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 8, Cited by 0]

Punjab-Haryana High Court

Krishan Kumar & Others vs State Of Punjab on 26 May, 2011

Criminal Misc. No. 24461-M of 2003.                                      1

         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                  Criminal Misc. No. 24461-M of 2003.
                  Date of Decision : 26.5.2011.

Krishan Kumar & others

                                                    ...... Petitioners

                              Versus

State of Punjab
                                                    ...... Respondent

CORAM :           HON'BLE MR. JUSTICE NAWAB SINGH

Present:          Mr. B.S. Bhalla,, Advocate,
                  for the petitioners.

                  Mr. Ranvir S. Chauhan, Addl. AG, Punjab
                  assisted by Mr. Pardeep Kumar,
                  Assistant Drug Controller, Govt. of Pb. Chd.
NAWAB SINGH J.(ORAL)

By this petition, under Section 482 of Code of Criminal Procedure, petitioners seek quashing of First Information Report (for short 'FIR) No.57 dated March 13th, 2003 registered under Section 22 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (for short, "the NDPS Act") and Sections 188, 420, 468 and 471 of Indian Penal Code, Police Station City Moga.

2. The FIR was registered against the petitioners on the accusation that they were found in possession of drugs viz. (i) Prometha Zine Hydrochloride; (ii) Ephedrine Hydrochloride; (iii) Codeine Phosphate; (iv) Buprenorphine Hydrochloride; (v) Diphenhydramine Hydrochloride; (vi) Diazepam; (vii) Nitrazepam;

(viii) Chlorpheniramine Hydrochloride; (ix) Maleate; (x) Dextropropoxyphene Hydrochloride and; (xi) Paracetamol without a valid licence.

3. Learned State counsel has submitted a report of the Review Committee wherein it has been recommended that as per notification dated November 14th, 1985 issued by Government of India, no offence under Section 22 of the NDPS Act or under Sections 188, 420, 468 and 471 of Indian Penal Code is made out Criminal Misc. No. 24461-M of 2003. 2 against the petitioners but since the petitioners did not produce documents of sale, purchase and the licence at the time of recovery of drugs so, they have committed offence punishable under the provisions of the Drugs and Cosmetics Act, 1940.

4. In view of above statement of learned State Counsel, the petition is accepted, FIR No.57 dated March 13th, 2003 registered under Section 22 of the the NDPS Act and Sections 188, 420, 468 and 471 of Indian Penal Code, Police Station City Moga and subsequent proceedings arising therefrom, are hereby quashed. However, the prosecution is at liberty to prosecute the petitioners under the Drugs and Cosmetics Act, 1940 or any other law for the time being in force.

5. Disposed of.

(NAWAB SINGH) JUDGE 26.5.2011.

SN