Gujarat High Court High Court

Appearance: vs Mr.K.T.Dave on 6 September, 2011

Gujarat High Court
Appearance: vs Mr.K.T.Dave on 6 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2081 of 1997




     --------------------------------------------------------------
     ASHIFMIYA USMANMIYA VEPARI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR EE SAIYED for Petitioners
          MR.K.T.DAVE, ADL. PUBLIC PLEADER for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 11/04/97


ORAL ORDER

Rule. Mr.K.T.Dave, learned APP waives the
service.

In the event of the arrest of the petitioners in
connection with C. R. No.I.25/97 of Vadali Police
Station, they shall be released on bail in respect of
offence/s alleged against him in this application on each
of them executing a bond of Rs1500/- (Rupees One thousand
five hundred ) with one surety in the like amount and on
the conditions that they shall –

1. remain present before the trial court regularly
as and directed on dates fixed;

2. remain present at Vadali Police Station on
15-4-97 between 9.00 A.M. and 5.00 P.M.;

3. make themselves available for interrogation by a
Police Officer, whenever and wherever required;

4. not directly or indirectly make any inducement,
threat or promise to any person acquainted with
the fact of the case so as to dissuade him from
dislcosing such facts to the Court or to any
Police Officer;

5. not to obstruct or hamper the police [
investigation and to play mischief with the
evidence collected or yet to be collected by the
Police;

6. shall at the time of execution of bond furnish
the address to the Investigating Officer and the
Courts at Idar and shall not change the same till
the final disposal of the case or till further
orders;

This order will hold good if the petitioners are
arrested at any time within 90 days from today. The
order for release on bail will remain operative only for
a period of TEN days from the date of his arrest.
Thereafter it will be open to the petitioners to make a
fresh application for being enlarged on bail in usual
course which when it comes before the Competent Court,
will be disposed of in accordance with law, having regard
to all the attending circumstances and the materials
available at the relevant time uninfluenced by the fact
that ANTICIPATORY BAIL was granted.

Rule is made absolute.DS prmitted.

(K.R.Vyas,J.)
Verified copy