High Court Patna High Court - Orders

Amlesh Kumar Singh @ Amlesh Kumar vs State Of Bihar &Amp; Anr on 8 October, 2010

Patna High Court – Orders
Amlesh Kumar Singh @ Amlesh Kumar vs State Of Bihar &Amp; Anr on 8 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33674 of 2010
      AMLESH KUMAR SINGH @ AMLESH KUMAR, S/o Kameshwar Singh.
                                   Versus
                          1. THE STATE OF BIHAR.
           2. The Union of India through the D.G. N.C.B. New Delhi.
                                  -----------

02. 08.10.2010 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 and 23 of the N.D.P.S.

Act.

Considering that 4½ Kgs. “Ganja” was recovered

from the bus and the petitioner has fair antecedent, 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 Sessions Judge,

West Champaran, Bettiah connection with Inerwa P.S.

Case No. 14 of 2010 subject to the following conditions:-

(i) That one of the bailors shall be local since the petitioner

belongs to Jharkhan and the other bailor shall be the

brother 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 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
2

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/-