High Court Punjab-Haryana High Court

Tarlochan Singh And Another vs State Of Punjab on 22 April, 2009

Punjab-Haryana High Court
Tarlochan Singh And Another vs State Of Punjab on 22 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-10478 of 2009
                             Date of decision : 22.4.2009.

                            ...

    Tarlochan Singh and another
                                           ................ Petitioners

                             vs.

    State of Punjab
                                           .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. H.S. Batth, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

There is recovery of 420 kgs of poppy husk. The provisions

of Section 37 of the NDPS Act, bars the grant of bail.

So, the petition stands dismissed.

( K.C. Puri )
22.4.2009. Judge
chugh