Citation : 2022 Latest Caselaw 2564 UK
Judgement Date : 18 August, 2022
Office Notes, reports,
orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order with
Signatures
18.08. CRLA No. 312 of 2022
2022 Hon'ble Alok Kumar Verma, J.
The present Criminal Appeal has been filed against the judgment dated 14.06.2022, passed by the Special Sessions Judge, Uttarkashi, in Special Sessions Trial No.06 of 2018, "State vs. Ashok Chauhan", whereby the appellant - Ashok Chauhan has been convicted and sentenced to undergo rigorous imprisonment for a period of ten years along with a fine of Rs.1,00,000/- for the offence under Section 8/20 of the Narcotic Drugs and Psychotropic Substances Act, 1985.
Heard Mr. Vinod Sharma, learned counsel for the appellant and Mr. T.C. Agarwal, learned Deputy Advocate General for the State.
The Criminal Appeal is admitted. The learned counsel for the State requested two weeks' time to file objection(s) to the bail application.
List this case on 08.09.2022.
(Alok Kumar Verma, J.) 18.08.2022 Pant/
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!