High Court Patna High Court - Orders

Ajay Singh vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Ajay Singh vs State Of Bihar on 7 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.33577 of 2010
                   AJAY SINGH, S/o Sahebjada Singh.
                                Versus
                        1. THE STATE OF BIHAR.
                          2. The Union of India.
                               -----------

03. 07.10.2010 Heard learned counsel for the petitioner, State

and the Union of India.

The petitioner seeks bail in a case instituted for

the offences under Sections 20, 22, 23 and 25 of the

N.D.P.S. Act.

It has been submitted that only 8Kgs. “Ganja”

was recovered from the possession of the petitioner and he

has fair antecedent.

Considering the same, 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 or any other surety as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, West

Champaran, Bettiah in connection with Thakaraha P.S.

Case No. 66 of 2010 (N.D.P.S. Case No. 57 of 2010)

subject to the following conditions:- (i) That one of the

bailors shall be local since the petitioner belongs to U.P.

and the other bailor shall be the father of the petitioner.

The bailor will also undertake to inform the Court if there

is any change in the address of the petitioner. (ii) That the

affidavit shall clearly state that the petitioner is not an
2

accused in any other case and 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 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. (v) 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.)
Vikash/-