High Court Patna High Court - Orders

Vinay Singh vs The State Of Bihar on 5 July, 2010

Patna High Court – Orders
Vinay Singh vs The State Of Bihar on 5 July, 2010
                   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.)