High Court Patna High Court - Orders

Md. Farukh @ Md. Farukh vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Md. Farukh @ Md. Farukh vs The State Of Bihar on 23 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.26997 of 2011
                           Md. Farukh @ Md. Farukh son of late Md. Hamid
                                                 Versus
                                         The State Of Bihar
                                               -----------

3. 23.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 20 and 22 of the N.D.P.S. Act.

Considering that the petitioner is named in the

confessional statement of the co-accused and there has been

no recovery from his possession as also that his brother-in-

law Md. Irfan is ready to stand surety for him, 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

concerned to the satisfaction of learned Additional District and

Sessions Judge 2nd, Bhagalpur in connection with N.D.P.S.

G.R. case No.3270 of 2010 arising out of Shahkund P.S. case

No.187 of 2010, subject to the conditions as also conditions (i)

That one of the bailor shall be Md. Irfan, brother-in-law of the

petitioner and the other bailor will be a close relative of the

petitioner who will give an affidavit giving genealogy as to how

he is related with the petitioner. The bailor will undertake to

furnish information to the Court about any change in 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
-2-

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 ground of misuse, (iv) That the petitioner will be well

represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

Narendra/                       ( Anjana Prakash, J. )