Rajasthan High Court - Jodhpur
Dr Dharmendra vs Uoi on 1 October, 2021
Author: Sandeep Mehta
Bench: Sandeep Mehta
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3042/2020
Dr Dharmendra S/o Sh. Jagat Singh, Aged About 52 Years, B/c
Jat, R/o Kalawati Hospital, Dabwali, Tehsil Dabwali Dist. Sirsa
(Haryana). Presently Kalawat Jyani Hospital, C-Block, Sri
Ganganagar (Raj.). (Presently Lodged At District Jail, Sri
Ganganagar).
----Petitioner
Versus
Uoi, Through C.b.n., Chittorgarh.
----Respondent
For Petitioner(s) : Mr. Vineet Jain
For Respondent(s) : Nr. N.K. Rai, Special Public Prosecutor
for the Central Bureau of Narcotics
HON'BLE MR. JUSTICE SANDEEP MEHTA
Order
Date of pronouncement : 01/10/2021
Judgment reserved on : 21/09/2021
BY THE COURT :
The petitioner herein has been arrested and is in custody in connection with Complaint No.1/2020 registered at the office of the Central Bureau of Narcotics (hereinafter referred to as CBN) at Chittorgarh for the offence under Section 8/22 of the NDPS Act. He has filed the instant application under Section 439 CrPC with a prayer to release him on bail.
At the outset, it may be stated that the petitioner is a medical professional, having qualification of M.D. (Psychiatry). Looking to the submissions made on behalf of the petitioner that (Downloaded on 01/10/2021 at 08:42:26 PM) (2 of 14) [CRLMB-3042/2020] he was suffering from ailments, this court vide order dated 31.03.2020 directed medical examination of the petitioner through a Government Medical Officer. In furtherance of this direction, the report of the petitioner's medical examination was received. Finding that the petitioner was suffering from neurological ailments, to be specific, spinal chord issues, this court granted interim bail to the petitioner on medical grounds vide order dated 09.04.2020, which has been extended from time to time. While extending the interim bail of the petitioner, it was observed in order dated 20.07.2020 that the petitioner has been advised spinal surgery at the Fortis Hospital. The bail application was heard on merits on 21.09.2021.
Brief facts relevant and essential for disposal of the bail application are noted hereinbelow :
The petitioner operates two medical institutions in the name of Jyani Kalawati Hospital, one at Birbal Chowk, Sri Ganganagar and the other at Mandi Dabwali, Sirsa, Haryana. Mr. Shailesh Kumar Mishra, Inspector, CBN, claims to have received an information on 21.02.2020 that the petitioner was indulging in illegal transactions of medicinal drugs having narcotic/psychotropic content and if the inspection of the Jyani Kalawati Hospitals at Sri Ganganagar and Mandi Dabwali was undertaken, huge irregularities could be found. Accordingly, two teams of CBN officials were constituted, one for the search of Jyani Kalawati Hospital, Mandi Dabwali (Punjab & Haryana) and the other for the search of Jyani Kalawati Hospital, Sri Ganganagar. Both the teams carried out search operations and (Downloaded on 01/10/2021 at 08:42:26 PM) (3 of 14) [CRLMB-3042/2020] inspected the premises. The petitioner was found present at Jyani Kalawati Hospital, Sri Ganganagar. Psychotropic drugs were found in the stock at both the medical institutions, the inventory whereof was prepared. During the course of investigation, details regarding procurement of the drugs in question were sought for and it came to light that all the medicinal preparations had been lawfully procured by the hospitals from approved sources. In the complaint, the Investigating Officer has catalogued the list of drugs seized/used at the two hospitals from the year 2018 to 2020 and at the end of each inventory, a categoric statement has been made that the sale of medicines to the petitioner's institutions was lawful and did not indicate any irregularity. However, after concluding investigation, a complaint came to be filed against the petitioner in the competent court with the allegation that records of previous three years of both the hospitals were checked and audited. Certain irregularities were allegedly noticed in maintenance of records. A pertinent allegation was made that Form No.7 prescribed under Rule 67-A of the NDPS Rules was not maintained strictly in accordance with the requirement of the statute. Para No.14 of the complaint is relevant to the controversy and is reproduced hereinbelow for the sake of ready reference:-
