High Court Patna High Court - Orders

Kamal Kishore Rai vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Kamal Kishore Rai vs State Of Bihar on 29 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.18269 of 2010
                            KAMAL KISHORE RAI S/O LATE MOTI RAI
                                                   Versus
                                      1. THE STATE OF BIHAR
                                         2. UNION OF INDIA
                                                 -----------

For the Petitioner : Mr. Awanish Kumar Pandey, Advocate
For the Union of India : Mr. Md. Abu Haidar, C.G.C.

———

4. 29.6.2010 Heard learned Counsel for the petitioner and the Union

of India.

The petitioner seeks bail in a case instituted for the

offence under Sections 20(b)IIC/25/27(A)/29 of the N.D.P.S. Act.

It has been submitted that only 560 grams of ganja was

recovered from the possession of the petitioner and the petitioner’s

son undertakes responsibility of the petitioner’s conduct after his

release from jail custody.

In view of such let the petitioner above named, who is

in custody since 4.3.2010, be released on bail on furnishing bail

bond of Rs.5,000/- (Five thousand) with two sureties of the like

amount each to the satisfaction of Special Judge, N.D.P.S. Buxar

in connection with N.D.P.S.case No.1 of 2010 arising out of

Buxar(1) P.S.case No.12 of 2010, subject to the conditions (i) That

one of the bailors shall be the son of the petitioner and the other

bailor 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 bailor will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) that the

bailor shall also state on affidavit that he will inform the court
-2-

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 and (iii) 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.

In view of nature of allegations against the petitioner,

the petitioner is directed to appear before the Superintendent of

Police, Buxar within fifteen days of his release with a copy of this

order and thereafter every two weeks for the next nine months. The

conduct of the petitioner will be kept under watch in this period by

the S.P. concerned and if it is found wanting in any manner a

report shall be made to the court concerned by him to initiate a

proceeding for cancellation of bail for reasons of misuse of bail.

After reporting to the Superintendent of Police, a certificate will be

filed by the petitioner before the court concerned.

( Anjana Prakash, J. )

Narendra/