In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-12559 of 2009
Date of decision: 7.5.2009
Sukhwinder Singh ......Petitioner
Versus
State of Punjab and others .......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Roopak Bansal, Advocate for
Mr.S.K.Bansal, Advocate,
for the petitioner.
****
SABINA, J.
This petition has been filed by Sukhwinder Singh under
Section 482 of the Code of Criminal Procedure (“Cr.P.C. for short) for
quashing of FIR No. 512 dated 6.12.2005, under Section 27 of the
Narcotic Drugs and Psychotropic Substances Act, 1985 , registered
at Police Station Nakodar, District Jalandhar (Annexure P-1).
During the course of arguments, learned counsel for the
petitioner has submitted that the charge in this case was framed
against the petitioner on 4.2.2006. However, till date no prosecution
witness has been examined.
In the present case, the petitioner is on bail and hence,
no ground for issuance of the directions as sought by the petitioner is
made out.
Accordingly, this petition is dismissed.
(SABINA)
JUDGE
May 07, 2009
anita