cosmetics Act, 1940; Municipal Corporation

of Delhi v. Ghisa Ram, AIR 1967 SC 970; Chetumal v.

Criminal Misc. No.M-20814 of 2007 (O&M) 7

State of Madhya Pradesh & another, 1981 (3) SCC 72

and Calcutta Municipal Corporation vs. Pawan Kumar

Saraf & another, 1999 (1) RCR (Crl.) 699: 1999 (2) SCC

400 all under the Prevention of Food Adulteration Act,

1954.

12. It cannot be gainsaid, therefore, that the respondents

in these appeals have been deprived of their valuable

right to have the sample tested from the Central

Insecticides Laboratory under Sub Section 4 of Section

24 of the Act. Under Sub Section (3) of Section 24 report

signed by the Insecticide analyst shall be evidence of the

facts stated therein and shall be conclusive evidence

against the accused only if the accused do not, within 28

days of the receipt of the report, notify in writing to the

Insecticides Inspector or the Court before which

proceedings are pending that they intend to adduce

evidence to controvert the report. In the present cases

Insecticide Inspector was notified that the accused

intended to adduce evidence to controvert the report. By

the time the matter reached the Court, shelf life of the

sample had already expired and no purpose would have

been served informing the court of such an intention. The

report of the Insecticide Analyst was, therefore, not

conclusive. A valuable right had been conferred on the
Criminal Misc. No.M-20814 of 2007 (O&M) 8

accused to have the sample tested from the Central

Insecticides Laboratory and in the circumstances of the

case accused have been deprived of that right, thus,

prejudicing them in their defence.”

In the present case also the petitioners have been denied

of their valuable right to adduce evidence to controvert the report

submitted by the Analyst. By the time the petitioners were served in

the complaint, shelf life of the insecticides had already expired. The

petitioners had already notified in writing that they intended to

adduce evidence to controvert the report in the reply to the show

cause notice.

In these circumstances, the continuation of criminal

proceedings is nothing but abuse of process of Court.

Accordingly, criminal complaint dated 13.3.2006

(Annexure P-1), summoning order dated 13.3.2006 (Annexure P-7)

passed by the Chief Judicial Magistrate, Karnal as well as all

subsequent and consequential proceedings arising therefrom are

quashed.

(SABINA)
JUDGE

May 20, 2009
anita