High Court Patna High Court - Orders

Prakash Tanti @ Uday Tanti @ Udo vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Prakash Tanti @ Uday Tanti @ Udo vs State Of Bihar on 24 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.12901 of 2010
        PRAKASH TANTI @ UDAY TANTI @ UDO, S/o Sri Gyani Tanti.
                                 Versus
                       1. THE STATE OF BIHAR.
               2. The Union of India through the Dirctor.
                                -----------

04. 24.06.2010 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 20B and 22 of N.D.P.S. Act.

It has been submitted that when the co-accused,

Arun Mandal was caught on suspicion from his

possession 10 Kgs. of ganja was recovered and he

disclosed the name of the petitioner as one of the persons

who had fled away throwing the ganja that was in his

possession. The submission of the counsel is that there

has been no recovery from his possession and he has no

criminal antecedent which fact will be verified by the court

below before releasing the petitioner on bail.

In view of such, let the petitioner, above named

who is in custody since 14.02.2010 be released on bail on

furnishing bail bond of Rs. 5,000/- (Five Thousand) with

two sureties of the like amount each to the satisfaction of

Special Judge (Sessions Judge, Khagaria) in connection

with Khagaria (Mufasil) P.S. Case No. 8 of 2008 (Special

Case No. 01A of 2008) subject to the following conditions:-

(i) That one of the bailors will be a close relative of the
2

petitioner who will give an affidavit giving genealogy as to

how he is related with the petitioner 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 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 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/-