High Court Patna High Court - Orders

Satrughan Kumar vs State Of Bihar on 15 July, 2011

Patna High Court – Orders
Satrughan Kumar vs State Of Bihar on 15 July, 2011
                 IN THE HIGH COUR T OF JUDICATURE AT PATNA
                            Cr.Misc. No.36704 of 2008
                                Satrughan Kumar
                                      Versus
                                  State Of Bihar
                                     -----------

2 15.07.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Learned counsel for the petitioner has submitted that he was

not involved in the manufacture of fake medicines. It is submitted that

petitioner was involve in cutting and lamination work and as such it

cannot be said that he was in the production of the medicine which was

said to be fake.

This aspect of the matter may be raised by the petitioner at

the appropriate stage of framing of charges if so advised.

This application is thus dismissed.

     Prakash                                                            (Sheema Ali Khan, J)