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)