High Court Punjab-Haryana High Court

Sheikher Singh Alias Shera vs State Of Punjab on 12 October, 2009

Punjab-Haryana High Court
Sheikher Singh Alias Shera vs State Of Punjab on 12 October, 2009
Criminal Misc. No. M-17948 of 2009                               -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                          ****
                                    Criminal Misc. No. M-17948 of 2009
                                       Date of Decision:12.10.2009

Sheikher Singh alias Shera
                                                          .....Petitioner
              Vs.

State of Punjab
                                                          .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-     Mr. Pardeep Rajput, Advocate for the petitioner.

              Mr. Arshvinder Singh, Deputy Advocate General, Punjab.
                          ****
HARBANS LAL, J.

This petition has been moved by Sheikher Singh alias

Shera under Section 439 of the Code of Criminal Procedure seeking his

regular bail in case FIR No.8 dated 11.2.2009 registered under Sections

22/25/61/85 of Narcotic Drugs and Psychotropic Substances Act, 1985 (for

brevity, `the Act’) at Police Station D- Division, Amritsar.

The facts in brief are that on 11.2.2009 in pursuance of secret

information, 255 grams of smack was recovered from the possession of the

petitioner.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

Learned counsel for the petitioner submitted with full force that

as per the Chemical Examiner’s report, the percentage of Diacetyle

Morphine in the recovered substance was found to be 23.64 which
Criminal Misc. No. M-17948 of 2009 -2-

obviously falls within the definition of non-commercial quantity and that

being so, in view of the observations rendered by the Division Bench of this

Court in re: Anup Gupta v. State of Punjab, 2008(4) Recent Criminal

Reports (Criminal) 390, the petitioner may be admitted to bail.

Learned State Counsel maintained that the whole lot of the

recovered substance is to be taken into consideration and the same being

250 grams of smack, no case is made out for grant of bail to the petitioner.

I have well considered the rival contentions. In re: E. Micheal

Raj v. Intelligence Officer, Narcotic Control Bureau, 2008(2) Recent

Criminal Reports (Criminal) 597, it has ruled by the Apex Court that “It

is the quantity of content of narcotic drug, which is relevant for determining

whether it will constitute small quantity or commercial quantity.” In re:

Anup Gupta (supra), chemical analysis revealed that contraband contained

5% of Heroin. It was held that total quantity of Heroin thus comes to 25

grams, which is less than commercial quantity. The accused would be

convicted considering that recovery was 25 grams and not 500 grams.

The trial is not likely to be concluded within a measurable

distance of time. In view of the afore-quoted law, the petitioner is admitted

to bail to the satisfaction of the learned Chief Judicial Magistrate, Amritsar.

October 12, 2009                                    ( HARBANS LAL )
renu                                                     JUDGE