High Court Punjab-Haryana High Court

Kailasho Devi vs State Of Haryana on 15 May, 2009

Punjab-Haryana High Court
Kailasho Devi vs State Of Haryana on 15 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
                      CHANDIGARH

                          Criminal Misc. No. M-9086 of 2009
                          Date of decision: May 15, 2009

Kailasho Devi                  -Petitioner

            Versus

State of Haryana               -Respondent
Coram       Hon'ble Mr. Justice Rajan Gupta

Present:    Mr. KS Malik, Advocate, for the petitioner.
            Mr. Tarun Aggarwal, Sr. DAG, Haryana.

Rajan Gupta, J.(Oral)


Mr. Malik submits that the petitioner is an old lady and she has

been accused of handing over a polythene bag containing 15 grams of Sulfa

(narcotic substance) to an undertrial. According to the counsel, the

recovery was, in fact, effected from the said undertrial, namely Suraj Pal.

Counsel further submits that the recovery of 15 grams of narcotic substance

falls under the head “small quantity” as would be clear from Entry 23 of

Schedule to the Narcotic Drugs & Psychotropic Substances Act.

Learned State counsel (on instructions from ASI Daya Nand,

who is present in Court) submits that pursuant to order dated April 01,

2009, the petitioner has joined the investigation and is no longer required

for custodial interrogation.

In view of this, the instant petition is allowed. The petitioner is

granted the concession of anticipatory bail subject to the conditions as

envisaged under Section 438(2) Cr.P.C.

[Rajan Gupta]
Judge
May 15, 2009.

‘ask’