I'-J JUDGMENT
The amused is prosecuied for ¢@.:11mitti1ig” .e3i’fa::::e K ‘
under 20gb} (ii) of Narcotic Dmigs
Substances Act, 1935 (N.3.p¢S; ;$;e;). It*i§_au¢gs§é{:’:’;a’: $13
accused was found in iilegsal _.p<:x{;§:3€Ssi0:1.'éf– v.65,€i?§ gms.
Charas. The Special .acq2;:it:e<i the
accused on f:.hel §}3é::L*-.VI:1*§eV;-€{i'gat'.i§1g Gffimr
apprehendéci' the <:oi1t2"aband hag
3'16': cempfiezi provision of Sectien
42(2) (if N_.I}.P,:3 Vhctgv-.19S5;*~"Fhe reasons given far acquiitai
Méfe LA
'iiS=$012:<1d" 2~:;:-L13 Vprapéf 11?: camgananca with {he iaw laié
is dismissed"
Supreme Court. Therefore €116 appeai
Sd/-
Judge
A A ” – -4193?»