ORDER
Jasbir Singh, J.
1. By placing reliance upon recovery memo.
counsel for the petitioner has stated that total
recovery from the petitioner is 35 killo 750 grams of
poppy husk, He has placed on record photostat copy of
recovery memo in vernacular, authenticity of which has
not been denied by counsel appearing for the State. he
has, however, stated that there was some mistake in
preparing recovery memo as instead of mentioning that
19 Kilo 750 grams of poppy husk was recovered from
each, it has inadvertently been mentioned that 19 kilo
and 750 grams of poppy husk was recovered that there
exists non-compliance with the provisions of Section 50
and 52-A of the Narcotic Drugs and Psychotropic
Substances Act, 1985.
2.
Without expressing any opinion on merits of the
case and without going into controversy whether recovery
was 75 kilograms or 35 Kilo 750 grams as mentioned in
recovery memo, petitioner is enlarged on bail to the
satisfaction of trial court.