1979 INSC 0249 Jethmal Poonamchand Bafna v. State of Maharashtra (Supreme Court Of India) HON'BLE JUSTICE SYED M. FAZAL ALI HON'BLE JUSTICE P. S. KAILASAM Criminal Appeal No. 13 Of 1973 | 27-04-1979 Fazal Ali, J. We have gone through the judgment of the High Court. The appellant has been convicted under Section 135(a) and (b) of the Customs Act and sentenced to 6 months simple imprisonment. The High Court as also the court below have found that the appellant was found in possession of 1241 wrist watches which he recovered by opening the cupboard with the keys (which he took out from the window). It was also found that the appellant had keys of the flat with which the flat was opened and searched by the Customs Authorities. We do not find any error of law in the judgment of the High Court. The appeal is without any merit and is accordingly dismissed. 1 SpotLaw