Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 6 docs - [View All]
The Indian Penal Code, 1860
Section 25 in The Indian Penal Code, 1860
Section 23 in The Indian Penal Code, 1860
Section 34 in The Indian Penal Code, 1860
Municipal Corporation Of Delhi vs Ram Kishan Rohtagi And Others on 1 December, 1982
Citedby 112 docs - [View All]
Pandurang Camotim Sancoalcar vs Suresh Prabhakar Prabhu And Anr. on 1 March, 2001
K. Guruswami & Anr. vs State Of Maharashtra on 16 September, 2000
Venkateshwaran Narayanan And ... vs State Of Madhya Pradesh on 13 April, 2006
Harshila Lodha And Anr. vs State Of Rajasthan on 2 May, 2002
Jagan Lal vs State Of Rajasthan on 21 May, 2002

User Queries
Supreme Court of India
State Of Haryana vs Brij Lal Mittal & Ors on 30 April, 1998
Author: M Mukherjee.J.
Bench: M Mukherjee, S S Quadri

PETITIONER:

STATE OF HARYANA

Vs.

RESPONDENT:

BRIJ LAL MITTAL & ORS.

DATE OF JUDGMENT: 30/04/1998

BENCH:

M.K. MUKHERJEE, SYED SHAH MOHAMMED QUADRI

ACT:

HEADNOTE:

JUDGMENT:

J U D G M E N T

M.K. MUKHERJEE.J.

Leave granted. Heard the learned counsel for the parts.

2. On August 7, 1990 the District Drugs Inspector, Hisar (Haryana) visited the premise of M/s. Naresh Medical Agencies, (hereinafter referred to as the 'firm'), purchased two samples of sodium chloride injections (hereinafter referred to as the 'drugs') and sent portions of each of those samples to the Government Analyst for analysis. The Analyst submitted his reports on September 10 and 11, 1990 to the effect that both the samples were not of standard quality and were misbranded and adulterated within the meaning of Sections 17 and 17A of the Drugs and Cosmetics Act, 1940 ('Act' for short). The Inspector, on receipt of those reports, delivered copies thereof to the firm on September 17, 1990 along with a letter asking it to disclose the names and addresses and other particulars of the persons from whom the drugs had been purchased, in compliance therewith the firm, by its letter dated October 1, 1990, intimated the Inspector that M/s. Ajay Medical Agencies, Hisar and National Distributors, Sirsa, were the distributors of the drugs and M/s Mitson Pharmecutial Pvt. Ltd., Siblan, were the manufacturers. On getting that information the inspector apprised those firms/company of his having purchased the drugs from the firm and the reports of the Analyst.

3. The Inspector then filed a complaint against the above Irms/company and their partners/directors in the Court of the Chief Judicial Magistrate, Hisar on August 31, 1992 alleging commission of offence under Section 27 of the Act by them. The Magistrate took cognizance upon the complaint and issued processes against the persons arralgned. Aggrieved thereby the three directors of the manufacturers (the respondents before us) moved the High Court under Section 482 of the Code of Criminal Procedure for quashing the proceeding initiated against them. By the impugned judgment the High Court quashed the proceeding as against the respondents on the ground that the prosecution was launched after the shelf life of the drugs had expired in the month of July, 1991 and as a consequence thereof they were deprived of their right under Section 25(4) of the Act to get the drugs tested by the Central Drugs Laboratory. Hence this appeal at the Instance of the State of Haryana.

4. At the outset, it will be apposite to extract Section 25 of the Act. It reads as under:-

"REPORT OF GOVERNMENT ANALYSTS:

(1) The Government Analyst to whom a sample of any drug or

cosmetic has been submitted

for test or analysis under

sub-section (4) of Section 23,

shall deliver to the Inspector

submitting it a signed report

in triplicate in the

prescribed form.

(2) The Inspector on receipt

thereof shall deliver one copy

of the report to the person

from whom the sample was taken

and another copy to the

person, if any, whose name,

address and other particulars

have been disclosed under

Section 18A, and shall retain

the third copy for use in any

prosecution in in respect of

the sample.

(3) Any document purporting to be a report signed by a

Government Analyst under this

Chapter shall be evidence of

the fact stated therein, and

such evidence shall be

conclusive unless the person

from whom the sample was taken

or the person whose name,

address and other particulars

have been disclosed under

Section 18-A has, within

twenty-eight days of the

receipt of a copy of the

report, notified in writing

the Inspector or the Court

before which any proceedings

in respect of the sample are

pending that he intends to

adduce evidence in

controversion of the report.

(4) Unless the sample has already been tested or analysed in the

Central Drugs Laboratory,

where as persons has under

sub-section (3) notified his

intention of adducing evidence

in controversion of a

Government Analyst's report,

the Court may, of its own

motion, or in its discretion

at the request either of the

complaint or the accused cause

the sample of the drug or

cosmetic produced before the

Magistrate under sub-section

(4) of Section 23 to be sent

for test or analysis to the

said Laboratory, which shall

make the test or analysis and

report in writing signed by,

or under the authority of, the

Director of the Central Drugs

Laboratory the result thereof,

and such report shall be

conclusive evidence of the

facts stated therein.

(5) The cost of a test or analysis made by the Central Drugs

Laboratory under sub-section

(4) shall be paid by the

complaint or accused as the

Court shall direct."

5. From a bare perusal of sub-section (3) it is manifest that the report of the Government Analyst shall be evidence of the facts stated therein and such evidence shall be conclusive unless the person from whom the sample was taken or the person whose name, address or other particulars have been disclosed under Section 18A ( in this case the manufacturers) has within 28 days of the receipt of the report notified in writing the Inspector or the Court before which any proceeding in respect of the sample are pending that he intends to adduce evidence in controversion of the report. Sub-section (4) also makes it abundantly clear that the right to get the sample tested by Central Government Laboratory (so as to make its report override the report of the Analyst) through the Court accrues to a person accused in the case only if he had earlier notified in accordance with sub-section (3) his intention of adducing evidence in controversion of the report of the Government Analyst. To put it differently, unless requirement of sub-section (3) is comped with by the person concerned he cannot avail of his right under sub-section (4).

