High Court Punjab-Haryana High Court

Labh Chand vs State Of Haryana on 11 November, 2009

Punjab-Haryana High Court
Labh Chand vs State Of Haryana on 11 November, 2009
Criminal Appeal No.631-SB of 2005                                -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Appeal No.631-SB of 2005
                          Date of decision : 11.11.2009

Labh Chand                                                       ....Appellant

                                       Versus

State of Haryana                                           ....Respondent

                                ****

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

Present: Mr. G.S.Sidhu, Advocate for the appellant

            Mr. S.S.Patter, Senior Deputy Advocate General, Haryana

S. D. ANAND, J.

The appellant was convicted by the learned Trial Judge for an

offence under Section 15 of the Narcotic Drgus and Psychotropic

Substances Act, 1985 and was sentenced to undergo RI for eighteen

months and to pay a fine of Rs.8,000/-. In default of payment of fine, the

appellant was directed to undergo further RI for a period of four months.

The charge upheld at the trial was that appellant had been found in

conscious possession of 15 Kgs. of poppy husk.

Learned counsel appearing on behalf of the appellant, at the

very outset, states that he does not contest the finding on merits but would

request for dilution on the point of sentence awarded by the learned Trial

Court in view of the fact that the appellant faced the ordeal of trial for about

two years and even present appeal has been pending since the year

2005. In that context, he also points out that the recovery was of

contraband of non-commercial character.

Criminal Appeal No.631-SB of 2005 -2-

****

I have been through the file. The finding of conviction

recorded by the learned Trial Judge is relatable to the material obtaining

on the file and cannot be faulted on any valid score. Apart therefrom,

finding of conviction has not been contested on merits thereof.

In the circumstances of the case the appeal shall stand

dismissed on merits thereof. However, the sentence awarded to the

appellant shall stand reduced to the period already undergone by the

appellant. The amount of fine imposed shall stay intact.

November 11, 2009                                    (S. D. ANAND)
Pka                                                    JUDGE