2002 INSC 0505 SUPREME COURT OF INDIA Laleshwar Rajak Kalanand Dhobi Vs. State of Gujarat Crl.A.No.523 of 2001 (B.N.Kirpal CJI., K.G.Balakrishnan and Dr.Arijit Pasayat JJ.) 07.08.2002 ORDER The Text below is only a summarized version of the order pronounced Appellant found in possession of drugs. Police officer did not informed appellant about his right of appearing before the magistrate or gazetted for purpose of search. Supreme Court held that trial of appellant was vitiated if mandatory requirements were not complied. 1 SpotLaw