"14- ;g fd vkjksih ds laca/k esa tkudkjh gsrq Jheku~ vfrfjDr vkS'kf/k fu;a=d] Jhxaxkuxj dks fnukad 03-03-2020 dks fy[ks x;s ftlds tokc esa Jh jkeiky] nok fu;a=d vf/kdkjh@tkap vf/kdkjh }kjk crk;k fd dykorh gkWLihVy] 47 lh CykWd chjcy pkSd] Jhxaxkuxj dh nks ckj f"kdk;r ds vk/kkj fnukad 11-03-2018 ,oa fnukad 13-10-2019 dks tkpa dh xbZ FkhA tkap esa MkWŒ /kesZnz flag T;k.kh] ,e-Mh- lkbZdsfVªLV }kjk fofHkUu "kSM;wy ,p] ,p&1 ,oe~ vU; vkS'kf/k;ka laxzfgr ik;h xbZA (Downloaded on 01/10/2021 at 08:42:26 PM) (4 of 14) [CRLMB-3042/2020] fnukad 13-10-2019 dks ekSds ij tkap vf/kdkjh }kjk pkgs tkus ij vf/kfu;e ds "kSM;wy ^^ds** ds rgr la/kkfjr lIykbZ jftLVj ekSds ij miyC/k ugha djok ik;sA ysfdu fnukad 27-12-2019 dks "kSM;wy ^^ds** ds rgr la/kkfjr lIykbZ jftLVj v/kksgLrk{kjdrkZ dks fnukad dks izLrqr fd;k x;k] ftldh Nk;kizfr layXu gSA ,oa blds vfrfjDr crk;k fd izdj.k esa orZeku esa tkap yfEcr gS o tkap iw.kZ dj vkidks lwpuk izsf'kr dj nh tk;sxhA i= o tokc "kkfey ifjokn gSA "
In para Nos.26 to 30 of the complaint, it was noted that enquiry was made regarding authenticity of the two institutions, but no reply was received from the concerned departments in Rajasthan. However, the Social Justice and Empowerment Department, Haryana responded that the de-addiction center being operated at the Jyani Kalawati Hospital, Mandi Dabwali was duly authorized and registered with the department. The Investigating Officer concluded in para No.32 of the complaint that the petitioner failed to maintain the requisite information in the prescribed proforma, which amounted to an illegality because as per Rule 67-A of the NDPS Rules, the petitioner was required to maintain complete details of purchase, sale and use of the drugs having narcotic and psychotropic contents for a period of two years, but the petitioner failed to maintain this record in a complete manner/in the prescribed proforma and thus, he was liable to be prosecuted for grave offences. The relevant paras Nos.32 and 33 of the complaint are reproduced hereinbelow for the sake of ready reference :-
"32- ;g fd nkSjkus dk;Zokgh T;kuh dyokrh gkWLihVy] chjcy pkSd] Jhxaxkuxj ,oa T;kuh dyokrh gkWLihVy] eaMh Mcokyh ls tIr fd;s x;s 4 jftLVj fooj.k fuEu izdkj gS %& (Downloaded on 01/10/2021 at 08:42:26 PM) (5 of 14) [CRLMB-3042/2020] Ø-la- jftLVj dk jftLVj esa jftLVj esa i`'B fooj.k dqy i`'B dh la[;k ftlesa bUnzkt gSa 1 gjk jftLVj 1 ls 400 rd 1 ls 156 rd 2 dkyl esV dk 1 ls 203 rd 1 ls 69 ,oa jftLVj 180 ls 203 rd 3 "kadj LVkd 1 ls 145 rd 1 ls 25 jftLVj 4 uhyxxu yky 1 ls 601 rd 1 ls 79 jftLVj ;g fd mijksDr jftLVjh esa fd;s x;s bUnzkt ls ;g Loeso Li'V gS fd vkjksih /kesUnz T;kuh dk mís"; fu;e ds fo:) gksdj fu;ekuqlkj izLrkfor izk:i esa lwpuk ladfyr ugha fd;k x;k FkkA tks fd fu;e fo:) gksdj ltk ;ksX; gSA jftLVj "kkfey ifjokn gSA 33- ;g fd fu;e 67 ,u-Mh-ih-,l- ,DV ,.M :y 1985 esa lUghr fn"kk funsZ"k ds vuqlkj vkjksih /kesUnz T;kuh dks ,u-Mh-ih-,l- ds ?kVd dh nokbZ;ksa dks [kjhn ,oa fcØh@miHkksx ds fy, de ls de nks lky dk nLrkost ,oa lwpuk izLrkfor izk:i esa lqjf{kr j[kuk fu;ekuqlkj vko";d Fkk ysfdu vU;Fkk mís"; ls buds }kjk nks lky dk lwpuk leqfpr izk:i esa lqjf{kr ugha j[kuk ,d t?kU; vijk/k gSA "
The bail application preferred by the petitioner has been dismissed by the Special Judge, NDPS Act Cases, Sri Ganganagar by the order dated 25.02.2020, whereupon the petitioner has approached this court by way of this application under Section 439 CrPC.
