2004 INSC 0050 SUPREME COURT OF INDIA Gokul Nandaji Vs. State of Gujarat Crl.A.Nos.369-370 of 2002 (B. N. Agarwal and G. P. Mathur JJ.) 13.01.2004 ORDER 1. Heard the parties. 2. The appellants were convicted by the trial court under Sections 17, 18, 22 read with Section 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter referred to as the NDPS Act) and each of them was sentenced to undergo rigorous imprisonment for a period of ten years and to pay fine of Rs. one lakh each and in default to undergo further rigorous imprisonment for a period of two years. On appeal being preferred, their conviction and sentence have been upheld. 3. Having heard the parties and perused the impugned judgment, we are of the view that the two courts below after taking into consideration the evidence on record have convicted the appellants and we do not find any ground to interfere with the same . The appeals are accordingly dismissed. 1 SpotLaw