High Court Patna High Court - Orders

Guddu Singh @ Guddu Kumar vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Guddu Singh @ Guddu Kumar vs The State Of Bihar on 14 October, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.32956 of 2011
              Guddu Singh @ Guddu Kumar son of Sri Chakradhari Singh
                                      Versus
                           The State Of Bihar & another
                                     -----------

3/ 14.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 20/22 of the Narcotics Drugs and

Psychotropic Substance Act.

The petitioner is not named in the First Information

Report. Subsequently, his complicity arose when there was material

that the petitioner’s motor cycle was also seen being driven away

from the place of occurrence. It was suspected that the petitioner

was seated on the said motorcycle.

Considering that nothing was recovered from the

possession of the petitioner and he has fair antecedents, 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 to be fixed by the court below to the

satisfaction of the Special Judge, NDPS Act-cum 1st Additional

Sessions Judge, Begusarai, in connection with NDPS Case No.11 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 Pappu Singh, brother 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
2

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 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.

JA/-                                            (Anjana Prakash,J.)