IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30395 of 2010
SURAJ PRAKASH SINGH, SON OF SHRI SIPAHI SINGH @ SIPAHI
MAHTO KUSHWAHA
Versus
STATE OF BIHAR
-----------
4. 27.10.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 21 and 22 of N.D.P.S. Act.
It has been submitted that for recovery of 13 Kg. of
Ganja, the petitioner has remained in custody since 14.3.2010
and has fair antecedents.
Considering the same, let the petitioner above
named, be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with three sureties of the like amount
each or any other surety to be fixed by the court concerned to
the satisfaction of Additional Sessions Judge, VII, Patna, Vide.
Spl. Case No. 07 of 2010 arising out of Patna Jn. Case No. 105
of 2010 subject to the following conditions: (i) That one of the
bailors will be a close relative of the petitioner who will give an
affidavit giving genealogy as to how he is related with the
petitioner, the 2nd bailor shall be the local and the 3rd bailor shall
be the father/mother/brother of the petitioner. The bailor will
undertake to furnish information to the Court about any change
in address of the petitioner. (ii)That the affidavit shall clearly
state that the petitioner is not an accused in any other case and
2
if he is, he shall not be released on bail. (iii)That the bailor shall
also state on affidavit that he will inform the court concerned if
the petitioner is implicated in any other case of similar nature
after his release in the present case and thereafter the court
below will be at liberty to initiate the proceeding for cancellation
of bail on the ground of misuse. (iv)That the petitioner will be
well represented on each date and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali