2002 INSC 0507 SUPREME COURT OF INDIA Vinod Vs. State of Maharashtra Crl.A.No.782 of 1994 (S.Rajendra Babu and P.Venkatarama Reddi JJ.) 08.08.2002 ORDER The Text below is only a summarized version of the order pronounced Appellant found in possession of brown sugar meant for sale without license, permit or authorization. Sentenced to 10 years of rigorous imprisonment. Non-compliance of provisions of Section 50 of Narcotics Drugs and Psychotropic Substances Act before conducting search as he was merely asked whether he wants the search to be taken in presence of Executive Magistrate of Gazetted Officer. On appeal Supreme Court held that no punishment can be awarded in case of non-compliance of Section 50. 1 SpotLaw