High Court Punjab-Haryana High Court

Ranjit Singh @ Deepa vs State Of Punjab on 7 July, 2011

Punjab-Haryana High Court
Ranjit Singh @ Deepa vs State Of Punjab on 7 July, 2011
     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                          Crl. Misc. No. M-20004 of 2011 (O&M)
                          Date of decision : 7.7.2011

Ranjit Singh @ Deepa                                   ...Petitioner
                              Versus

State of Punjab                                        ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. P.P. Sharma, Advocate for the petitioner.

Rajan Gupta, J. (oral)

This is a petition under Section 439 Cr.P.C. seeking regular

bail in a case registered against the petitioner under Section 21 of the

Narcotic Drugs & Psychotropic Substances Act, 1985 (hereinafter

referred to be “the Act”) at Police Station Mandi Gobindgarh, District

Fatehgarh Sahib, vide FIR No.246 dated 25th November, 2010.

Learned counsel for the petitioner contends that statutory

provisions of the Act were not followed at the time of alleged recovery.

The petitioner is, thus, entitled to bail during the pendency of trial.

According to allegations, 500 grams smack was recovered

from the petitioner near the Octroi Post at Amloh Road, Gobindgarh.

Recovery of contraband effected from the petitioner being commercial

in nature, Section 37 of the Act would be attracted in the present case.

Under the circumstances, no case for bail is made out.

Dismissed.

(RAJAN GUPTA)
JUDGE
7.7.2011
‘rajpal’