1981 INSC 0292 SUPREME COURT OF INDIA Ghanshyam Dass Jain Vs. State of Uttar Pradesh (A. N. Sen and V. D. Tulzapurkar JJ.) 27.04.1981 ORDER The Text below is only a summarized version of the order pronounced It is not necessary to decide the question of constitutionality raised in the petition and it is directed that the petitioners be produced before a magistrate and released on bail as soon as they are arrested.