High Court Punjab-Haryana High Court

Harbans Singh vs State Of Punjab on 7 July, 2009

Punjab-Haryana High Court
Harbans Singh vs State Of Punjab on 7 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc. No. M-5177 of 2009
                          Date of decision : July 07, 2009


Harbans Singh                                  ....Petitioner
                          versus

State of Punjab                                ....Respondent


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


Present :    Mr. GBS Dhillon, Advocate for the petitioner
             Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Harbans Singh has filed this petition for bail in case FIR No.
299 dated 21.9.2008 under sections 15,61,85 of NDPS Act , Police Station
Basti Jodhewal District Ludhiana.

I have heard learned counsel for the parties and perused the
case file.

According to the prosecution version, 210 kgs of poppy husk
was recovered from the petitioner.

Quantity of poppy husk recovered from the petitioner is
commercial quantity and therefore, the petitioner does not deserve the
concession of bail in view of bar created by section 37 of the NDPS Act.

Dismissed.

Learned counsel for the petitioner states that the petitioner is in
custody since 21.9.2008 and not a single prosecution witness has been
examined. Trial court is directed to expedite the trial. Prosecution is also
directed to lead its evidence expeditiously.



                                                          ( L.N. Mittal )
July 07, 2009                                                  Judge
   'dalbir'