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/-