High Court Punjab-Haryana High Court

Inspector Singh vs State Of Punjab on 31 March, 2009

Punjab-Haryana High Court
Inspector Singh vs State Of Punjab on 31 March, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                    CRM No. M- 8714 of 2009
                    Decided on:-  31.03.2009

Inspector Singh                  .....Petitioner

Versus

State of Punjab                  .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr.Gurdev Singh , Advocate
for the petitioner.

K. C. Puri,J (Oral)
As per allegations of the prosecution, 9 quintals and 90 kg of
poppy husk was recovered.

Section 37 of the NDPS Act does not allow the concession of
bail to be granted to the petitioner.

So, the petition stands dismissed.




March 31, 2009                                     ( K. C. Puri )
mamta                                                  Judge