High Court Punjab-Haryana High Court

Bahadur Khan vs State Of Punjab on 20 August, 2009

Punjab-Haryana High Court
Bahadur Khan vs State Of Punjab on 20 August, 2009
                                      1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                         Crl. Misc. No.13649-M of 2008.
                         Date of Decision: 20.8.2009
                                     ***

Bahadur Khan
                                                       .. Petitioner
            VS.

State of Punjab
                                                      .. Respondent.

CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR,

Present:-   Mr. Sanjiv Peter, Advocate
            for the petitioner.
            ***

ARVIND KUMAR, J.

The petitioner is seeking regular bail in case FIR No.42 dated
3.3.2009, under Sections 51 of the NDPS, registered at Police Station Sadar,
Phagwara, District Kapurthala.

The application moved by the petitioner before the Court of
Session has been rejected by the learned Special Judge, Kapurthala vide
impugned order dated 17.4.2009.

During the course of arguments, learned counsel has pointed
out that much has been argued at the time of consideration on the
application for grant of regular bail, on behalf of the petitioner, before the
learned Special Judge, but while dismissing the prayer, none of them have
been considered.

A perusal of the impugned order reveals that the learned Judge
without adverting to the facts of the case, while only considering that the
quantity allegedly recovered from the petitioner falls within commercial
quantity, rejected the prayer. There is no indication in the impugned order as
to what has been argued on behalf of the petitioner while seeking the grant
of regular bail. The order is non-speaking one and cannot be sustained and
is accordingly set aside. The learned Special Judge, Kapurthala is directed
to re-hear the parties on the application for grant of regular bail to the
petitioner and pass orders afresh thereon, on merits, but without being
2

influenced by any observations made in this order.

The parties to appear before the Court concerned on 11.9.2009.
Petition stands disposed of accordingly.

(ARVIND KUMAR)
JUDGE
August 20,2009
Jiten