1999 INSC 0803 SUPREME COURT OF INDIA Abdul Rashid Ibrahim Mansuri Vs. State of Gujarat (K.T.Thomas and A.P.Misra JJ.) 12.10.1999 ORDER The Text below is only a summarized version of the order pronounced Appeals directed to be considered by a larger bench on the question whether search of the person envisaged under section 50 of the Narcotics Drugs and Psychotropic Substances Act, 1985 would encompass the gunny bags found in the auto rickshaw driven by accused, so as to attract the requirements of the provision.