Citation : 2021 Latest Caselaw 2392 UK
Judgement Date : 13 July, 2021
Office Notes, reports, orders or SL. proceedings or Date COURT'S OR JUDGES'S ORDERS No directions and Registrar's order with Signatures
C-482 No. 922 of 2021
Hon'ble N.S. Dhanik, J .
Mr. Ashish Aggarwal, learned counsel for the applicant.
Mr. A.K. Sah, learned Deputy Advocate General for the State.
The present criminal misc. application under Section 482 Cr.P.C. has been filed by the applicant to quash/set-aside the impugned order dated 27.11.2018 passed by Special Judge, NDPS Act, Dehradun in Special Sessions Trial No. 23 of 2019, "State v. Wasid" for the offence punishable under Sections 8/21/60 of the NDPS Act, registered at PS Sahaspur Dehradun whereby the release application of the applicant filed for release of his vehicle Motorcycle No. UP11 AN 9835 seized in Case Crime No. 249 of 2018.
Learned counsel for the applicant submits that the similar controversy for the release of vehicle under the NDPS Act has been decided by the coordinate Bench of this Court in Criminal Misc. Application No 368 of 2019, "Abhijeet Kumar v. State of Uttarakhand" decided on 10.04.2019, where the coordinate Bench of this Court had directed the trial court to release the vehicle.
Learned State Counsel has admitted that the present case is squarely covered by the aforesaid judgment.
Considering the submissions of learned counsel for the parties, the present criminal misc. application is disposed of finally with a direction that the matter be remanded back to the trial court to pass order afresh, in the light of the judgment passed by the coordinate Bench of this Court in Criminal Misc. Application No 368 of 2019, "Abhijeet Kumar v. State of Uttarakhand" decided on 10.04.2019, within four weeks from the date of production of certified copy of this order.
(N.S. Dhanik, J.) 13.07.2021 SB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!