Punjab-Haryana High Court
Bhagwan Singh vs State Of Punjab on 30 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M- 16329 of 2008
Date of Decision: October 30, 2008
Bhagwan Singh
... Petitioner
Versus
State of Punjab.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: None for the petitioner.
Ms. Manjari Nehru, DAG, Punjab.
S.D. Anand, J.
This application for bail by the petitioner received
through jail was ordered to be taken up on judicial side.
The petitioner was convicted for an offence under the
NDPS Act. None has turned up to make a presentation on his
behalf.
In the main appeal (Crl. Appeal No.494-SB of 2008),
which had been filed through a learned counsel, a plea for
suspension of sentence had been made but it does not appear to
have been pressed.
In the facts and circumstances of the case, it is not a fit
case for the suspension of sentence.
Dismissed.
October 30, 2008 ( S.D. Anand ) vkd Judge