High Court Patna High Court - Orders

Md. Fahimuddin vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Md. Fahimuddin vs The State Of Bihar on 2 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.24457 of 2011
                       Md. Fahimuddin son of Late Abdul Shakur
                                       Versus
                                 The State Of Bihar
                                      -----------

3/ 02.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 20(b)(ii-B) of the Narcotics Drugs and

Psychotropic Substance Act.

Considering that the petitioner is in custody since

11.06.2011 for recovery of 32 Puriyas of Ganja weighing six kg. and

has no criminal antecedents, let the petitioner, above named, be

released on provisional bail on furnishing bail bond of Rs.5,000/-

(five thousand) with two sureties of the like amount each or any

other surety to be fixed by the court below to the satisfaction of the

Sessions Judge, Patna, in connection with Spl. Case No.25 of 2011

arising out of Khagaul P.S. Case No.67 of 2011, subject to the

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 and another bailor shall be Mahmood

Alam, cousin of the petitioner. The bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) That the affidavit shall clearly state that the petitioner

is not an accused in any other case and, if he is, he shall not be

released on bail, (iii) That the bailors shall also state on affidavit

that they 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
2

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, and (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.

Learned counsel for the petitioner submits that he has

been implicated at the instance of the local police, who is hostile to

the petitioner, and seeks protection of a person well reputed doing

social service in the area. Under the circumstances, the petitioner is

directed to appear before the Aamir of Khanquah situated at

Phulwarisharif, Patna, within fifteen days of his release from jail

custody on provisional bail for a period of six months and file a

certificate about the same in the court within the stipulated time. In

case, the petitioner fails to file certificate about reporting to the

Aamir of Khanquah within two weeks of his release from jail

custody, notice shall be sent to him for cancellation of bail. During

the period of six months, the petitioner is expected to engage

himself in fruitful activities under the guidance of the Aamir of

Khanquah and at the end of the six months, the petitioner will be

required to file a certificate of his conduct in the court below

granted by the Aamir, Khanquah. If the certificate granted to the

petitioner is found satisfactory, the court below will confirm the

provisional bail granted to the petitioner or else will issue notice for

cancellation of bail.

JA/-                                             (Anjana Prakash,J.)