IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
-.-
Crl. Misc. No. 26176-M of 2008
Date of Decision:- 3.2.2009
Mehnga Singh Versus State of Punjab
Present:- Mr. K.S.Dhaliwal, Advocate, for the petitioner.
Ms. Rajni Gupta, DAG, Punjab.
M.M.S.BEDI. (J) (Oral)
In view of 2 quintals 10 gram poppy hustk, having been recovered
from the truck occupied by the petitioner and the petitioner having been
arrested while trying to flee from the spot, no ground to grant the
concession of bail, at this stage.
Dismissed.
February 3, 2009 (M.M.S.Bedi) tripti Judge