Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Calcutta High Court (Appellete Side)

Under Sections 21(C )/29 Of The N.D.P.S. ... vs In Re : Sahid Mondal on 22 June, 2018

                                         1



22.06.2018
22

sdas rejected C.R.M. 4074 of 2018 In Re:- An application for bail under Section 439 of the Code of Criminal Procedure filed on 20.06.2018 in connection with Hasnabad Police Station Case No. 231 of 2017 dated 03.05.2017 under Sections 21(C )/29 of the N.D.P.S. Act.

And In Re : Sahid Mondal ..... petitioner Mr. Arnab Chatterjee ...for the petitioner Mr. Madhu Sudan Sur, learned A.P.P., . ..for the State Learned Counsel appearing for the petitioner submits that the petitioner is in custody for 410 days and he has been falsely implicated in the instant case.

Learned Counsel appearing for the State opposes the payer for bail.

Having considered the materials in the case diary prima facie, disclosing involvement of the petitioner in the alleged possession of 7 liters of codeine mixture which is above commercial quantity and in the light of statutory restrictions under Section 37 of the N.D.P.S. Act, we are not inclined to grant bail to the petitioner.

The application for bail is, thus, rejected. 2 Trial Court is directed to expedite the trial and conclude the same at an early date without granting any unnecessary adjournment to either of the parties. Petitioner is directed to co- operate with the trial in that regard. (Ravi Krishan Kapur, J.) (Joymalya Bagchi, J.)