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 2, Cited by 1]

Punjab-Haryana High Court

Bunty Ram vs State Of Haryana on 28 June, 2021

Author: Lalit Batra

Bench: Lalit Batra

CRM-M-37879-2020                                                              1



            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH.

213/2                                CRM-M-37879-2020(O&M)
                                     Date of Decision: 28.06.2021


Bunty Ram                                                   ....Petitioner.

                            Versus

State of Haryana                                            ....Respondent.

                             ***


CORAM: HON'BLE MR. JUSTICE LALIT BATRA
                ----


Present:    Mr. P.S. Sekhon, Advocate for
            Mr. Rajesh Duhan, Advocate for the petitioner.

             Mr. Vikrant Pamboo, Deputy Advocate General, Haryana

                            ****

Lalit Batra, J.(Oral)

Case has been taken up for hearing through Video Conferencing.

Present petition under Section 439 Cr.P.C is for grant of regular bail to petitioner- Bunty Ram in case F.I.R. No.214 dated 28.08.2020 under Sections 22(c) and 29 of NPDS Act, 1985 registered at Police Station Cheeka, District Kaithal.

Learned counsel for petitioner inter alia contends that version, as alleged in the FIR, is totally concocted one and there is no iota of truth therein. He further submits that allegedly 400 tablets of Clovidol-100 SR having salt Tramadol Hydrochloride were recovered from the conscious 1 of 3 ::: Downloaded on - 29-06-2021 11:46:52 ::: CRM-M-37879-2020 2 possession of petitioner. He further urges that actual weight of above said contraband, if converted into grams, does not exceed 250 grams. He further urges that Section 2(viia) of NDPS Act defines the term "commercial quantity" in relation to narcotic drugs and psychotropic substances, means any quantity greater than the quantity specified by the Central Government by notification in the Official Gazette. He further submits that petitioner is in custody since 29.08.2020 and he is no more required by the Police for any investigation purpose. He further submits that Challan has been presented in Court. He further urges that since trial of the case would take sufficient time to conclude, no useful purpose would be served by keeping the petitioner in custody further and he may be released on bail.

On the other hand, learned State counsel while opposing instant petition has vehemently argued that keeping in view seriousness of offence, petitioner does not deserve the concession of bail.

I have heard learned counsel for the parties.

At this stage, without commenting anything on the merits of the case lest it may prejudice the outcome of the trial but taking into consideration the fact that petitioner is in custody since 29.08.2020; that petitioner is no more required by the Investigating Agency for investigation purpose; that challan has already been presented in Court and since consequent trial of the case would take sufficient time to conclude, no useful purpose would be served by detaining the petitioner in custody further, thus, he deserves the concession of bail.

In view of above, instant petition for grant of regular bail 2 of 3 ::: Downloaded on - 29-06-2021 11:46:52 ::: CRM-M-37879-2020 3 moved by petitioner- Bunty Ram is allowed and he is ordered to be released on bail on his furnishing personal/surety bonds to the satisfaction of Trial Court/ Chief Judicial Magistrate/Duty Magistrate, Kaithal, as the case may be.




                                                           (LALIT BATRA)
                                                               JUDGE
28.06.2021
d.gulati


             Whether speaking/ reasoned        :      Yes/ No

             Whether Reportable                :      Yes/ No




                                3 of 3
             ::: Downloaded on - 29-06-2021 11:46:52 :::