Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

'State vs Unknown
2021 Latest Caselaw 334 UK

Citation : 2021 Latest Caselaw 334 UK
Judgement Date : 11 February, 2021

Uttarakhand High Court
'State vs Unknown on 11 February, 2021
CRLA No. 32 of 2021
Hon'ble Alok Kumar Verma, J.

This Criminal Appeal has been filed by the appellant against the judgment and order dated 01.02.2021, passed by learned Special Judge, NDPS Act/Ist Additional Sessions Judge, Roorkee, District Haridwar in Special Sessions Trial No.24 of 2018, 'State vs. Israr', whereby the appellant-Israr has been convicted and sentenced to undergo five years rigorous imprisonment along with a fine of Rs.10,000/-, in the offence punishable under Section 8/20 of the Narcotic Drugs and Psychotropic Substances Act, 1985, with default imprisonment.

Mr. Vikas Bahuguna, Advocate holding brief of Mr. Aditya Pratap Singh, learned counsel for the appellant and Mr. J.S. Virk, learned Deputy Advocate General assisted by Mr. Rohit Dhyani, learned Brief Holder for the State.

Admit.

Summon the lower court records. Learned counsel for the State requested three weeks' time to file objection(s) against the Bail Application No.1 of 2021.

Post on 04.03.2021.

(Alok Kumar Verma, J.) (Vacation Judge) 11.02.2021 JKJ/Neha

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter