Delhi High Court High Court

Vidyawati vs State on 18 May, 1993

Delhi High Court
Vidyawati vs State on 18 May, 1993
Equivalent citations: 51 (1993) DLT 181
Author: R Gupta
Bench: R Gupta


JUDGMENT

R.L. Gupta, J.

(1) The petitioner is facing prosecution for recovery of 450 gm. of Charas on 15.5.1991. She applies for grant of bail.

(2) I have heard the arguments advanced by the learned Counsel for the parties. Learned Counsel for the Petitioner has drawn my attention to the averments made in the Rukka by the Investigating Officer which shows that the petitioner was given option only of being searched in the presence of a Gazetted Officer. It is contended that it amounted to giving a partial option and thus the option given was not valid as per Section 50 of NDPSAct.

(3) Without expressing any final opinion in this respect, the petitioners granted bail on furnishing a personal bond of Rs. 7.000.00 with a surety of the like amount to the satisfaction of the Court concerned. Copy of this order be forwarded to the Superintendent (Jail) as well as the Courtconcerned.