IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 2493 of 1997
--------------------------------------------------------------
MAHAVIRSINH RATUBA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR YS LAKHANI for Petitioner
MR.K.T.DAVE,ADDL.PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE K.R.VYAS
Date of Order: 02/05/97
ORAL ORDER
Rule. Mr. K.T.Dave learned Addl. Public
Prosecutor for the State waives the service.
2.The parties do not press for reasoned order.
Considering the submissions made on behalf of the
parties, and having regard to the circumstances and facts
of the case, the petition is allowed and petitioner is
ordered to be released on bail on his executing a bond of
Rs.3000 (Rupees three Thousand only) with one surety of
the like amount to the satisfaction of the lower Court
and subject to the conditions that he shall,
(a) not take undue advantage of his liberty or misuse
his liberty;
(b) not act in a manner injurious to the interest of
the prosecution;
(c) maintain law and order;
(d) mark his presence before Bhavnagar A Div Police
Station once in a month any time between 9.00
A.M. and 2.00 P.M.;
(e) furnish the address of his residence at the time
of execution of the bond and shall not change his
residence without prior permission of this Court;
3.If breach of any of the above conditions is
committed, the Sessions Judge at Bhavnagar will be free
to issue warrant or take appropriate action in the
matter.
4.Bail before the lower Court having jurisdiction
to try the case.
Rule is made absolute. Direct Service is
permitted.
(K.R. Vyas, J.)