IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11258 of 2010
VINAY SINGH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.13324 of 2010
MD.JAGU & ANR
Versus
STATE OF BIHAR
with
Cr.Misc. No.12939 of 2010
RAJU SINGH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.22682 of 2010
RAUSHAN ALI @ MD. RAUSHAN ALI
Versus
STATE OF BIHAR
----------
4 05.07.2010. Learned counsel for the petitioners submits that though
there is allegation of recovery of certain ‘pureas’ of smacks from
possession of petitioners but there is no mentioning of any weight of
the aforesaid contraband goods recovered from each of them in the
FIR or the Case diary. Learned counsel further said that in absence of
any weight, it cannot be said that any petitioner was carrying more
than 5 grams of contraband goods.
The Superintendent of Police, Aurangabad is directed to
enquire into the matter in Aurangabad Nagar Police Station case no.
12 of 2010 pending in the court of the District & Sessions Judge,
Aurangabad and report to this Court regarding weight of recovered
contraband goods from the petitioners. Report should reach this Court
within four weeks.
Let this matter be placed after four weeks retaining its
-2-
position.
Office is directed to fax this order to the Superintendent of
Police, Aurangabad at the cost of petitioners.
Let a copy of this order be handed over to the State counsel.
Shashi. (Samarendra Pratap Singh, J.)