Gujarat High Court High Court

Appearance: vs Nd Gohil Addl. Public Prosecutor … on 2 September, 2011

Gujarat High Court
Appearance: vs Nd Gohil Addl. Public Prosecutor … on 2 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
     CRIMINAL MISC.APPLICATION No 2533 of 1997
     --------------------------------------------------------------
     BHARGAV NAVINBHAI SANGHANI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
           MR TS NANAVATI for Petitioners
           ND GOHIL ADDL. PUBLIC PROSECUTOR for Respondent No. 1
     --------------------------------------------------------------
CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 02/05/97
ORAL ORDER

Rule. Mr. ND Gohil, learned A.P.P. waives the
service.

In the event of the arrest of the petitioners in
Crime Register No. 221 of 1997 of Satellite Police
Station, they shall be released on bail in respect of
offence/s alleged against them in this application on
each of them executing a bond of Rs. 3000/ (Rupees Three
Thousand only) with one surety of the like amount, and on
conditions that they shall,

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

2. except petitioners nos. 3 and 5, the other
petitioners shallremain present at Satellite
Police Station on 6.5.1997 between 10.00 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
disclosing such facts to the Court or to any
Police Officer;

5. not to obstruct or hamper the police
investigation and not 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 Ahmedabad, and shall not change his
residence 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 their 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 ANITICIPATORY BAIL was granted.
Rule is made absolute. Direct Service permitted.

(K. R. VYAS,J)