Crl. Misc. No. M-33695 of 2011 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. Misc. No. M-33695 of 2011
Date of Decision : November 08, 2011
Baljinder Singh @ Mintu .... Petitioner
Vs.
State of Punjab .... Respondent
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. Krishan Sehajpal, Advocate
for the petitioner.
* * *
L. N. MITTAL, J. (Oral) :
Accused Baljinder Singh @ Mintu has filed this petition for
regular bail in case FIR No. 119 dated 21.05.2011, under Sections 21 and 22
of the Narcotic Drugs and Psychotropic Substances Act, 1985 (in short – the
Act), registered at Police Station Adampur, District Jalandhar.
I have heard learned counsel for the petitioner and perused the
case file.
According to the prosecution version, large quantity of drugs
containing psychotropic substances was recovered from the petitioner. The
quantity recovered is commercial one. Accordingly, in view of Section 37
Crl. Misc. No. M-33695 of 2011 2
of the Act, the petitioner does not deserve the concession of bail.
Dismissed, without meaning to express any opinion on merits
of the case.
November 08, 2011 ( L. N. MITTAL ) monika JUDGE