High Court Punjab-Haryana High Court

Present: Mr. V.K.Kataria vs Unknown on 14 December, 2009

Punjab-Haryana High Court
Present: Mr. V.K.Kataria vs Unknown on 14 December, 2009
                 CRM-M No.30018 of 2009


Gulshan Kumar               versus           State of Punjab


Present:   Mr. V.K.Kataria, Advocate
           for the petitioner.

           Mr. A.S.Brar, Sr. DAG, Punjab.

                 ****

This is a petition for grant of regular bail in FIR No.146

dated 09.07.2009 under Sections 21/22/61/85 NDPS Act at PS

City Malerkotla, Distt. Sangrur.

Learned counsel for the petitioner has argued that the

petitioner has now been in custody for almost 5 months and even

the investigation has not been completed.

On instructions of ASI Mandhir Singh, learned State

counsel states that challan is ready and shall be presented before

CJM, Sangrur within two days.

In my opinion, interest of justice would be served if

the prosecution is held down to this undertaking and a direction

be issued to the ld. Trial Court to reconsider the bail application

of the petitioner within one week in accordance with law after

considering the material/evidence, which may be produced by the

police against the petitioner.

Petition stands disposed of.

December 14, 2009                            (AJAY TEWARI)
sonia                                            JUDGE