High Court Karnataka High Court

Vijayakumar Munoyat @ Jayantilal … vs The State Of Karnataka By Its Drugs … on 3 April, 2009

Karnataka High Court
Vijayakumar Munoyat @ Jayantilal … vs The State Of Karnataka By Its Drugs … on 3 April, 2009
Author: H.N.Nagamohan Das
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED 1*:-us THE 3*" DAY or-* APRIL, ;z¢o9CCCfi f  

BEFGREV 

HON' BLE MR. JUSTICE :4. N, N¢§&(-§A§§O.I;iAN-  C ,1'
cgmmAL Pmngn; ;4_gCC,A2g'gaVg2§_r_>;g§   %

BETWEEN '

 

VIJAYAKUMAR MUNOV/AT @*_JA';'AN'!'ilAL% JAIN
S/0 DALAPATRAJ   
Age:5SYEARS,,_     
OCC BUSINE$ER-.'_O if 151_"JA,KIlfi_.-RI RGAD,
BANGALOR'Ei_56§053, 1 V  "  :PETITIONER

(av SRCIQ-.!§iAHES«H  ADV.)

 % r<ARuAfAiAi> BELGAUM
RE"?TD._"BY. app HIGH coucrr OF KARNATAKA

 CIRCLJIT BEN-CH DHARWAD. :RESPONDENT

AC CC_(B*v,s:u. P.H. GOTKHINDI, HCGP)

CRLJ’ FILED U/S. 482 OF CR.P.C BY THE

u .J%¥’E’I’IT’IONER PRAYING TO CALL FOR THE RECORDS AND

QUASH THE ORDER DT.07.10.Z006 PASSED BY THE JMFC
I COURT, HUBLI IN CC M02693/O7 AND CORSEQUENTLY
QUASH ALL THE PROCEEDINGS IN CC 140.2693/06 SO FAR

IT RELATES T0 PEFITIONER.

Xfiw

mxs psrmou comm; on FOR ADMI$Si§§j__o:4T5f§I$

om, THE couar mos THE FOLLOWING:

gaoggo

The respondent flied a..comoio!oi:..unde.f

for the offences committed ‘fingior Ss.i8.'(a){§-), read’

with S.17B(e), punisnabzeoo”Luoégf”s.2?(¢)V,” 2 ?(d) and
27(b)(ii) of the omgs am: 1940. . The

jurisdictionai.–Mao:istrz£f;e boa taAi:€oo~V.co§nizance and issued

process.” by this order of

tho TEi*a1i Court under Sec.482 Cr.P.C.

» «.2. a’ ‘Potuii£oi:ei*-iooccused No.1 and a stockistnof a

5r.’a§ié:.l__ Dot? “” Cyciine Capsuies and Erythromycin

Accused No.2 is the manufacturing

co’:3j$paf3y’:t§fadV’ accused No. 3 is the manufacturing chemist.

frhe érigévance of the petitioner is that the drug in question

wrafil’ seized from the petitiona who is a stockist and

h the some to chmnicai anatysts with the

Government Analyst, Karnataka Drugs Testing Laboratory

at Bangaiore. on 27.08.05, the rapondent – compiainant

received the certificate of test analysls

After lapse of neariy two Yearslfihe com’9le:§ntSeas

against the petitioner before the ‘t-‘rial “‘(:0 1i_j’f”t:;’ “”i;;j’eaAri*;:e¢A:l

counsel for the petitioner tentendts-._that

delay, the petitioners rlght the subject
the drug In question taooratory “for chemical
analysis is taken away…I;vecfaueeA the that the life of
the drug If that is so, it is
always meg evidence before the
Trial djetence. Therefore, I decline
to exetcise “«:.:t:l:’fi{i!’.er Sec.482 Cr.P.C. Without

expteesingttelnft ooinlon on the merits of the case and also

.’ V. “-oo”ntheV§ro’u.nds by the petitioner, I am dismissing

thisu contentions urged by the petitioner In this

petltioo_.ate:E’5ett open.

Sd/-~
Judge

lM, mSéc*