Punjab-Haryana High Court
Bhupinder Singh vs State Of Punjab on 19 February, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M- 1305 of 2009
Date of Decision: 19.02.2009
Bhupinder Singh .....Petitioner
Versus
State of Punjab .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. Rajesh Bhateja, Advocate
for the petitioner.
Mr. P. S. Bajwa, AAG, Punjab.
K. C. Puri, J (Oral)
As per allegations of the prosecution, 260 gms smake was
found from the possession of the petitioner. Learned counsel for the
petitioner has submitted that as per chemical report, the percentage of
Diacetyl Moirphine was 28% of the total weight, which comes to 72.9 gms.
He has contended that quantity is non commercial. To support his
contention, he has relied upon authority Rakesh Kumar v. State of
Haryana 2006(1) R. C. R. ( Criminal ) 9.
So, in view of the above authority, bail to the satisfaction of
trial Court.
February 19, 2009 ( K. C. Puri ) mamta Judge