IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16109 of 2010
RAM PARVESH RAY SON OF KAMAL RAY
Versus
1. THE STATE OF BIHAR
2. UNION OF INDIA
-----------
For the Petitioner : Mr. Naresh Chandra Verma, Advocate
For Union of India : Mr. D. Surendra, C.G.C.
For the State : Mr. Akhileshwar Dayal, A.P.P.
——–
4. 1.7.2010 Supplementary affidavit filed today be kept on the
record.
Heard learned Counsel for the petitioner, the State and
the Union of India.
The petitioner seeks bail in a case instituted for the
offence under Sections 20 and 22 of the N.D.P.S. Act.
It has been submitted that the petitioner was granted
anticipatory bail on merits by this Court till the submission of charge
sheet and it is specifically asserted that after the order of
anticipatory bail there is no additional material that has been
collected against the petitioner till the submission of charge sheet.
In view of such, 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 to the
satisfaction of Additional Sessions Judge VII, Patna in Special
Case No.33A of 2008 arising out of Khusrupur P.S.case No.95 of
2008, subject to the conditions (i) That one of the bailors shall be
the son of the petitioner and the other bailor will be a close relative
of the petitioner who will give an affidavit giving genealogy as to
-2-
how he is related with the petitioner. The bailor will undertake to
furnish information to the court about any change in the address of
the petitioner, (ii) 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, (iii) 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 and (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. )
Narendra/