Learned counsel Mr. Vineet Jain, representing the petitioner, vehemently and fervently contended that the case set up by the Central Bureau of Narcotics in the complaint is totally cooked up and the allegations made therein are unsubstantiated. (Downloaded on 01/10/2021 at 08:42:26 PM)
(6 of 14) [CRLMB-3042/2020] He submitted that the malafide intention of the Central Bureau of Narcotics officials is writ large on the face of the record because they even went to the extent of making a rampant search in the duly authorized medical institution of the petitioner in Mandi Dabwali, which is beyond there jurisdiction. He urged that as a matter of fact, the petitioner is being prosecuted on hyper- technical grounds. There is no dispute regarding the petitioner being a qualified psychiatrist, who is operating two duly authorized institutions at Sri Ganganagar and Mandi Dabwali, Haryana. Both the institutions were inspected and it has been confirmed that all the medicines, which were procured, used and administered therein had been lawfully purchased from authorized dealers/manufacturers. Mr. Jain urged that the record of use/administration of the medicines is required to be maintained in a register prescribed under Schedule K of the Drugs and Cosmetics Act and that the details which are entered in this register are at par with the details which are required to be filled in the Form No.7 prescribed under the NDPS Rules. He contended that if at all any irregularity had been observed in the maintenance of record at any of the institutions, then too the infringement, if any, would be punishable under the Drugs and Cosmetics Act. He further urged that even if it is presumed that the information required to be stored and saved in the Form No.7 was not maintained for a period of two years, the petitioner cannot be imputed any mens rea because unquestionably the very same information was entered in the register maintained under Schedule K of the Drugs and Cosmetics Rules. The said register was provided to the Bureau officials. His further contention was (Downloaded on 01/10/2021 at 08:42:26 PM) (7 of 14) [CRLMB-3042/2020] that even if the allegations set out in the complaint are accepted to be true on the face of the record, there is no foundation for assuming that the petitioner violated the provisions of the NDPS Act or the Rules framed thereunder. He contended that even if the allegations set out in the complaint are accepted to be true on the face of the record, the infringement, if any, would be covered by Rule 65A of the NDPS Rules and offence so committed would be punishable under the Drugs and Cosmetics Act and the Rules framed thereunder. He urged that even if it is assumed for the argument's sake that the Form No.7 prescribed under the NDPS Rules was not maintained for a period of two years, the case of the petitioner would not be covered under any clause of Section 37 of the NDPS Act providing riders on bail and hence also, the petitioner, who is suffering from various serious ailments is entitled to be released on bail.
Per contra, learned Special Public Prosecutor Mr. N.K. Rai vehemently and fervently opposed the submissions advanced by the petitioner's counsel. He contended that the record was not maintained and preserved in the prescribed proforma in Form No.7 for a period of two years in the two institutions being operated by the petitioner and thus, there is a clear violation of Rule 67A of the NDPS Rules, which is punishable with a minimum imprisonment of 10 years. To support his contention, Mr. Rai has relied upon the judgment of Hon'ble Supreme Court in the case of The State of Punjab Vs. Rakesh Kumar [Criminal Appeal No.1512/2018 decided on 03.12.2018]. He, thus, implored the court to dismiss the instant bail application. (Downloaded on 01/10/2021 at 08:42:26 PM)
(8 of 14) [CRLMB-3042/2020] I have given my thoughtful consideration to the submissions advanced at bar and have gone through the material available on record. The respondents have themselves admitted that the petitioner is a duly qualified psychiatrist. The credentials of the petitioner have been placed on record, as per which, he holds Masters degree in Psychiatry. The fact regarding the two institutions of the petitioner, where Drug De-addiction Centers are being operated, being duly authorized by the concerned departments, has not been disputed in the complaint filed by the respondents. Thus, the controversy, which this court is called upon to decide is in a very narrow compass, i.e. (1) whether the infringements alleged are covered under the NDPS Act or that it is a case of violation of Drugs and Cosmetics Act and the Rules framed thereunder simplicitor; (2) whether the petitioner had any mens rea to commit the offences alleged;
(3) If at all the case as set up in the complaint is accepted, the restrictions contained in Section 37 of the NDPS Act would apply or not.
