High Court Punjab-Haryana High Court

Amarjit Singh Alias Amar Singh vs State Of Punjab on 28 August, 2009

Punjab-Haryana High Court
Amarjit Singh Alias Amar Singh vs State Of Punjab on 28 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-2944 of 2009
                         Date of decision : August 28, 2009


Amarjit Singh alias Amar Singh
                                             ....Petitioner
                         versus

State of Punjab
                                             ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. JP Singh, Advocate, for the petitioner

             Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Amarjit Singh alias Amar Singh has filed this petition for bail

in case FIR No. 196 dated 25.12.2007, under section 21 of NDPS Act,

Police Station Mamdot, District Ferozepur.

I have heard learned counsel for the parties and perused the

case file.

According to the prosecution version, one kilogram heroin was

recovered from the petitioner and three kilograms from his co-accused son.

Learned counsel for the petitioner vehemently contended that

police party of Narcotic Cell, Amritsar allegedly made recovery at

Ferozepur and the independent witness is also of district Tarn Taran and

although the petitioner and his son were allegedly caught at Dhaba, no

person from there was joined.

Criminal Misc. No. M-2944 of 2009 -2-

Learned State counsel on the other hand contended that

quantity of heroin is of commercial quantity and therefore, the petitioner

does not deserve the concession of bail. It was also contended that Deputy

Superintendent of Police, a gazetted officer from Ferozepur district also

witnessed the recovery.

Keeping in view the aforesaid but without commenting

anything on the merits, I am of the view that the petitioner does not deserve

the concession of bail. The bail petition is accordingly dismissed.





                                                      ( L.N. Mittal )
August 28, 2009                                            Judge
  'dalbir'