Punjab-Haryana High Court
Tarlochan Singh And Another vs State Of Punjab on 22 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-10478 of 2009
Date of decision : 22.4.2009.
...
Tarlochan Singh and another
................ Petitioners
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. H.S. Batth, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
There is recovery of 420 kgs of poppy husk. The provisions
of Section 37 of the NDPS Act, bars the grant of bail.
So, the petition stands dismissed.
( K.C. Puri )
22.4.2009. Judge
chugh