As has been noted above, the fact regarding the petitioner being a qualified Psychiatrist and the two hospitals being duly registered with the competent authorities is not in dispute. Whilst the respondents have set up a case that the petitioner infringed Rule 67A of the NDPS Rules, the petitioner has set up a case that violation, if any, would be of Rule 65-A of the NDPS Rules and would be punishable under the Drugs and Cosmetics Act and the Rules framed thereunder, for which, a (Downloaded on 01/10/2021 at 08:42:26 PM) (9 of 14) [CRLMB-3042/2020] complaint would have to be filed in the court of the competent Magistrate. The relevant Rules 65-A, 67-A, Form No.7 of the NDPS Rules and Schedule K appended to the Drugs and Cosmetics Act are quoted hereinbelow for the sake of ready reference :
"65A. Sale, purchase, consumption or use of psychotropic substances.-No person shall sell, purchase, consume or use any psychotropic substance except in accordance with the Drugs and Cosmetics Rules, 1945 Provided that sale, purchase, consumption or use of a psychotropic substance specified in Schedule I shall be only for the purposes mentioned in Chapter VIIA. 67-A. Notwithstanding anything contained in the foregoing provisions of these rules-
(a) a narcotic drug and psychotropic substance may be used for-
(i) scientific requirement including analytical requirements of any Government laboratory or any research institution in India or abroad;
(ii) very limited medical requirements of a foreigner by a duly authorised person of a hospital or any other establishment of the Government especially approved by that Government;
(iii) the purpose of de-addiction of drug addicts by Government or local body or by an approved charity or voluntary organisation or by such other institution as may be approved by the Central Government.
or the authority exercising the powers under sub- clause (iv) of clause (a)
(iv) the purpose of restraining or immobilising wild animals by or under the authority of the Government and approved by that Government.
(Downloaded on 01/10/2021 at 08:42:26 PM)
(10 of 14) [CRLMB-3042/2020]
(b) persons performing medical or scientific functions or the authority exercising the powers under sub-clause (iv) of clause (a) shall keep records concerning the acquisition of the substance and the details of their use in Form 7 of these rules and such records are to be preserved for at least two years alter their (sic);
(c) a narcotic drug and psychohopic substance may be supplied or dispensed for use to a foreigrer Pursuant to medical Pres only from the authorised licensed pharmacists or other authorised retail distributors designated by authorities responsible for public health.
FORM NO. 7
(See rules 35,53,64 and 67 A)
1.Name of the laboratory/ research institution/ hospital/ dispensary/ person/ authority] 2, Address
3. Name of the Drug
4. From whom the drug was obtained/ purchased
5. Quantity obtained / purchased
6. Date on which obtained/purchased Details of Use:
Sl. Date Quantity Purpose Signature of the No. consumed user Note.- (1) This form shall be kept for 2 years from the last date of consumption.
(2) This shall be produced for verification by any of the officers empowered under section 41 or 42 of the Narcotic Drugs-and psychotropic Substances Act or any officer-in-charge of a police station. (Downloaded on 01/10/2021 at 08:42:26 PM)
(11 of 14) [CRLMB-3042/2020]
Schedule K
(See rule 123)
Class of drugs Extent and Conditions of
Exemptions
1. Drugs falling under All the provisions of Chapter
clause (b)(i) of section 3 of IV of the Act and the rules
the Drugs and Cosmetics thereunder, subject to the
Act, not intended for conditions that the drug is not
medicinal use. sold for medicinal use or for
use in the manufacture of
medicines and that each
container is labelled
conspicuously with the words
"NOT FOR MEDICINAL USE".
[2A. Quinine and other Persons selling the drugs by
antimalarial drugs.] retail under arrangements
made by State Government
for sale and distribution of the
drugs will be exempted from
the requirement to take out
licences for retail sale under
clause (c)3 of Section 18 of
the Act.
[5. Drugs supplied by a All the provisions of
registered medical Chapter IV of the Act and the
practitioner to his own Rules made thereunder,
patient or any drug subject to the following
specified in Schedule C conditions:
[(1) The drugs shall be
supplied by a registered
purchased only from a dealer
medical practitioner at the or a manufacturer licensed
request of another such under these rules and records
practitioner if it is specially of such purchases showing the
prepared with reference to names and quantities of such
the condition and for the drugs together with their
use of an individual patient batch numbers and the names
provided the registered and addresses of the
medical practitioner is not manufacturers shall be
(a) keeping an open shop maintained. Such records shall
or (b) selling across the be open to inspection by an
counter or (c) engaged in Inspector appointed under the
Act, who may, if necessary,
the importation,
make enquiries about
manufacture, distribution
purchases of the drugs and
or sale of drugs in India to a may also take samples for
degree which render him test.]