6. In perusal of the impugned judgment we are constrained to say that the High Court did not properly consider the provisions of sub-section (3) nor did it appear to have perused the complaint and the documents annexed thereto before concluding that the respondents were deprived of their right under sub-section (4). Indeed, in quashing the impugned notification the High Court extracted Section 25 and then, without any discussion whatsoever, recorded the following peremptory finding:

"It is apparent from aforesaid (Section 25) that when the

concerned report is received, one copy has to be delivered to the person from whom the same was taken. Within 28 days of the

receipt of the copy, the said

person can show his intention to adduce defence in contravention of the report. Sub-section (4) of Section 25 of the Drugs & Cosmetic Act, 1940 further makes the position clear. An accused can

request the Court to call for the sample and send it for analysis to the Central Drugs Laboratory. By the time the petitioners were

summoned, the shelf life had

expired. In this process the petitioners (the respondents before us) lost their right to get the

sample re-analysed from the Central Drugs Laboratory. 'The petitioners' counsel rightly alleges that a

valuable right has lost and this caused prejudice to the

petitioners."

7. At the risk of petition, we wish to emphasis that the right to get the sample examined by the Central Drugs Laboratory through the Court before which the prosecution is launched arises only after the person concerned notifies in writing the Inspector or the Court concerned (here the latter clause did not apply for the prosecution was set to be initiated) within twenty eight days from the receipt of the copy of the report of the Government Analyst that he intends to adduce evidence in controversion of the report. The complaint and its accompaniments (which include correspondences that took place the Inspector and the manufacturers) clearly disclose that on February 19, 1991 the Inspector served the original copies of the Analyst's report upon the Managing Director of the manufacturers along with two letters asking for their comments. They further disclose that receiving no reply from the manufacturers the Inspector again wrote a letter on March 6, 1991 directing them to reply to his letters dated February 19, 1991 and asked whether they wanted to take benefit of the provisions of Section 25(3) of the Act. Inspite thereof the manufacturers did not exercise their right (much less within 28 days from the date of the receipt of the report of the Government Analyst i.e. February 19, 1991); and, on the contrary, in their letter dated April 8, 1991 annexed to the complaint), sent in response to the letter dated March 6, 1991, asserted, that their quality control department examined and tested samples of the two drugs and found that they complied with the test of sterility. It must, therefore, be said that consequent upon their failure to notify the Inspector that they innded to adduce evidence in controversion of the report within 28 day, not only the right of the manufactures to get the sample tested by the Central Drugs Laboratory through the Court concerned stoo extinguished but the report of the Government Analyst also became conclusive evidence under sub-section (3). The delay in filling the complaint till the expiry of the shelf life of the drugs could not, therefore, have been made a ground by the High Court to quash the prosecution. It will not be out of place to mention that the manufacturers' right under sub-section (3) expired four months before the expiry of the shelf life of the drugs. In view of the above discussion, the reasoning of the High Court for quashing the prosecution against the three respondents cannot at all be sustained.

8. Nonetheless, we find that the impugned judgment of the High Court has got to be upheld for an altogether different reason. Admittedly, the three respondents were being prosecuted as rectors of the manufacturers with the aid of Section 34(1) of the act which reads as under: "OFFENCES BY COMPANIES:

(1) Where an offence under this Act has been committed by a

company/every person who at the time the offence was committed, was in charge of, and was responsible

to the company for the conduct of the business of the company, as well as the company shall be deemed to be quality, of the offence and shall be liable to be proceeded against and punished accordingly.

Provided that nothing contained in this sub-section shall render any such person liable to any punishment provided in this Act if he proves that the offence was committed without its knowledge or

that he exercised at due diligence to prevent the commission of such offence."

It is thus seen that the vicarious liability of a person for being prosecuted for an offence committed under the Act by a company arises if at the material time he was in-charge of and was also responsible to the company for the conduct of its business. Simply because a person is a director of the company it does not necessarily mean that he fulfills both the above requirements so as to make him liable. Conversely, without being a director a person can be in- charge of and responsible to the company for the conduct of its business. From the complaint in question we, however, find that except a baid statement that the respondents were directors of the manufacturers, there is no other allegation to indicate, even prima facie, that they were in-charge of the company and also responsible to the company for the conduct of its business.

9. In Delhi Municipality vs. Ram Kishan [(1983) 1 S.C.C.1] while dealing with the applicability of Section 17(1) of the Prevention of the Food Adulteration Act, 1954, which is in pari materia with Section 34(1) of the Act, on similar facts, this Court observed as under: "So far as the Manager is

concerned, we are satisfied that from the very nature of his duties it can be safely inferred that he

would undoubtedly be vicariously liable for the offence, Various liability being and incident of an offence under the Act. So far as the Directors are concerned, there is not even a whisper not a shred of evidence nor anything to show,

apart from the presumption drawn by the complainant, that there is any act committed by the Directors from which a reasonable inference can be drawn that they could also be

vicariously liable. In these circumstances, therefore, we find

ourselves in complete agreement

with the argument of the High Court that no case against the Directors (accused Nos. 4 to 7) has been made out ex facie on the allegations

made in the complaint and the

proceedings against them were rightly quashed."

(emphasis supplied)

10. Since we are in respectful agreement with the view si expressed we dismiss this appeal and uphold the order of the High Court quashing the prosecution against the three respondents on a different ground.