1990 INSC 0360 Ved Pal Anand Vs Union of India and Others Writ Petition (Criminal) Nos. 286, 289 of 1989 with SLP (Cri) Nos. 2722, 1502-05 of 1989 and Criminal Miscellaneous Petition Nos. 4665-66 of 1990 (B. C. Ray, S. R. Pandian, R. M. Sahai JJ) 10.08.1990 ORDER 1. After hearing the learned counsel for both the parties at some length and also considering the question raised in the writ petition, we deem it just and proper to refer the question as to the constitutionality of the Section 9(a) of COFEPOSA and Section 10(1) of Prevention of Illicit Traffic in Narcotic Drugs and Psychotropic Substances Act, 1988 to the learned Chief Justice to constitute a bench of the hearing this constitutional question. The application for grant of parole or interim bail is, however, rejected. The petitioner may, however, approach the Constitution Bench for appropriate order.