Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLA/48/2025
2025 Latest Caselaw 1969 UK

Citation : 2025 Latest Caselaw 1969 UK
Judgement Date : 6 February, 2025

Uttarakhand High Court

CRLA/48/2025 on 6 February, 2025

Author: Pankaj Purohit
Bench: Pankaj Purohit
                 Office Notes, reports,
                orders or proceedings or
SL. No   Date        directions and                                          COURT'S OR JUDGES'S ORDERS
                 Registrar's order with
                       Signatures



                                           CRLA No.48 of 2025
                                           Hon'ble Pankaj Purohit, J.

Mr. B.S. Koranga, Advocate for the appellant.

2. Mr. R.K. Joshi, B.H. for the State.

3. This is a criminal appeal filed under Section 415 of B.N.S.S. 2023 against the judgment and order dated 24.01.2025, passed by learned Special Sessions Judge (NDPS Act)/Sessions Judge, Champawat in Special Sessions Trial No.1 of 2023, whereby the appellant was convicted under Sections 8/20 of NDPS Act, 1985 with rigorous imprisonment of ten years along with a fine of ₹1,00,000/- with default stipulation of one year additional simple imprisonment.

4. As per office report, the appeal is well within time.

5. Admit.

6. Sent for T.C.R.

7. List this case on 17.03.2025.

8. Objection, if any, to the bail application, be filed in the meantime.

(Pankaj Purohit, J.) Vacation Judge 06.02.2025 SK

 
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