Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Narcotic Drugs and Psychotropic Substances (Execution of Bond by Convicts or Addicts) Rules, 1985

(2)When any person released for undergoing medical treatment for detoxification or de-addiction under sub-section (1) of section 39 of the Act is required by the Court to enter into a bond before his release under sub-section (2) of that section, the form of such bond shall be as in Form III appended to these rules.Form IBond to Abstain From Commission of any Offence under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985(See rule 2)Whereas I,................................. (name)............... son/daughter/wife of.................. inhabitant of............................. (place), have been called upon to enter into a bond to abstain from the commission of any offence under Chapter IV of the Act, for the term of...............,I hereby bind myself not to commit any such offence during the said term and, in case of my making default therein, I hereby bind myself to forfeit to the Government the sum of rupees...........................Dated this (Signature)(Where a bond with sureties is required to be executed add:)We do hereby declare ourselves sureties for the above named .............that he/she will abstain from the commission of offences under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985 during the said term; and, in case of his/her making default therein, we bind ourselves, jointly and severally, to forfeit to the Government the sum of rupees...................Dated this...............day of.................20.............
(Signature)Form II
Bond to Appear before the Court after Medical Treatment for De-Toxification/De-Addiction and to Abstain from Commission of any offence under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985.[See rule 3(1)]Whereas I,...........................(name),...........................son/daughter/wife of................... inhabitant of ........................... (place), have consented to undergo medical treatment for de-toxification, de-addiction and have been called upon to enter into a bond to appear before the Court before medical treatment, and in the meantime to abstain from the commission of any offence under Chapter IV of the Act, I hereby bind myself to do so and, in case of my making default therein, I hereby bind myself to forfeit to the Government the sum of rupees...................Dated this (Signature)(Where a bond with sureties is required to be executed, add:)We do hereby declare ourselves sureties for the above named ............... that he/she will Dated this (Signature)Form IIIBond to Abstain From the Commission of any Offence under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985 for a period to be specified by the Court and Failure so to Abstain, to appear before the Court and receive sentence when called upon during such period[See rule 3(2)]Whereas I, ........................... (name) son/daughter/wife of ................... inhabitant of ............... (place) have been called upon to enter into a bond to abstain from the commission of any offence under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985 for the term of ..................., and I hereby bind myself not to commit any such offence during the said term and, in case of my making default therein, I hereby bind myself to appear before the Court and receive sentence when called upon during the said term. In case of my making default therein, I hereby bind myself to forfeit to the Government the sum of rupees...................Dated this (Signature)(Where a bond with sureties is to be executed add:)We do hereby declare ourselves sureties for the above named ............. that he/she will abstain from the commission of offence under Chapter IV of the Narcotic Drugs and Psychotropic Substances Act, 1985, during the said term; and on his/her failure so to abstain, he/she will appear before the Court and receive sentence when called upon during the said term and in case of his/her making default therein, we bind ourselves jointly and severally to forfeit to the Government the sum of rupees...................Dated this .......................... day of ................ 20..............
(Signature)