High Court Punjab-Haryana High Court

Dharam Pal vs The State Of Haryana on 16 December, 2008

Punjab-Haryana High Court
Dharam Pal vs The State Of Haryana on 16 December, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                   Criminal Miscellaneous No. M-52035 of 2007
                               Date of Decision: December 16, 2008


Dharam Pal
                                                       .....PETITIONER(S)

                                    VERSUS

The State of Haryana
                                                      .....RESPONDENT(S)
                                .     .      .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Ashwani Verma, Advocate, for
                 the petitioner.

Mr. Sidharth Sarup, Assistant
Advocate General, Haryana.

. . .

AJAI LAMBA, J (Oral)

This petition filed under Section 482

Cr.P.C. is directed against Order dated 18.12.2006

whereby petitioner, Dharam Pal, has been summoned to

stand trial as additional accused alongwith one

Radhey Sham.

The Trial Court has taken into account

the statement of Subhash Chander, Assistant Sub

Inspector who appeared in the witness box and stated

that the petitioner and another person were piloting

the canter loaded with bags containing poppy husk in

which accused Vinod and Krishan were coming. Secret

information was received on 4.10.2004 to the effect

that Dharam Pal @ Dharma (petitioner), Vinod,
Crl. Misc. No. M-52035 of 2007 [2]

Krishan and one other person had loaded 40 bags of

poppy husk from Madhya Pradesh and are going to

Ratia via Rajasthan. Dharam pal and his companions

are sitting in a Bolero vehicle bearing registration

No.HR-26-2795 and are piloting the canter loaded

with poppy husk and going ahead of the canter at a

distance of 3-4 kilometers.

In view of the material that has come

before the Trial Court, I do not find any reason to

interfere with the impugned order.

The petition is dismissed.


                                                       (AJAI LAMBA)
December 16, 2008                                         JUDGE
avin