High Court Patna High Court - Orders

Pankaj Kumar vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Pankaj Kumar vs The State Of Bihar on 12 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.28906 of 2011
                             Pankaj Kumar son of Akhilesh Kumar Singh
                                               Versus
                                      1. The State Of Bihar
                                      2. The Union of India
                                             -----------

4. 12.10.2011 Heard learned Counsel for the petitioner and the

Union of India.

The petitioner seeks bail in a case instituted for the

offence under Section 414 of the Indian Penal Code and

Sections 17 and 25 of the Narcotic Drugs and Psychotropic

Substances Act.

The prosecution case is that on a tip off the police

intercepted a sumo vehicle and two motorcycles in a

suspicious condition. From the sumo vehicle 5kgs of alleged

brown sugar was recovered. It is not specified in the First

Information Report as to who was the occupant of the sumo

vehicle nor as to which of the accused persons was sitting on

the motorcycle. During investigation the petitioner raised a

plea that he was going to Patna to buy medicines of his grand

father, which fact was supported even by the truck driver, who

had given lift up to some distance.

Considering the aforesaid fact as also that no

material was recovered from the conscious possession of the

petitioner, who 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
-2-

each or any other surety to be fixed by the court concerned to

the satisfaction of learned Additional Sessions Judge 3rd,

Jehanabad in connection with Makhdumpur P.S. Case No.

163 of 2011, subject to the conditions (i) That one of the bailor

shall be the father of the petitioner and the other bailor shall

be local since the petitioner belongs to Gaya district. The

bailors 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 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 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 if he fails to do so on two

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

Narendra/                       ( Anjana Prakash, J. )