High Court Punjab-Haryana High Court

Jasbir Singh And Another vs State Of Punjab And Others on 27 August, 2009

Punjab-Haryana High Court
Jasbir Singh And Another vs State Of Punjab And Others on 27 August, 2009
 CRM No. M-23786 of 2009                                 1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-23786 of 2009
                                 Date of decision: 27.8.2009

Jasbir Singh and another                             ...Petitioners

                             Versus

State of Punjab and others                           ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sunil Agnihotri, Advocate, for the petitioners.

Rajan Gupta, J (oral).

This is a petition under Section 439 Cr.P.C. seeking regular

bail in a case registered against the petitioner under Sections 15, 25, 29,

61, 85 of Narcotic Drugs and Psychotropic Substances Act, 1985 at

Police Station Civil Lines, Batala, vide FIR No.96 dated 25th May, 2008.

The FIR was lodged due to recovery of 210 Kgs of poppy

straw from a truck.

Learned counsel for the petitioners argued that the

petitioners have been in custody since 25th May, 2008. There is no

direct evidence to link the petitioners with the alleged recovery of

contraband. He, therefore, deserves to be enlarged on bail.

I have heard learned counsel for the petitioners and given

careful thought to the facts of the case.

In my considered view, in view of the quantity of

contraband, alleged to have been recovered from the truck, Section 37
CRM No. M-23786 of 2009 2

of the NDPS Act would be attracted to the present case. Merely because

the petitioners have been in custody since 25th May, 2008, does not

entitle them to be enlarged on bail pending trial.

I, thus, find no ground for enlarging the petitioners on bail.

The petition is hereby dismissed.

(RAJAN GUPTA)
JUDGE
August 27, 2009
‘rajpal’