liable to the provisions of
Chapter IV of the Act and the (2) In the case of medicine
rules thereunder.] containing a substance
specified in 1 [Schedule G, H
or X] the following additional
conditions shall be complied
with:-
(a) the medicine shall be
labelled with the name and
(Downloaded on 01/10/2021 at 08:42:26 PM)
(12 of 14) [CRLMB-3042/2020]
address of the registered
medical practitioner by whom
it is supplied;
(b) if the medicine is for
external application, it shall be
labelled with the words ***
"For external use only" or, if it
is for internal use with the
dose;
(c) the name of the medicine
or ingredients of the
preparation and the quantities
thereof, the dose prescribed,
the name of the patient and
the date of supply and the
name of the person who gave
the prescription shall be
entered at the time of supply
in register to be maintained
for the purpose;
(d) the entry in the register
shall be given a number and
that number shall be entered
on the label of the container;
(e) the register and the
prescription, if any, on which
the medicines are issued shall
be preserved for not less than
two years from the date of the
last entry in the register or the
date of the prescription, as the
case may be.
[(3) The drug will be stored
under proper storage
conditions as directed on the
label.]
[(4) No drug shall be supplied
or dispensed after the date of
expiration of potency recorded
on its container, label or
wrapper or in violation of any
statement or direction
recorded on such container,
label or wrapper.]
5A. Drugs supplied by a The provisions of Chapter IV of
hospital or dispensary the Act and the Rules
maintained or supported thereunder which require them
by Government or local to be covered by a sale
body. *** licence, subject to the
following conditions:"
(Downloaded on 01/10/2021 at 08:42:26 PM)
(13 of 14) [CRLMB-3042/2020]
From a perusal of the Form No.7, in reference whereto the violation of the NDPS Act is attributed to the petitioner, it is clear that the details required to be mentioned therein are almost identical to those which are required to be mentioned in the Schedule K of the Drugs and Cosmetics Rules. The respondents have not disputed the fact that the registers maintained under Schedule K of the Drugs and Cosmetic Rules, 1945 at both the institutions were provided to them. There is no allegation regarding any discrepancies in the entries made therein.
Therefore, there is merit in the contention of Mr. Jain that even if it is assumed that the petitioner failed to maintain the Form No.7 in the proper proforma, then too he had no mens rea whatsoever for committing any offence punishable under the NDPS Act or the Rules framed thereunder. Any comment by this court as to whether violation in the case at hand would be of Rule 65-A or that of 67-A of the NDPS Rules would be premature and may even prejudice the trial. The fact that all the medicinal preparations administered to the patients at both the institutions were lawfully procured is admitted in the complaint. On a perusal of the Supreme Court judgment in The State of Punjab Vs. Rakesh Kumar (supra) relied upon by the learned Public Prosecutor, it comes out that the accused persons of that case were found in possession of bulk drugs without any valid authorization, whereas in the case at hand, the complaint itself reads that the drugs in question were lawfully acquired for the two medical institutions operated by the petitioner. Thus, the facts of the said case are (Downloaded on 01/10/2021 at 08:42:26 PM) (14 of 14) [CRLMB-3042/2020] totally distinguishable. The petitioner is suffering from serious medical ailments and he has been extended the benefit of interim bail by this court. He is a qualified medical professional and is a permanent resident of Haryana and owns significant properties. Thus, there is no likelihood of the petitioner absconding in the event of being released on bail. Furthermore, the respondents too have not expressed any apprehension either in the complaint or in their reply that the petitioner may repeat the offence, if released on bail. Thus, the conditions of Section 37 of the NDPS Act are duly satisfied. Hence, I am inclined to extend the indulgence of bail to the petitioner in this case.
Accordingly, the instant bail application under Section 439 CrPC is allowed. It is ordered that the accused-petitioner Dr. Dharmendra S/o Sh. Jagat Singh arrested in connection with Complaint No.1/2020 registered at the Office of C.B.N., Chittorgarh shall be released on bail; provided he furnishes a personal bond of Rs.5,00,000/- and two surety bonds of Rs.2,50,000/- each to the satisfaction of the learned trial court with the stipulation to appear before that Court on all dates of hearing and as and when called upon to do so.
(SANDEEP MEHTA),J 1-Pramod/-
(Downloaded on 01/10/2021 at 08:42:26 PM) Powered by TCPDF (www.tcpdf.org)