High Court Punjab-Haryana High Court

Kulwinder Singh vs State Of Punjab on 30 November, 2009

Punjab-Haryana High Court
Kulwinder Singh vs State Of Punjab on 30 November, 2009
Crl. Revision No. M-2282 of 2008                              -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                              Crl. Revision No. M-2282 of 2008
                           Date of Decision: November 30, 2009



Kulwinder Singh                                      ... Petitioner

                             Versus

State of Punjab                                   ... Respondent



CORAM: HON'BLE MR. JUSTICE S.D. ANAND


Present :   Mr. J.B.S.Gill, Advocate,
            for the petitioner.

            Mr. Arshvinder Singh, DAG, Punjab.
                               *****

S.D. Anand, J.

The prosecution allegation is that the petitioner was

apprehended by a police party when he was driving vehicle

No.PB-10AW-4865 (of which he is registered owner as well) and

the car was found to carry 15 Kgs. poppy husk.

The learned counsel for the petitioner states that

though he would contest the factum of recovery, he would not

contest (at the trial) the factum of his having been the driver of

that vehicle and he would also not challenge the fact of being the

registered owner of the vehicle.

In this plea for the release of vehicle bearing

registration No.PB-10AW-4865 on sapurdari, there is an averment
Crl. Revision No. M-2282 of 2008 -2-

that the petitioner had purchased this vehicle by getting it

financed. Documentation in that context has been placed on

record. Learned counsel for the petitioner states that it being the

only source of income of the petitioner, he would require the

vehicle, particularly when he has to pay off the loan amount.

As per the report submitted by the learned Special

Judge (obtained in compliance with the order dated 27.07.2009 of

a Coordinate Bench (Rajesh Bindal, J.) of this Court), the

confiscation proceedings have not yet been started.

In view of these facts, learned State counsel states

that he is not in a position to contest the plea for the release of the

aforesaid vehicle on sapurdari.

In the light thereof, the petition shall stand allowed and

the vehicle bearing registration No.PB-10AW-4865 is ordered to

be released on sapurdari, on usual terms and conditions, subject

to the satisfaction of the learned Trial Court.

November 30, 2009                                     ( S.D. Anand )
vinod                                                       Judge