High Court Patna High Court - Orders

Ram Parvesh Ray vs The State Of Bihar on 1 July, 2010

Patna High Court – Orders
Ram Parvesh Ray vs The State Of Bihar on 1 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16109 of 2010
                           RAM PARVESH RAY SON OF KAMAL RAY
                                                  Versus
                                     1. THE STATE OF BIHAR
                                        2. UNION OF INDIA
                                                -----------

For the Petitioner : Mr. Naresh Chandra Verma, Advocate
For Union of India : Mr. D. Surendra, C.G.C.

For the State : Mr. Akhileshwar Dayal, A.P.P.

——–

4. 1.7.2010 Supplementary affidavit filed today be kept on the

record.

Heard learned Counsel for the petitioner, the State and

the Union of India.

The petitioner seeks bail in a case instituted for the

offence under Sections 20 and 22 of the N.D.P.S. Act.

It has been submitted that the petitioner was granted

anticipatory bail on merits by this Court till the submission of charge

sheet and it is specifically asserted that after the order of

anticipatory bail there is no additional material that has been

collected against the petitioner till the submission of charge sheet.

In view of such, let the petitioner above named 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 Additional Sessions Judge VII, Patna in Special

Case No.33A of 2008 arising out of Khusrupur P.S.case No.95 of

2008, 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
-2-

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 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, (iii) that

the petitioner will give an undertaking that he will receive the police

papers on the given date and be present on date fixed for charge

and if he fails to do so on two given dates and delays the trial in

any manner, his bail will be liable to be cancelled for reasons of

misuse and (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. )

Narendra/