IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31245 of 2011
Rohit Kumar Singh, son of Surendra Singh
Versus
1. The State Of Bihar
2. The Union of India.
-----------
3. 22.09.2011 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 in custody since
23.3.2011 for recovery of 10 Kgs. Ganja and he 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 to be fixed
by the court concerned to the satisfaction of Sessions Judge,
Bhojpur at Ara, in connection with Jagdishpur P.S. Case No. 40
of 2011 corresponding to N.D.P.S. Case No. 5 of 2011 subject
to the following conditions: (i) That one of the bailors will be a
close relative of the petitioner, who will give an affidavit giving
genealogy as to how he is related with the petitioner and the
other shall be the cousin brother of the petitioner namely
Dharmendra. The bailor will undertake to furnish information to
the court about 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
2
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 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.)
S.Ali